Central Information Commission Judgements

Mr.Sanjay Chiripal vs Government Of Nct Of Delhi on 26 September, 2011

Central Information Commission
Mr.Sanjay Chiripal vs Government Of Nct Of Delhi on 26 September, 2011
                           In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001752
                                                                                                          



Date  of Hearing     :   September  26, 2011

Date of Decision     :   September  26, 2011



Parties:

           Applicant

           Shri Sanjay Chiripal
           N­1, Riviere Apartments
           45, Mall Road
           Delhi - 110054.



           (Heard through Audio Conferencing)

           Respondent(s)

            O/o District Judge­II (North)
            Tis Hazari Courts
            Delhi.

           Represented by :    Ms. Harbhajan  Kaur, PIO
                                        Mr.Dinesh Kumar, LDC
                      
                                      Information Commissioner                  :   Mrs. Annapurna Dixit
___________________________________________________________________
                              In the Central Information Commission 
                                                               at
                                                      New Delhi
                                                                                                                            
                                                                                           File No: CIC/AD/A/2011/001752


                                                           ORDER

Background

   1. The RTI Application dated  4.5.11 was filed by the Applicant with the PIO, Tis Hazari Courts, Delhi 

seeking the complete Service Record of Shri Ashok Kumar presently working as Steno in Tis Hazari 

Court.  The PIO replied on  7.5.11 denying the information under section 8(1)(j) of the RTI Act. The 

Applicant then filed his first appeal on 11.5.11. The Appellate Authority vide his order dated  2.6.11 

directed the PIO to provide the information to the Appellant  after severing if required under section 

10(1) of the RTI Act   any information that may be considered as personal and is exempted from 

disclosure.     In compliance with the Appellate Authority’s order the PIO provided the information to 

the Appellant on 17.6.11. The Appellant however, still not satisfied, filed second appeal before the 

Commission.

Decision. 

 2 . During the hearing the Appellant admitted to having  received the information in compliance with the 

Appellate  Authority’s order. He however,  complained  that the information was provided to him after 

he paid Rs 28/­ for 14 and that this information  ought to have been provided to him free of cost since 

it was supposed to be given within one  month of filing the RTI application..   

3. After hearing the Appellant, the Commission  draws the attention of the Appellant towards section 7 

(3)   of   the   RTI   Act   wherein   it   is   clearly  stated  that   “Where    a   decision  is   taken  to   provide   the  

information on payment of any further fee representing the cost of providing the information, the  

Central Public Information Officer or state Public Information Officer as the case may be shall send  

an intimation to the person making the request, giving   the details of further fees representing the  

cost of providing the information as determined by him, together with the calculations made to arrive  

at the amount in accordance with fee prescribed under sub­section (1)  requesting him to deposit that  

fees, and the period intervening between the dispatch of the said intimation and payment of fees  

shall be excluded   for the purpose of calculating the period of thirty days referred to in that sub­

section.”

The significant operative words in the above paragraph are ‘Where a decision is taken to provide 

the information” . Since the decision to provide the information has been taken by the AA at his 

level, the time period of thirty days will be with reference to the date on which the decision has been 

taken  by  the  AA,  Hence  the  Commission finds   the Appellate Authority’s decision to charge the 

Appellant for the pages, in order. 

4.  The Appeal is accordingly disposed of and the case directed to be closed.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1. Shri sanjay Chiripal
N­1, Riviere Apartments
45, Mall Road
Delhi – 110054.

2.            The Public Information Officer
            O/o District Judge­II (North)
            Tis Hazari Courts
            Delhi.
                         
 3.            The Appellate Authority
            O/o District Judge­II (North)
            Tis Hazari Courts
            Delhi.
                         
                      
4.            Officer Incharge, NIC