Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3769/IC(A)/2009
F. Nos.CIC/MA/C/2009/00023, CIC/MA/A/2009/00091
CIC/MA/A/2009/00092, CIC/MA/A/2009/00117
CIC/MA/A/2009/00118, CIC/MA/A/2009/00122
Dated, the 18th March, 2009
Name of the Appellant: Shri. R.N. Bararia
Name of the Public Authority: Delhi State Industrial Development Corp. Ltd
i
Facts
:
1. Both the parties were heard on 16/3/2009.
2. The appellant has filed six separate appeals before the Commission
against the decisions of the respondent. For the sake of convenience, all the
appeals are taken up together for disposal.
3. The appellant has sought for information pertaining to award of tenders,
details of expenses on meetings and related vouchers and bills, copies of
charge-sheets and names of officers charge-sheeted and the action taken report,
identity of officers posted in vigilance division, etc. The CPIO has provided the
information, as available, except action taken against the charged officials, which
was denied u/s 8(1)(g) of the Act.
4. During the hearing, the details of information sought and the replies given
by the respondent were discussed. The CPIO stated that the appellant has put
up multiple applications for seeking huge information regarding the action taken
by the respondent in respect of various officials.
Decision:
5. The appellant is advised to prepare a consolidated list of required
information and re-submit to the CPIO as early as possible. The CPIO is
directed to consider the disclosure of information as per the provisions of the Act,
within 15 working days from the date of receipt of the fresh list of information
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
from the appellant. He should furnish a point-wise response and clearly indicate
the grounds for denial of the information, for review, if necessary, by the
Commission.
6. Based on the enquiry report, under the disciplinary rules, the action taken
against the alleged officials should be put in public domain. Denial of such
information is, therefore, not justified u/s 8(1)(g) of the Act. The CPIO should
accordingly disclose the information asked for.
7. With these observations, all the appeals are disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Shri. R.N. Bararia, 439, Guru Angad Nagar (West), Delhi – 110 092.
2. Shri. N.K. Sharma, PIO, DSIDC, N-Block, Bombay Life Building,
Connaught Circus, New Delhi – 110 001.
3. Shri. V.K. Bhatia, PIO, DSIIDC, N-Block, Bombay Life Buidling,
Connaught Circus, New Delhi – 1
ii
“All men by nature desire to know.” – Aristotle
2