Central Information Commission, New Delhi
File No.CIC/WB/A/2009/000645SM
Right to Information Act2005Under Section (19)
Date of hearing : 6 April 2011
Date of decision : 6 April 2011
Name of the Appellant : Shri Devendra S Doctor
C/2, Sona Wala Building,
No.4, Tardeo, Mumbai.
Name of the Public Authority : CPIO, Central Bureau of Investigation,
(ACB), 4th Floor, Tanna House,
4th Floor, Tanna House, 11 A,
Nathalal Parekh Marg, Colaba,
Mumbai - 400 039.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri Parveen Salunke, DIG & CPIO was
present.
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard this case through video conferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Mumbai studio of
the NIC. We heard his submissions.
3. The Appellant had wanted to know a few details about the further raids
CIC/WB/A/2009/000645SM
conducted by the CBI in connection with the raid conducted on one Ajaykumar
Rameshwarprasad Singh. The CPIO had not disclosed the information
however. We do not see any particular reason why such purely factual
information as the names of those who had been raided in connection with the
raid conducted on Ajaykumar Rameshwarprasad Singh should not be disclosed
or if FIRs had been registered or not.
4. Therefore, we direct the CPIO to provide to the Appellant the desired
information within 10 working days from the receipt of this order.
5. The appeal is disposed off accordingly.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief 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.
(Vijay Bhalla)
Deputy Registrar
CIC/WB/A/2009/000645SM