Central Information Commission Judgements

Mr. Vasant Rayappa Chavan vs Central Information Commission on 22 July, 2011

Central Information Commission
Mr. Vasant Rayappa Chavan vs Central Information Commission on 22 July, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000129­SM
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                       :                                     22 July 2011


Date of decision                      :                                     22 July 2011



Name of the Appellant                 :   Shri Vasant Rayappa Chavan,
                                          C/o Citadel Enclave, Building No. D­3,
                                          Block No. 203, 2nd Floor,
                                          B.T. Kawade Road,
                                          Mundhwa, Pune - 411 036.


Name of the Public Authority          :   CPIO, Central Information Commission 


        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Tarun Kumar, Joint Secretary
        (ii)    Shri M.C. Sharma, CPIO
        (iii)   Shri G. Subramanian

Chief Information Commissioner                 :      Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Pune studio of the NIC while the Respondents were present in 

our chamber. We heard their submissions.

3. The Appellant had sought the photocopy of the notings made by the 

Assistant Registrar of the CIC in a particular matter. Although the CPIO had 

provided  the   said   photocopy,  the   Appellant  was  not  satisfied.  He  was  later 

shown the original file for inspection though. Even then, it appears, he was not 

satisfied.

CIC/WB/A/2010/000129­SM

4. During the hearing, the relevant records were shown to us. It transpires 

that the main objection of the Appellant is not regarding the veracity of the file 

noting   already   provided   to   him;   his   main   grouse   is   about   the   apparent 

misinterpretation of the direction of the IC concerned. From the contents of the 

file notings supplied to the Appellant, it appears that although his case had 

been heard and appropriate orders issued, he had represented that the hearing 

was not complete. The Assistant Registrar had put up this matter before the IC 

concerned,   faithfully   reproducing   in   his   noting   whatever   the   Appellant   had 

stated   in   his   representation   but   also   mentioning   that   the   contents   of   the 

representations were not comprehensible. We noted that the IC concerned had 

given   the   following   direction:   “Please   issue”.   The   Assistant   Registrar   had 

interpreted the direction of the IC to mean his agreement with the observation 

that the representation was not comprehensible. This is the crux of the problem.

5. The Appellant seems not to be satisfied with the information provided by 

the   CPIO   of   the   public   authority,   in   this   case,   the   Western   Railways.   His 

representation to the CIC basically was a complaint against non­compliance of 

the CIC orders. He pleaded that all that he wanted was the right information 

from the Western Railways which he was yet to get in spite of the orders of the 

CIC. Appreciating his grievance in the matter, we think it would be appropriate 

to list his representation received in the original case as a complaint against the 

Western Railways and to invite the public authority to explain why the desired 

information was not provided in full.

6. Therefore, we direct that this matter be brought to the notice of the IC 

concerned dealing with the Railways and she may please consider this matter 

as   one   of   non­compliance   and   pass   appropriate   orders   after   giving   a   fair 
CIC/WB/A/2010/000129­SM
chance of hearing to both the parties.

7. The case is disposed off accordingly.

8. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000129­SM