Central Information Commission Judgements

Smt. Laxmi Devi Meena vs Department Of Space on 16 September, 2010

Central Information Commission
Smt. Laxmi Devi Meena vs Department Of Space on 16 September, 2010
                             Central Information Commission
                              File No.CIC/SM/A/2009/002051 
                  Right to Information Act­2005­Under Section  (19)


                                                                   Dated: 16 September 2010


Name of the Appellant                     :    Smt. Laxmi Devi Meena
                                               C/o. Shri Kajodmal Meena,
                                               178/3, Sanchar Vihar Colony,
                                               Malviya Nagar, Jaipur.


Name of the Public Authority              :    CPIO, Department of Space,
                                               ISRO Headquarters, 
                                               Antariksh Bhawan, Bangaluru - 560 231.


        The Appellant was present along with Shri P. Meena.

        On behalf of the Respondent, Shri Satish, CPIO was present.

2. We heard this case through videoconferencing. The Appellant was present in 

the Jaipur studio of the NIC along with her brother. The Respondents were present in 

the Bangalore studio. We heard their submissions.

3. The  Appellant   submitted  that   she   was   the  wife   of   Shivlal   Meena,   a   former 

employee of the DoS and now deceased. She had asked for a number of information 

about   her   deceased   husband.   The   CPIO   had   provided   some   information   but   had 

denied some others. The Respondents explained that some of the information in the 

nature of personal information had not been disclosed since the Appellant had not 

clarified in her application that she was the wife of the deceased employee. 

4. Now that the Appellant has made it clear that she is the wife of the deceased 

employee, we do not see any reason for not disclosing the remaining information to 

her. Therefore, we direct the CPIO to provide to the Appellant within 10 working days 

from the receipt of this order the remaining available information against her queries.

5. The case is, thus, disposed off.

6. Copies of this order be given free of cost to the parties.

CIC/SM/A/2009/002051
(Satyananda Mishra)
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.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/002051