CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SM/A/2011/000024/SG/15167
Appeal No. CIC/SM/A/2011/000024/SG
Relevant facts emerging from the Appeal:
Appellant : Mr. L.Suguna Rajan
Higher Grade Clerk
Divisional Forest Office
South Andman
Wimberlygunj,
P.O. 744206
Respondent : Mr. M. Kasim
PIO & Sr. Accounts Officer
Directorate of Accounts and Budget
Andaman & Nicobar Administration,
Port Blair.
RTI application filed on : 02-06-2010
PIO replied on : 02-07-2010
First Appeal filed on : 08-07-2010
First Appellate Authority order of : NA
Second Appeal received on : 22-12-2011
Information sought about Shri Eswar Rao, Divisional Accountant, who was posted in the Divisinal Forest
Office, Nicobar
Q.No. Information Sought Reply of PIO
1. What is the entitlement of his Information sought has prefixes 'What' and
personal effect? 'whether' which does not seek information in the
purview of the RTI Act in terms of Section 2 (f) (i) &
(j) of RTI ACT, 2005.
2. Whether the personal effect bill Same as above.
submitted by him was settled on
weight basis or volume basis. Kindly
clarify?
3. If the personal effect bill has been Same as above.
settled on volume basis kindly
specify the order! direction of
GOl/A & N Admn?
4. Amount paid while settling the Same as above.
personal effect bill on transfer,
voucher No & date of the settled
bill?
5. Whether the DAB is admitting the Same as above.
personal effect bill of employees of
Andaman and Nicobar
Administration on volume basis if so
kindly specify the order/direction of
GOl/A & N Admn?
Grounds for the First Appeal:
The CPIO did not give complete and true information and CPIO did not provide informations.
Order of the First Appellate Authority (FAA):
No information was provided.
Ground of the Second Appeal:
PIO had not given complete and true information.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. M. Kasim, PIO & Sr. Accounts Officer on video conference from NIC-Port Blair
Studio;
The respondent states that the Appellant has withdrawn the appeal since he has already received
the information.
Decision:
The Appeal is disposed.
The information has been received by the Appellant.
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
13 October 2011
(In any correspondence on this decision, mention the complete decision number. (AG)