CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/000514
Dated, the 22nd July, 2009.
Appellant : Ms.Kanupriya Rana
Respondents : Central Board of Excise & Customs
This matter was heard on 08.07.2009 as scheduled following
intimation given to the parties through Commission’s notice dated
22.06.2009. Appellant was absent when called. Respondents were
present through Shri L.R. Aggarwal, Deputy Secretary & Appellate
Authority, Ms.Sushma Kataria, Under Secretary and CPIO, CBEC and
Shri Dalveer Solanki, Assistant Commissioner and CPIO, Delhi
Commissionerate.
2. Respondents stated that a petition from the appellant dated
18.12.2008 addressed to CPIO, CBEC was received comprising the
following queries:-
“1. Whether some officers of the Customs & Central Excise,
Delhi, who had earlier proceeded on voluntary retirement,
have been re-inducted / re-employed into the department.
2. If yes, please give the names and designations of the above
said officers.
3. What were the grounds given by them for their re-
induction / re-employment into the department.
4. Under what law/rules/regulations these officers have been
re-inducted / re-employed into the department.”
3. As the queries were open-ended and non-specific, CPIO, through
her communication dated 16.03.2009, transferred appellant’s petition
to all the Chief Commissioners of Customs under Section 6(3) of the RTI
Act for providing information to the appellant directly, assuming that
the query was aimed at receiving information for voluntary retirees in
the offices of the public authority all over the country. However, when
the
first-appeal (dated 16.03.2009) was filed before the Appellate Authority
by the appellant, it was noted that she desired to receive information
only about the Delhi Commissionerate of Excise and Customs. On the
orders of the Appellate Authority dated 09.04.2009, CPIO again wrote to
AT-22072009-15.doc
Page 1 of 2
the Chief Commissioner of Customs (Delhi Zone) on 30.06.2009
requesting the latter to provide the information directly to the
appellant. Subsequently, the CPIO, Delhi Commissionerate provided a
reply on 06.07.2009 stating as follows:-
“Please refer to your application dated 18.12.08 on the above
cited subject forwarded to this office by Smt.Sushma
Kataria, Under Secretary / CPIO (Ad.IIB) vide letter F.No.A-
26011/24/2009-Ad.IIA dated 30.06.2009 received in this office
vide Assistant Commissioner (CCU)’s letter C.No.CCU(DZ)CX/RTI/
63/2009/6209 dated 30.06.09.
Reply is as under:-
Atleast one person named Sh.Ramesh Chander Sharma, Supdt.
Now Assistant Commissioner has rejoined the department after
availing VRS. (Copy of Estt. Order No.234/1999 dated 01.01.09 is
enclosed) [sic].”
4. Now that a reply has been furnished to the appellant, the purpose
of this second-appeal has been fully served. Appeal closed.
5. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-22072009-15.doc
Page 2 of 2