CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2009/001038
Appellant : Ms Kokila Dhingra
Public Authority : Directorate of Estates, New Delhi
(through Shri R.C. Sharma, Directorate of
Estates-II)
Date of Hearing : 8.2.2010
Date of Decision : 8.2.2010
FACTS
:
The matter is called for hearing today dated 8.2.2010. Appellant
present. The public authority is represented by officer named abvoe. Shri
Sharma submits that copies of complaints lodged by the residents of
servant quarters are not available in his office but copies of complaints
lodged by the co-residents are available in his records. However, he
objects to the disclosure of these complaints as these are protected from
disclosure u/s 8 (1) (g) of the RTI Act.
2. Information can be denied under clause (g) only if disclosure of
such information is likely to endanger the life or physical safety of any
person. The appellant is a single working women presently posted as PA
in the Armed Force Headquarters. In may opinion, she poses no danger to
the life or physical safety of the complainants.
3. In this view of the matter, the objection of Shri Sharma is not
sustainable in law. Shri Sharma is hereby directed to provide copies of the
complaints lodged by the co-residents to the appellant. In fact, copies of
the complaints are handed over to the appellant in the presence of the
Commission.
4. The matter is closed.
Sd/-
(M.L. Sharma)
Central 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.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Shri R.C. Sharma
Directorate of Estates-II,
Directorate of Estates (Hostel Section),
Nirman Bhawan, New Delhi.
2. Ms Kokila Dhingra
B-107, Curzon Road Hostel,
K.G. Marg, M.S. Apptt.,
New Delhi