Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5761/IC(A)/2010
F. No.CIC/MA/A/2010/000403
Dated, the 13th August, 2010
Name of the Appellant : Shri Sahitya Kumar Dwivedi
Name of the Public Authority : Directorate of Revenue Intelligence
Decision:
1. Both the parties were heard on 12th August, 2010.
2. The appellant has alleged corrupt practices in issuance of licenses by the
Directorate General of Foreign Trade to different parties. The matter was
examined and investigated BY the respondent. In response to the RTI
application, the respondent has refused to furnish the information on the ground
that the respondent is covered under section 24 (1) of the Act and, therefore, it
was not liable to disclose the information.
3. During the course of hearing, it was admitted that the information asked
for relate to alleged corruption. Since the matter relating to human rights violation
and corruption are covered under the provisions of the Act, the officials of the
respondent agreed to provide a suitable response on the basis of available
records within 15 days from the receipt of this decision.
4. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri Sahitya Kumar Dwivedi, Kanpur Court Chamber, Vivek Vidyarthi,
Court Compound, Kanpur, UP.
2. Shri Nilank Kumar, CPIO, Directorate of Revenue Intelligence, Delhi Zonal
Unit, B-3 & 4, Paryavaran Bhawan, CGO Complex, Lodhi Road, New
Delhi-110003.
2