Central Information Commission Judgements

Shri Ashwani Kumar vs Department Of Agriculture & … on 24 December, 2008

Central Information Commission
Shri Ashwani Kumar vs Department Of Agriculture & … on 24 December, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00967
Dated, the 24th December, 2008

Appellant : Shri Ashwani Kumar

Respondents : Department of Agriculture & Cooperation.

This second-appeal came up for hearing on 23.12.2008 in response to
Commission’s hearing notice dated 15.12.2008 and an earlier notice dated
12.11.2008. Appellant was absent when called. Respondents were present
through Shri P. Sampath, Director (Cooperation) & CPIO.

2. Respondents’ specific reply to the appellant’s RTI-query dated 28.04.2008
was that as per available records the letter dated 24.03.2008 purported to have
been written by the appellant to the Hon’ble Minister for Agriculture, Mr. Sharad
Pawar was not received in the office of the Central Registrar of Cooperative
Societies.

3. Having said this, CPIO went ahead and attempted to furnish to the
appellant replies relating to the points he had incorporated in his letter dated
24.03.2008 to the Agriculture Minister, which was now enclosed with appellant’s
RTI-application dated 28.04.2008. This was an attempt by the CPIO as an
officer of the public authority to explain the Department’s position in regard to
appellant’s letter to the Agriculture Minister. It had no RTI implication.

4. I see no infirmity in the reply furnished by the CPIO to the appellant
which has been upheld also by the Appellate Authority through his decision
dated 23.06.2008, as the reply accurately states the status of the information
which was that there was no evidence that the appellant’s letter dated 24.03.2008
addressed to the Union Agriculture Minister was ever received.

5. Appeal is accordingly closed.

6. Copy of this decision be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 1 of 1