Central Information Commission Judgements

Shri K.G. Luke vs Central Excise & Customs … on 30 June, 2009

Central Information Commission
Shri K.G. Luke vs Central Excise & Customs … on 30 June, 2009
                 CENTRAL INFORMATION COMMISSION
                               .....

F.No.CIC/AT/A/2008/01485
Dated, the 30th June, 2009.

Appellant : Shri K.G. Luke

Respondents : Central Excise & Customs Department

This matter was heard through videoconferencing on 29.06.2009.
Appellant and respondents were present at NIC Studio at Kochi.
Commission conducted the hearing from its New Delhi Office.

2. This second-appeal, corresponding to appellant’s RTI-application
dated 01.08.2008, is for copies of appellant’s own Annual Confidential
Reports for the period 1990 to 2008.

3. This variety of information is now disclosable after the
Commission’s Full Bench decision in P.K. Sarin Vs. Directorate General
of Works (CPWD); Appeal No. CIC/WB/A/2007/00422; Date of Decision:
19.02.2009.

4. It is accordingly directed that the requested information shall be
disclosed to the appellant after collecting from him such fees as may be
admissible under the extant Rules. Disclosure may be completed within
three weeks of the receipt of this order.

5. Appeal disposed of with these directions.

6. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-30062009-10.doc
Page 1 of 1