CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/01549
Dated, the 15th April, 2009.
Appellant : Shri Rakesh Agarwal
Respondents : Transport Department, GNCTD
This matter came up for hearing on 09.04.2009 in the presence of
both parties.
2. This second-appeal is related to appellant’s RTI-application dated
13.03.2008, which solicited information relating to “Initial Tax Reports”
and the issue of corresponding “Final Tax Clearance Reports” for auto
rickshaws and taxis for the period 10.12.2007 to 15.12.2007. Appellant
provided a proforma in which this information was to be provided to
him. Apart from this, he also sought information in a proforma
regarding “Fitness Fee Receipts” for auto rickshaws and taxis. Other
information requested related to details about the criteria applied for
renewal of the certificate of fitness of auto rickshaws and officers
deployed to check auto rickshaws for such renewals.
3. It is seen that the Appellate Authority, in his direction dated
13.05.2008, instructed that the information should be supplied to the
appellant within 15 days of the order.
4. No information thereafter was provided to the appellant by the
SPIO.
5. During the hearing, the respondents were not in a position to
explain as to how the information could not be transmitted to the
appellant despite the Appellate Authority’s order.
6. The matter is, therefore, remitted back to the Appellate
Authority, Shri A.K.Chaturvedi, Special Commissioner (Transport) with a
direction that he will ensure that the SPIO supplies this information to
the appellant within two weeks of the receipt of this order.
7. Appeal disposed of with the above direction.
AT-15042009-15.doc
Page 1 of 2
8. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-15042009-15.doc
Page 2 of 2