Central Information Commission Judgements

Mr. Ravinder Kumar Kataria vs Intelligence Bureau on 8 June, 2011

Central Information Commission
Mr. Ravinder Kumar Kataria vs Intelligence Bureau on 8 June, 2011
                             Central Information Commission
                                2nd Floor, Room No. 305 B-Wing,
                                      August Kranti Bhawan
                                       Bhikaji Kama Place
                                            New Delhi
                                                                Case No. CIC/WB/A/2010/000884/SS

        Name of Appellant                        :        Sh. Ravinder Kumar Kataria


        Name of Respondent                       :        Intelligence Bureau, M/o Home Affairs, 
                                                          Sardar Patel Marg, New Delhi




                                                     ORDER

 

  Sh. Ravinder Kumar Kataria, the Appellant, the filed an RTI application dated 
15.07.2010   seeking   therein   information   regarding   interview   conducted   by   the 
Intelligence Bureau for the Post of JIO­II(MT) and matters connected therewith.   The 
PIO vide letter dated 33.09.2010 denied the sought for information on the ground that the 
Intelligence Bureau is an exempted organization from providing any information under 
the RTI Act except information pertaining to allegations of corruption and human rights 
violation. The Appellant filed an appeal before the First Appellant Authority (FAA).  The 
FAA upheld the decision of the PIO, hence the present appeal before the Commission.

The Commission vide its letter / notice dated 8.04.2011 sought comments of the 
PIO.     In   response   to   the   notice   of   the   Commission   the   PIO   has   been   informed   the 
Commission that Intelligence Bureau being an exempted organization under Section 24 
of the RTI Act the information requested was not supplied to the Appellant.   The PIO 
further informed that the Appellant has been replied to within time vide CPIO letter dated 
30.07.2010 and letter dated 12.08.2010 of the First Appellate Authority. 

On   perusal   of   the   RTI   application   and   also   having   regard   to   the   facts   and 
circumstances of the present case, the Commission is of the considered view that the 
information   sought   by   the   Appellant   does   not  pertain   to   allegations   of   corruption   or 
Human   Rights   Violation.   Therefore   no   interference   is   called   for   on   the   part   of   the 
Commission.

The matter is disposed of the on the part of the Commission.

 

(Sushma Singh) 
                                                                          Information Commissioner 
8.06.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Ravinder Kumar Kataria, R/o F-211, Moti Bagh-I, Near NDMC, Hospital, New
Delhi-11002

2. The Public Information Officer, Dy. Director, Intelligence Bureau, M/o Home
Affairs, 35, Sardar Patel Marg, New Delhi-110021

3. The Appellate Authority, Jt. Director, Intelligence Bureau, M/o Home Affairs, 35,
Sardar Patel Marg, New Delhi-110021