Central Information Commission Judgements

Shri K. Reji vs Directorate Of Military … on 18 February, 2009

Central Information Commission
Shri K. Reji vs Directorate Of Military … on 18 February, 2009
                           Central Information Commission
                 Appeal No.CIC/WB/A/2008/00328-SM dated 06.07.2007
                   Right to Information Act-2005-Under Section (19)

                                                                              Dated 18.02.2009

Appellant        :      Shri K. Reji

Respondent :            Directorate of Military Intelligence, Ministry of Defence.

The Appellant is not present in spite of notice.

On behalf of the Respondent, the following are present:-

        (i)      Brig. Ved Prakash, DDG, RTI
        (ii)     Maj. M. Gahlot, GSO-I

        The brief facts of the case are as under.


2. The Appellant had, in his letter dated 6 July 2007, requested the CPIO for a number of
information regarding the posting/transfer of his wife serving in the Military Nursing Service. The
CPIO, in his reply dated 7 September 2007, provided him with information on each count. Not
satisfied, the Appellant approached the first Appellate Authority in an appeal dated 10 October
2007 which that Authority decided in his order dated 13 December 2007. The first Appellate
Authority rejected his appeal being without any merit. The Appellant has come before us in
second appeal.

3. During the hearing, the Appellant was not present in spite of notice. We heard the
submissions of the Respondent. It is noted that the CPIO had indeed provided detailed
comments/information on each count and had denied nothing. In spite of that, the Appellant has
prayed for copies of the file noting related to processing of the request submitted by his wife to
the Army Headquarters in November 2004. On carefully examining the original application for
information, we note that the Appellant had not exactly asked for the copies of the complete file
noting concerning the compassionate posting request of his wife. Since the Appellant had not
asked for this information originally, he cannot obviously ask for it at the second appeal stage.
The request for information should be clear and specific and should relate to various files and
documents in the possession of the Public Authority. In this case, the Appellant had indeed given
an elaborate and extensive account of the background of the transfer of his wife and his request
for information is so deeply embedded in the narrative of his application that it is not easy to
decipher what is the exact document/information is seeking. Even then, we note that the CPIO
had given him detailed explanation/comments/information on each paragraph of his request.

4. In view of the above, we do not think that any further relief can be given to the Appellant
in this case. We, therefore, dispose off this appeal without any orders.

5. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
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.

(Vijay Bhalla)
Assistant Registrar