Central Information Commission Judgements

Smt. Abha vs O/O Deputy Commissioner, Govt. Of … on 5 March, 2010

Central Information Commission
Smt. Abha vs O/O Deputy Commissioner, Govt. Of … on 5 March, 2010
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                    Decision No.CIC/SG/A/2010/000194/7041
                                                          Appeal No. CIC/SG/A/2010/000194

Appellant                                   :      Smt. Abha,
                                                   101-D, Sector-4,
                                                   Pushp Vihar,
                                                   New Delhi

Respondent                                  :      Mr. K. S. Meena
                                                   Public Information Officer &
                                                   ADM (Central Dist.),
                                                   O/o Deputy Commissioner
                                                   Govt. of NCT of Delhi,
                                                   14, Darya Ganj,
                                                   New Delhi-110002

RTI application filed on                    :      06/08/2009
PIO replied                                 :      12/08/2009
First Appeal filed on                       :      21/08/2009
First Appellate Authority order             :      Not enclosed.
Second Appeal Received on                   :      20/01/2010
Notice of Hearing Sent on                   :      01/02/2010
Hearing Held on                             :      05/03/2010

After reply of the PIO, the Appellant had objection on following point:
Sl.                    Information Sought                                   PIO's reply
4. What is the role of District Project Officer Sangeeta Not applicable.
     Gaur & DPO Biranchi Raut, DPO (North West) in the
     selection of NGOs? Has the office of Dy.
     Commissioner received any complaints against her
     corrupt activities? If yes, provide copies of the said
     complaints.
5. If any complaints have been received, what action has Not applicable.
     been taken & provide copies of Action Taken Report.
6. Provide all copies of the minutes of the selection File is not available with ADM or
     committee.                                                DPO. Staff of DC Personal Branch
                                                               declined to give copy of the
                                                               file/notings.

Grounds for First Appeal:
Reply to points 4, 5 & 6-incomplete. & point no. 6 was denied.

Order of the First Appellate Authority:
Not enclosed.
 Grounds for Second Appeal:
As mentioned in first appeal. First Appeal was not heard.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Vipin Kumar Saini representing Smt. Abha;
Respondent: Mr. K. S. Meena, Public Information Officer & ADM (Central Dist.);

The Appellant states that he has filed the first Appeal on 21/08/2009 vide diary no. 2842.
The First Appellate Authority Mr. Akash Mahopatra, Dy. Commissioner appears to be guilty of
dereliction of duty since he had not passed any order in the matter.

The PIO is directed to provide a specific answer to query-4. The answer to query-6 “File is not
available with ADM or DPO. Staff of DC Personal Branch declined to give copy of the
file/notings” is completely unacceptable. Denial under RTI can only be given under Exemptions
of Section 8(1) of the RTI Act. The deemed PIO in this case is Ms. Sangeeta Gaur who has
signed the letter providing the information to the Appellant. The PIO informs the Commission
that Ms. Sangeeta Gaur was a contracted employee. It is not proper that contracted employees
start giving information under Right to Information.

Decision:

The appeal is allowed.

The PIO is directed to provide the information on query-4 & 6 to the Appellant before
20 March 2010.

The First Appellate Authority Mr. Akash Mahopatra, Dy. Commissioner is directed to
send his explanation to the Commission before 30 March 2010, why the Commission should not
recommend disciplinary action against him for dereliction of duty.

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
05 March 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj