Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

NCT Delhi - Section

Section 165 in The Delhi Co-operative Societies Rules, 2007

165. Right to Information.

(1)Any member or creditor seeking information under section 139 must have interest in the affairs of the co-operative society of any transaction relating to him.
(2)The applicant shall make payment of fee at the rate of ten rupees per page per copy which shall be deposited in advance by cash or pay order.
(3)The person who desires to obtain any information under the Act shall make request in writing accompanying prescribed fee to the Information officer, that is to say, secretary or president or treasurer, authorised by the Committee for this purpose.In case of co-operative societies where Government has shares and the Urban Cooperative Banks, the Information officer may be authorised by the committee.
(4)The Information officer shall record the application in the register of Right to Information immediately, which shall be maintained by the Committee.
(5)The Information officer shall, on receipt of a application as expeditiously as possible, and in any case within thirty days of the receipt of application, either provide information on payment of prescribed fee or reject the application on any of the following reasons namely:
(a)Information which has been expressly forbidden to be published by any court of law or tribunal or the disclosure of which may constitute contempt of court;
(b)Information, the disclosure of which would endanger the life or physical safety of any person or identify the source of information or assistance given in confidence for law enforcement or security purposes;
(c)Information which relates to personal information the disclosure of which has no relationship to any public activity or interest or which would cause unwarranted invasion of the privacy of the individual; or
(d)The information which is prior to five years except the permanent records as mentioned in schedule I of the Rules.
(6)If the Information officer fails to disposed the application for information within specified period, it shall be deemed to have refused the request.
(7)In case a decision is taken to provide the information on payment of any further fee, representing the cost of providing the information , the information officer shall send intimation to the person making request, giving the details of further fees representing the cost of providing information, requesting him to deposit the fees and intimation about time and date when the information will be provided.
(8)In case the co-operative society has, without any reasonable cause, refused to receive the application for information or has not furnished information within the time specified under the Act or malafidely denied the request for information or knowingly given incorrect, incomplete information or obstructed in any manner in furnishing the information, the creditor or member, as the case may be, may file an appeal before the Registrar within 30 days from expiry of the period mentioned in sub-section (1) of section 139 of the Act. The Registrar may after affording reasonable opportunity to the co-operative society and the appellant, may either reject the appeal or direct the Information officer to furnish the information within the period specified in the order or such extended period as may be allowed by him. In case of default the Registrar may after affording reasonable opportunity to the co-operative society, impose a penalty of Rs. Two hundred fifty each day till the information is furnished so however the total amount of such penalty shall not exceed Rs. Ten thousand only. The penalty so imposed under this provision shall be recovered from the personal pocket of the Committee members or concerned Information officer, as arrears of land revenue. The amount so recovered shall be deposited in the Co-operative Education Fund.
(9)The Committee shall maintain a record of requests received, information supplied and rejected or denied.Explanation - For the purpose of this rule, "Information" means any material in any form, including records, documents, memos, e-mails, opinions, advices, circulars, orders, log-books, contracts, reports , papers, samples, models, data material hold in any electronic form and as provided in the Right to Information Act 2005.