Central Information Commission Judgements

Mr.M Shanmugam vs Ministry Of Defence on 3 June, 2011

Central Information Commission
Mr.M Shanmugam vs Ministry Of Defence on 3 June, 2011
            CENTRAL INFORMATION COMMISSION
            Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                               File No.CIC/LS/A/2011/000802
                               File No.CIC/LS/A/2011/000273
Appellant                  :          Shri M Shanmugam
Respondent                 :         Cordite Factory, Aruvankadu (TN)
Date of Hearing            :         3.6.2011
Date of Decision           :         3.6.2011

FACTS

:

Heard today dated 3.6.2011. Appellant not present. The public authority
is represented by Shri B Krishnamurthy, Works Manager (Admn) (APIO). He is
heard and the documents perused.

2. It appears to us that the OFB is in the process of electing a Sulphuric Acid
Concentration Plan at Aruvankadu and a contract in this regard has already been
awarded. Vide RTI application dated 28.5.2010, the appellant had sought
information on 21 paras. Shri Krishnamurthy submits that information on most
of the paras has already been supplied to the appellant but for paras 11 to 21 u/s 8
(1) (a) (d) & (j) of the RTI Act.

3. In my opinion, the information has been wrongly denied to the appellant.
The requested information is not barred from disclosure. Hence, the CPIO is
directed to disclose this information to the appellant in next 03 weeks time.
However, it is clarified that any information regarding the technological know-
how need not be disclosed by the CPIO.

CIC/LS/A/2011/000273

4. During the hearing, Shri Krishnamurthy submits that a Community Hall
of Rs one crore is under construction at Aruvankadu. The contract was awarded
to MES. Further contracting for the project was done by MES. The appellant
herein had sought information on 20 paras in this regard. Whatever information
was available with the Factory has already been supplied to the appellant and the
rest of the information is available with MES and not with the Factory. Hence,
no further information can be provided to the appellant.

5. The aforesaid clarification renders the appeal merit less. The appeal,
therefore, is dismissed. If the appellant wishes to seek any information in this
regard, it is open to him to take up the matter with MES.

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)
Deputy Registrar
Address of parties :-

1. Shri B Krishnamurthy
Works Manager (Admn),
Cordite Factory, Aruvankadu,
Nilgiris-643202

2. Shri M Shanmugam
No 74, Tent Hill,
Coonoor, The Nilgiris,
Tamilnadu-643102