Central Information Commission Judgements

Mr.Alam Singh Bhisti vs Ministry Of Civil Aviation on 31 January, 2011

Central Information Commission
Mr.Alam Singh Bhisti vs Ministry Of Civil Aviation on 31 January, 2011
                              Central Information Commission
                     Room No. 5, Club Building, Near Post Office
                  Old J.N.U. Campus, New Delhi - 110067
                                 Tel No: 26161997
                                                                       Case No. CIC/SS/A/2010/000835

        Name of Appellant                          :       Sh. Alam Singh Bist
                                                           (The Appellant was present along with 
                                                           Sh. Ranbir Singh)



        Name of Respondent                         :       Airports Authority of India, Safdarjung Airport
                                                           (Represented by Ms. Suman Lata Jain, 
                                                           DGM(Law), Sh. Harish Mehta, MG, Sh. 
                                                           V. K. Tanwar, Asst. GM(Pers.) and Sh. T. 
                                                           S. Kumar, S.M.)


        The matter was heard on                    :       24.01.2011


                                                       ORDER

 

  Sh. Alam Singh Bist, the Appellant, through his RTI application dated 10.03.2010, 
sought information regarding the implementation of an instruction / letter of the Airport 
Authority of India.  The PIO, vide letter dated 23.03.2010, replied to the Appellant.  Not 
satisfied   with   the   reply   of   PIO,   the   Appellant   had   filed   an   appeal   before   the   First 
Appellant Authority (FAA).  Finally, not getting information to his satisfaction even after 
filling first appeal, the Appellant has filed the present appeal before the Commission.

During   the   hearing   the   Appellant   submits   that   incorrect   information   has   been 
furnished to him.  On the other hand the Respondent submit that as requisite information, 
as per record, has been provided to the Appellant.

After hearing the contentions put forth by the parties the Commission observes 
that the Appellant has not been able to substantiate his claim that incorrect information 
has been provided to him.  The Commission, therefore, finds no reason to interfere in the 
replies of the Respondent.  The matter is disposed of accordingly.

 (Sushma Singh) 
                                                                          Information Commissioner 
31.01.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Alam Singh Bist

E­1, CAD Colony

Joor Bagh Road

New Delhi­110003

2. The Public Information Officer

Sr. Manager (P&A)

Airports Authority of India

A­Block, Rajiv Gandhi Bhawan, 

Safdarjung Airport

New Delhi­110003

3. The Appellate Authority

Airports Authority of India

A­Block, Rajiv Gandhi Bhawan, 

Safdarjung Airport

New Delhi­110003