113 MVaraprasadRaoVsHindustanAeronauticsLtdBangalore 01 10 11                                         1
                          CENTRAL INFORMATION COMMISSION
                    Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                  Appeal No. CIC/SM/A/2008/000113
Appellant:                                                 Shri M. Varaprasad Rao
Public Authority:                                          Hindustan Aeronautics Ltd., Bangalore
                                                           (through Shri S. Chakraborty,
                                                           Senior Manager(HR))
Date of Hearing:                                           01/10/2009
Date of Decision:                                          01/10/2009
FACTS
:-
 By his letter of 23/03/2008, the Appellant had sought information on the
following seven paras:-
“1. Time when VIP suit case was brought inside HAL as per Gate Entry
Register.
2. Name of Person(s) brought the same inside HAL.
3. Registration Number of Vehicle in which it was brought.
4. Time when Computer CPU was brought inside HAL.
5. Name of Person(s) that brought the CPU.
6. Registration Number of Vehicle in which CPU was brought.
7. Copies of Gate Entry Register Details at Material Gate and Main gate of
Bangalore complex for 27/10/2004.”
2. The CPIO had responded to him vide letter dated 25/07/2008 mentioning that the
requisite information was not available with the public authority. The Appellate
Authority vide order dated 04/06/2008 had informed the appellant that the requested
information was exempted from disclosure under clauses (h) & (j) of section 8(1) of the
RTI Act.
3. Hence, the present Appeal.
4. The matter was called for hearing on 01/10/2009. The Appellant did not appear.
The public authority is represented by the officer named above. During the hearing it is
noticed that the appellant herein has filed a large number of appeals before this
Commission which essentially concern the same matter i.e. institution of a criminal case
against him by the CBI and the proceedings arising therefrom. We are, therefore, of the
opinion that it will be fit and proper to hear the present appeal along with other pending
appeals as the issues involved in all the appeals are more or less identical. In this view of
the matter, the hearing is adjourned.
113 MVaraprasadRaoVsHindustanAeronauticsLtdBangalore 01 10 11 2
5. The matter is adjourned to 28/10/2009 at 10/30 hrs.
6. Let notices be issued to the parties, including the Superintendent of Police, CBI,
Bangalore.
Sd/-
 (M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Tele: 011 2671 73 53/Fax: 011 2610 62 76
Copy to:-
(1)       Prof. M. Varaprasada Rao,
          H.No.2-22-2, MIG-II 97
          Sec-VI, MVP Colony,
          Visakhapatnam-530017.
(2)       The General Manager (Finance)
 & Appellate Authority, MD-BC Office,
Hindustan Aeronautics Limited
Bangalore Complex, Bangalore-560017.
(3) The CPIO,
System Audit Department
Hindustan Aeronautics Limited
Bangalore Complex, Bangalore-560017.
(4)       Major Manisha Gahlot
          GSO 1 (Legal) for DDG RTI
          ADG PI, G-6, D-1 Wing, Sena Bhawan,
          Gate No.4, IHQ of MOD (Army)
          New Delhi-110011.
(5)       Shri Narsimha Kumar,
          Superintendent of Police, CBI,
          Anti Corruption Branch, No. 36,
          Ballari Road, Ganga Nagar,
          Bangalore-560032.