Central Information Commission Judgements

Shri.Ombir Singh vs Government Of Nct Of Delhi on 14 January, 2011

Central Information Commission
Shri.Ombir Singh vs Government Of Nct Of Delhi on 14 January, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                               Decision No. CIC/SG/A/2010/003400/10955
                                                                       Appeal No. CIC/SG/A/2010/003400
 Relevant Facts

emerging from the Appeal

Appellant : Mr. Ombir Singh
H.No.239, Sector-5, R K Puram,
New Delhi-110022

Respondent : Mr. Pradeep Ahluwalia
PIO & Sr. Chief Manager
DTTDC (Liquor Division),
Govt. of NCT of Delhi,
Laxmi Nagar Coffee House Basement
Vikas Marg, Delhi-110092

RTI application filed on : 04/08/2010
PIO replied : 30/08/2010
First appeal filed on : 14/09/2010
First Appellate Authority order : 29/10/2010
Second Appeal received on : 02/12/2010

The appellant had filed his first appeal as he was not satisfied with 7 points. He was offered inspection of
files and he is still not satisfied with the reply given to point nos. 11, 12 and 14 leading to this 2nd appeal.

Sl.                   Information Sought                                      Reply of the PIO
1.    What is the final statement of the net effect as per    No finalized.
      the contract which provided by Utopia

Consultancy’ Services Pvt. Ltd. and what is the
total amount of outstanding? (Point no.11)

2. On which date after the contract ended DTTDC The material was to be removed by M/s
allowed Utopia Consultancy Services Pvt. Ltd to Utopia atleast on 10.05.2008, but it was
remove their hardware/Software from DTTDC removed on 06.l0.2009.
Shops. (Point no.12)

3. How many times Utopia Consultancy Services Pvt. Eight times but requisite documents/details
Ltd has made representation for payment and what were not provided by M/s Utopia for
were the results? (Point no.14) payment.

Grounds for the First Appeal:

Incomplete and non satisfactory reply from the PIO.

Order of the First Appellate Authority (FAA):
With respect to point no.6 the PIO was directed to check if any compilation is available and the same had
to provided within 15 days. Regarding other points file inspection was offered.

Grounds for the Second Appeal:

Unsatisfactory response from the PIO even after the order of FAA.
Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Ombir Singh;

Respondent: Mr. Pradeep Ahluwalia, PIO & Sr. Chief Manager;

From the evidence and the statements made by the Appellant and the Respondent it appears to the
Commission that all the information available on the records has been provided to the Appellant. An
inspection of the relevant files has also been done and the Appellant is making allegations and some of the
papers or files are missing. The Appellant has however no produced no evidence to support his
allegations.

Decision:

The Appeal is dismissed.

The information available on the records has been provided.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
14 January 2011
(In any correspondence on this decision, mention the complete decision number.)(VMK)