Central Information Commission Judgements

Mr.C F Thomas vs Ministry Of Consumer Aff., Food, … on 14 December, 2010

Central Information Commission
Mr.C F Thomas vs Ministry Of Consumer Aff., Food, … on 14 December, 2010
                                Central Information Commission
                          Room No. 5, Club Building, Near Post Office
                          Old J.N.U. Campus, New Delhi - 110067
                                      Tel No: 26161997
                                                                           Case No. CIC/SS/A/2010/000468

        Name of Appellant                            :        Sh. C. F. Thomas
                                                              (The Appellant was present)


        Name of Respondent                           :        National Test House, Kolkatta
                                                              (Represented by Dr. Prasanta Kanjilal, 
                                                              Scientist­SD(MEch.) and Dr. Sunil Kumar 
                                                              Saha, Scientist­SD(HQ))

        The matter was heard on                      :        9.12.2010


                                                         ORDER

 

 Sh. C. F. Thomas, the Appellant, vide RTI application dated 22.02.2010, sought the brief 
history and background notings and proposals for creation of the post of Sr. Grade Operator in the 
National Test House.  The PIO, vide letter dated 22.03.2010, denied the sought for information on 
the ground that the information relates to the period more than 20 years old.  Aggrieved with the 
reply of the PIO, the Appellant filed an appeal before the First Appellate authority (FAA).  The 
FAA, vide decision dated 1.04.2010, upheld the reply of the PIO.  Hence the present appeal before 
the Commission.

During the hearing the Respondents submit that after the filing of the second appeal the 
sought for information has been traced out and the same has been furnished to the Appellant.  

After   hearing   the   Respondent   and   on   perusal   of   the   relevant   documents   on   file,   the 
Commission finds that the PIO had wrongly denied the information on the ground that the sought 
for information pertains to a period more than 20 years old.  Sub Section 3 of the Section 8 of the 
RTI Act, deserves to be quoted here:­ (3) Subject to the provisions of clauses (a), (c) and (i) of  
sub­section (1), any information relating to any occurrence, event or matter which has taken  
place, occurred or happened twenty years before the date on which any request is made under  
section 6 shall be provided to any person making a request under that section 

Thus, as per sub Section 3 of the Section 8 of the RTI Act, the sought for information has 
to be mandatorily provided except information which is exempted under clauses (a), (c) and (i) of  
sub Section 1 of Section 8 of the RTI Act.  Hence, the PIO is cautioned to be careful while dealing  
with the RTI 

applications.  However, as the requisite information has already been supplied, no interference is  
called for on the part of the Commission.   

With these observations the matter is disposed of on the part of the Commission. 

 (Sushma Singh) 
                                                                          Information Commissioner 
14.12.2010
 

Authenticated true copy

S. Padmanabha
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. C. F. Thomas

Old No. 17, New No. 31, NMK Street

Ayanavaram

Chennai­600023

2. The Public Information Officer

Scientist SD (Mech.) 

O/o the Director General

National Test House

Section­V, CP Block 

Salt Lake
Kolkata­700091

3. The Appellate Authority

Scientist SD(HQ)

O/o the Director General

National Test House

Section­V, CP Block 

Salt Lake

Kolkata­700091