CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/00364
Dated, the 30th June, 2009.
Appellant : Shri A.K. Shrivastava
Respondents : Accountant General (Works & Receipt Audit), M.P.
This matter came up for hearing on 23.06.2009 pursuant to
Commission’s notice dated 18.05.2009. Appellant was absent while
respondents were represented by Shri Sarat Chaturvedi, Sr. Deputy
Accountant General (Works) and Shri Manoj Bhagwat, A.A.O.
2. Respondents making an initial submission stated that the present
second-appeal has been filed by one, Shri A.K. Shrivastava,
who had enclosed an RTI-application dated 28.09.2007 signed by
Shri A. Shrivastava. While it is so, the RTI-application, which
respondents had received, was from Shri S.K. Shrivastava, which was
dated 28.09.2007. No petition from Shri A.K. Shrivastava dated
28.09.2007 was received by respondents. The CPIO, through his letter
dated 15.10.2007 addressed to Shri S.K. Shrivastava, requested him to
justify the public interest as regards disclosure of personal information.
However, in response to the CPIO’s letter, Shri A.K. Shrivastava filed a
fresh application dated 23.11.2007 to the AG & Appellate Authority
giving justification of the matter to be considered in the public interest.
Since the application dated 23.11.2007 was not accompanied by the
usual fee, correspondence was sought to be established with him for
depositing the fee. Shri A.K. Shrivastava paid the fee on 01.10.2008.
Thereafter, on 22.10.2008, replies to both queries of the appellant
(Shri A.K. Shrivastava) contained in his RTI-application dated
23.11.2007 pertaining to LTC claim of a third-party, Shri G.M. Parate,
Sr. Audit Officer and, the third-party’s Caste Certificate, was given.
3. It is now seen that respondents have properly replied to both
queries of the appellant, Shri A.K. Shrivastava as contained in his
RTI-application dated 23.11.2007. It is also noted that the appellant,
Shri A.K. Shrivastava has complicated the issue by filing as part of his
second-appeal before the Commission a totally unconnected
RTI-application that was allegedly filed by one, Shri S.K. Shrivastava.
AT-30062009-03.doc
Page 1 of 2
4. As all information requested through appellant’s RTI-application
dated 23.11.2007 has been fully disclosed to him, this appeal need not
be further progressed. Appeal closed.
5. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-30062009-03.doc
Page 2 of 2