Central Information Commission Judgements

Mr.Nitesh K Tripathi vs Ministry Of External Affairs on 5 May, 2011

Central Information Commission
Mr.Nitesh K Tripathi vs Ministry Of External Affairs on 5 May, 2011
                          In the Central Information Commission 
                                                     at
                                               New Delhi


                                                                          File No: CIC/AD/A/2011/000529
Date of Hearing  :  May 5, 2011

Date of Decision :  May 5, 2011



Parties: 



            Appellant  


            Shri Nitesh Kumar Tripathi
            Room No. 101, 
            Boys Hostel, RIMS and R, Saifai,
            Etawah 206 301

            The Appellant was not present. 




            Respondents 


            M/o External Affairs



            Represented by: Shri Debraj Pradhan, PIO and Shri Sandeep Sood, SO RTI



                          Information Commissioner         :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice




As given in the decision 
                        In the Central Information Commission 
                                                            at
                                                    New Delhi


                                                                                        File No: CIC/AD/A/2011/000529


                                                         ORDER

Background

1. The   Applicant,   through   his   RTI­application   dated   2.10.2010,   filed   with   the   PIO,   Prime   Minister’s 

Offfice (PMO), New Delhi, sought  4 items of information relating to various activities of PMO. The 

PIO, PMO, on 28.10.2010, transferred the query at Sl No. 4(i.e. no. of times Prime Minister has 

spoken to his counterparts in other countries over the  hotline sine 2004 till date) of this application to 

the PIO M/o External Affairs, New Delhi for response. The PIO, M/o External Affairs, on 04.11.2010, 

informed the Applicant that this information is not readily available with the Public Authority and that it 

cannot   be   compiled   too   as   doing  so  would  disproportionately  divert  the  resources  of   the  public 

authority. He cited Section 7(9) of the RTI­Act in support. The Appellate Authority, on 08.12.2010, in 

response to the Appellant’s 1st­appeal dated 13.11.2010, endorsed the PIO’s view.  Aggrieved with 

this reply, the Appellant filed the present petition in the Commission on 27.12.2010 requesting that 

the information be directed to be furnished to him.

Decision 

2. Upon hearing the Respondents and on perusing the records, and having noted that the information is 

not being maintained by MEA, the Commission is in agreement with the Respondents’ decision that 

compiling the information sought herein (Sl No. 4 of RTI­application) will indeed disproportionately 

divert their resources, if allowed to be disclosed. Further, there is no larger public interest which 

warrants the disclosure of the present information. 

3. The appeal is thus rejected.

(Annapurna Dixit)
Information Commissioner
 
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Nitesh Kumar Tripathi
Room No. 101, 
Boys Hostel, RIMS and R, Saifai,
Etawah 206 301

2. The Appellate Authority
M/o External Affairs
Office of the Secretary
Room No 183­A South Block
New Delhi

3. The Public Information Officer 
M/o External Affairs
Joint Secretary (RTI)
Akabar Bhavan
New Delhi

4. Officer In­charge, NIC