Central Information Commission Judgements

Shri Mohinder Lal vs Directorate General Of Defence … on 7 October, 2009

Central Information Commission
Shri Mohinder Lal vs Directorate General Of Defence … on 7 October, 2009
        CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                       File No.CIC/SM/A/2008/00075/LS

Appellant                :       Shri Mohinder Lal

Public Authority         :       Directorate General of Defence Estates
                                 (through Ms. Nigar Fatima Hussain, Asstt.
                                 DG (Vig))

Date of Hearing          :       7.10.2009

Date of Decision :               7.10.2009

FACTS

:

By his letter of 21.5.2008, the appellant had sought information
on 29 paras seeking copies of a large number of documents. The
CPIO had declined to disclose information u/s 8 (1) (h) of the RTI
Act vide his letter dated 8.6.2008. The Appellate Authority, however,
had set aside the decision of CPIO vide his letter dated 30.6.2008.
The relevant para of the AA’s order is extracted below :-

“2. Since the information sought under Right to Informaiton
Act pertains your section, the application is, therefore,
transferred to you. You are, therefore, requested to provide the
necessary information pertains to your section, to the applicant
directly.”

2. Hence, the present appeal.

3. Heard on 7.10.2009. Appellant not present. The public
authority is represented by the officer named above. When queried as
to whether she has complied with the order of the Appellate
Authority, she would submit that vide letter dated 7.8.2008, the
appellant was asked to collect requisite documents against payment of
Rs. 78/- but the appellant has not remitted the aforesaid amount. She
would also submit that the appellant has not sought any specific
information and, if he does so, she would re-visit the matter and pass
an appropriate order as per the provisions of RTI Act.

4. The appellant is not present before the Commission to contest
his claim. He, however, has sent a two page fax massage dated
5.10.2009 to the Commission which is taken on record wherein he
has requested for suitable orders in the matter.

DECISION

5. The order passed by the Appellate Authority is just and fair.
So long as the appellant seeks specific and pointed information, the
CPIO would provide the same as per the provisions of RTI Act. It is
now for the appellant to follow up the matter in pursuance of the
order of the Appellate Authority.

6. The matter is disposed of in the above terms.

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. Ms. Nigar Fatima Hussain
Asstt. DG (Vig),
Det. General of Defence Estates,
Raksha Sampada Bhawan,
Palam Road, Delhi Cantt.-110010

2. Shri Mohinder Lal
H-41, Tagore Path,
Bani Park, Jaipur, Rajasthan.