CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/000837
Dated, the 09th February, 2010.
Appellant : Shri Janak Vaswani
Respondents : Ministry of Shipping
This matter was heard through videoconferencing (VC) on
04.02.2010 in the presence of both parties. Appellant was present at
NIC VC facility at Mumbai, while the respondents ⎯ represented by
Shri Srinivasa Naik, Director ⎯ were present at the Commission’s New
Delhi office, from where the Commission conducted its hearing.
2. In respect of the queries for information in appellant’s
RTI-application dated 22.12.2008, as most of the information requested
by him was to be found in the file of the Ministry of Shipping, he was
asked whether it would suffice if he were to be allowed to inspect the
relevant file. Appellant agreed. Respondents represented by the CPIO
pointed out that part of the information was certain Cabinet papers,
which were still incomplete and, therefore, could not be disclosed at
this stage. He agreed to sever this information from the body of the
records / file and show the rest to the appellant including the
file-notings (duly severed).
3. Respondents are directed to allow the appellant to inspect the
file, minus the draft Cabinet Note and Cabinet papers and the
corresponding file-notings, on a day and time to be intimated to him
within four weeks of the receipt of this order, with ample time having
been given to the appellant to make his travel plans. Following the
inspection of the records, appellant shall be allowed to take copies of
documents identified by him on payment of the requisite fees.
4. Appeal disposed of with these directions.
5. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-09022010-01.doc
Page 1 of 1