Central Information Commission Judgements

Mr.Ravindra Kumar Gupta vs Ministry Of Chemicals And … on 9 November, 2011

Central Information Commission
Mr.Ravindra Kumar Gupta vs Ministry Of Chemicals And … on 9 November, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                          Case No. CIC/SS/A/2011/001294
                                                                       Dated: 09.11.2011

Name of Appellant                    :       Shri Ravindra Kumar Gupta

Name of Respondent                   :       National Fertilizers Ltd.

Date of Hearing                      :       04.11.2011

                                         ORDER

Shri Ravindra Kumar Gupta, the appellant has filed this appeal dated 4.4.2011
before the Commission against the National Fertilizers Ltd. (NFL), Noida, for not providing
information to his RTI-request dated 7.2.2011. The matter came for hearing on
04.11.2011. The appellant was present in person, whereas the respondents were
represented by Shri R.C. Gandhi Sr. Manager and Shri A.K. Yadav, Manager.

2. The appellant filed an RTI-request dated 7.2.2011 seeking information on five
queries relating to delivery orders, name of officials who issued delivery orders etc under
the S.L.S Scheme at Dholana. The PIO vide letter No. NFL/RTI/174/413 dated 3/7.3.2011
has advised the appellant to specify the period for which he wanted to seek the
information.

3. Aggrieved by the reply of PIO, the appellant preferred first-appeal on 15.3.2011
before FAA. The FAA vide order No. NFL/RTI/174/424 dated 23.3.2011 has upheld the
reply of PIO. The FAA observed from the first-appeal that the information sought by the
appellant was related to the year 1988-89, which was not available in records and could
not be supplied to him.

2 Case No. CIC/SS/A/2011/001294

4. During the hearing the respondent submitted that the appellant wanted to seek
information in connection with his pending claim, which is not covered within the ambit of
RTI Act. For redressal of his grievance pertaining to his claim, the appellant is advised to
contact the competent authorities in NFL.

5. Having heard the parties and perused the relevant documents in file, the
Commission is of the considered view that the requisite information as per available
records and permissible under the RTI Act has been provided to the appellant by
respondent.

The matter is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Ravindra Kumar Gupta,
S/O Shri Laxmi Narayan Gupta,
Mohalla Ram Prasad Choudhury,
Aliganj,
Dist. Etah (UP).

The PIO,
National Fertilizers Ltd.,
A-11, Sector 24,
District Gautam Budh Nagar.

Noida-201301 (UP)

The First Appellate Authority,
National Fertilizers Ltd.,
A-11, Sector 24,
District Gautam Budh Nagar.

Noida-201301 (UP)