Central Information Commission Judgements

Mr. Gora Chand Chatterjee vs Cbi on 2 February, 2011

Central Information Commission
Mr. Gora Chand Chatterjee vs Cbi on 2 February, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000784­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                 2 February 2011


Date of decision                       :                                 2 February 2011



Name of the Appellant                  :   Shri Gora Chand Chatterjee
                                           147, Lake Town, Block B,
                                           Kolkata.


Name of the Public Authority           :   CPIO, Central Bureau of Investigation,
                                           Special Crime Branch, CGO Complex,
                                           A Wing, 2nd Floor, Sector - 1, DF Block,
                                           Salt Lake, Kolkata - 700 064.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Arun Ghothra, CPIO & DIG was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We heard this case through video conferencing. Both the parties were 

present in the Kolkata studio of the NIC. We heard their submissions.

3. The Appellant had sought certain information regarding the summons 

and notices issued by the CBI to him and his wife in a certain case as well as 

about the powers and jurisdiction of the CBI officers in the matter of search of 

private   premises.   The   CPIO   had   denied   the   information.   After   hearing   the 

CIC/WB/A/2010/000784­SM
submissions of both the parties and considering the facts of the case, we do not 

see any reason for not providing this information. Therefore, we now direct the 

CPIO to provide to the Appellant within 10 working days from the receipt of this 

order the photocopies of all summons and notices issued in this case to the 

above two individuals during the period specified in the RTI application. We 

also   direct   the   CPIO   to   provide   him   (a)   the   photocopies   of   the   relevant 

provisions   of   law   under   which   the   CBI   officers   conduct   search   in   private 

premises   in   connection   with   cases   of   prevention   of   corruption   and   (b) 

photocopy  of  the   order  or   internal  guideline,  if   any,  authorising  the   Special 

Crime Branch at Kolkata to investigate into cases under the PC Act.

4. The appeal is disposed of accordingly.

5. 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/2010/000784­SM