Central Information Commission Judgements

Mr. Gora Chand Chatterjee vs Cbi on 10 January, 2011

Central Information Commission
Mr. Gora Chand Chatterjee vs Cbi on 10 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000189­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                     :                              10 January 2011


Date of decision                    :                              10 January 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 Bothra, CPIO was present.

Chief Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed

Elements of the decision:

CPIO is directed to provide information.  

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

CIC/WB/A/2010/000189­SM
present in the Kolkata studio of the NIC. We heard their submissions.

3. The Appellant had wanted to get the copy of the information portion from 

the case number RC­6/S/2005. He also wanted to know if the CBI had sent 

certain directions to the LIC in respect of a policy held by him. The CPIO had 

provided   the   information   regarding   the   directions   sent   to   the   LIC   but   had 

refused to disclose the information portion by claiming exemption under Section 

8(1) (g) and (h) of the Right to Information (RTI) Act. After carefully considering 

the submissions of both the parties and the facts of the case, we are of the view 

that only the information portion should be disclosed as there seems to be no 

ostensible reason why the disclosure of such information can have any adverse 

effect on the prosecution of the offender or can lead to the identification of the 

source of the information or pose any threat to the life and safety of the source. 

Therefore, we direct the CPIO to provide to the Appellant within 10 working 

days from the receipt of this order the photocopy of the relevant document after 

deleting the name and all references to the source of the information.

4. With the above direction, the appeal is disposed off.

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.

CIC/WB/A/2010/000189­SM
(Vijay Bhalla)
Assistant Registrar

CIC/WB/A/2010/000189­SM