Central Information Commission Judgements

Shri. Bimal Kumar Khemani vs Airports Authority Of India on 31 December, 2009

Central Information Commission
Shri. Bimal Kumar Khemani vs Airports Authority Of India on 31 December, 2009
             Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.4941/IC(A)/2009

                                                         F. No.CIC/MA/A/2009/000498

                                                      Dated, the 31st December, 2009

Name of the Appellant:                Shri. Bimal Kumar Khemani

Name of the Public Authority:         Airports Authority of India
         i
Facts

:

1. The appeal was scheduled for hearing on 31/12/2009. But, the appellant
did not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.

2. On perusal of the documents submitted by the appellant, it is noted that
the CPIO has duly replied and furnished partial information, on the basis of
available records. For the remaining information, he has advised the appellant to
approach the concerned CPIO, who may be the custodian of information. Being
dissatisfied with the response, the appellant has complained that complete
information has not been furnished to him.

Decision:

3. An information seeker should ask for information as per section 2(f) of the
Act, which requires that the required information should be available in any
material form. If necessary, he may also seek inspection of the documents, as
per section 2(j) of the Act, so as to clearly identify the information.

4. The appellant is advised to re-submit a copy of his RTI application to the
concerned CPIO, who may be the custodian of information. A CPIO is not
expected to collect and compile information from various public authorities. The
appellant is accordingly advised.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1

5. Since there is no denial of information u/s 8(1) of the Act, this appeal is
considered unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Shri. Bimal Kumar Khemani, 2/40 D, Janakpuri, Marris Road, Aligarh –

202 001.

2. Shri. B.K. Verma, PIO, Aviation Safety (NR), Airports Authority of India,
Regional Headquarters, Northern Region, Operational Offices, Gurgaon
Road, New Delhi – 110 037.

3. The Appellate Authority, Airports Authority of India, Regional
Headquarters, Northern Region, Operational Offices, Gurgaon Road, New
Delhi – 110 037.

ii
“All men by nature desire to know.” – Aristotle

2