CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2010/000055
Dated, the 17th March, 2010.
Appellant : Shri Rajendra K. Gupta
Respondents : Customs & Central Excise
Matter was heard through videoconferencing (VC) on 10.03.2010.
Appellant was present in person at NIC VC facility at Indore, while the
respondents ― represented by Shri Ashok Kumar Jain, Asst.
Commissioner ― were present at the same venue. Commission
conducted the hearing from its New Delhi office.
2. It was stated on behalf of the respondents that all information
relating to the two queries appellant had made in his RTI-application
dated 13.08.2009 had been disclosed to him ― through CPIO’s reply
dated 11.09.2009 in respect of query at Sl.No.1 and, for Sl.No.2,
through disclosures made to the appellant, vide CPIO’s letter dated
07.01.2010 pursuant to order of the Commission dated 30.11.2009 in an
earlier complaint filed by the appellant (No.CIC/AT/C/2009/000655).
CPIO, representing the respondents, further pointed out that the
information was for the year 2008-2009 as requested by the appellant
and was in respect of the jurisdiction of Assistant Commissioner of
Customs & Central Excise, Indore.
3. It is seen that the requisite information has already been
disclosed to the appellant for the jurisdiction of Assistant Commissioner
of Customs & Central Excise, Indore. Should the appellant wish to
receive this information for other jurisdictional officers, he may do so
through proper applications before the concerned officers.
4. Appeal closed.
5. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-17032010-01.doc
Page 1 of 1