Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/AT/A/2010/000689/SS
Name of Appellant : Sh. A. Murlidharan
(The Appellant was present)
Name of Respondent : Central Board of Excise & Custom, North Block,
(Respondents were absent)
The matter was heard on : 12.05.2011
ORDER
Sh. A. Murlidharan, the Appellant, filed an RTI application dated 2.04.2010
sought information regarding the promotion of officers of the Central Excise and Central
Customs, and matters connected therewith. The PIO, vide letter dated 13.04.2010
provided pointwise information to the Appellant. However, not satisfied with the reply,
the Appellant filed an appeal before the First Appellate Authority (FAA). The FAA vide
decision dated 28.04.2010 upheld the reply of the PIO. Hence the present appeal before
the Commission.
During the hearing the Appellant submits that he has not been furnished complete
requisite information to the Appellant.
After hearing the Appellant and on perusal of the relevant documents on file and
also having regard to the fact and circumstance of the present case, the Commission is of
the considered view that the requisite information available on record and permissible
under RTI Act, has been furnished to the Appellant. No interference is called for on the
part of the Commission.
The matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
23.5.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. A. Murlidharan
APT., No. 6/C, Jain’s Apartment
18-B, Kothari Road,
Nungambakkam
Chennai-600034
2. The Public Information Officer
Central Board of Excise & Customs
D/o Revenue
Room No. 253-A, North Block
New Delhi
3. The Appellate Authority
Central Board of Excise & Customs
D/o Revenue
Room No. 253-A, North Block
New Delhi