Central Information Commission Judgements

Ms.U Vinita vs Ministry Of Civil Aviation on 27 January, 2011

Central Information Commission
Ms.U Vinita vs Ministry Of Civil Aviation on 27 January, 2011
                              Central Information Commission
                     Room No. 5, Club Building, Near Post Office
                  Old J.N.U. Campus, New Delhi - 110067
                                 Tel No: 26161997
                                                                               Case No. CIC/SS/A/2010/000840

        Name of Appellant                             :         Smt. U. Vinita
                                                                (The Appellant was not present)

        Name of Respondent                            :         National Aviation Company of India Ltd., New Delhi
                                                                (Represented by Sh. Ajay Thakur, Asst. 
                                                                Gen. Manager and Sh. Bansi lal, 
                                                                AO(PERS)

        The matter was heard on                       :         24.01.2011


                                                           ORDER

 

  Smt.   U.   Vinita,   the   Appellant,   through   her   RTI   application   dated   16.12.2009, 
sought details regarding persons belonging to Scheduled Castes and Scheduled Tribes, 
recruited   during   the   period   1.01.1982   to   1.01.2009,   in   Indian   Airlines,   in   the   format 
supplied by the Appellant.  Not getting the sought for information from the PIO and the 
FAA, in response to the RTI application and the first appeal, the Appellant has filed the 
present appeal before the Commission.

During  the hearing the  Respondent submit that the Appellant has sought huge 
information, which is not available in the format supplied by the Appellant.

After hearing the Respondents and on perusal of the relevant documents on file, 
the Commission is of the view that the furnishing of the sought for information may 
disproportionately   divert   the   resources   of   the   Public   Authority.     The   sought   for 
information, therefore, cannot be provided.  

 (Sushma Singh) 
                                                                          Information Commissioner 
27.01.2011
Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar
 Copy to:

1. Smt. U. Vinita, C-604, Gaurav Galaxy, CDE CHSL, Gaurav Galaxy-1, Opposite Vijay
Park, Mira Road (E)-401107, Dist. Thane

2. The Public Information Officer, Executive(WR India), Transport Compex Building, CSI
Airport, Vile Parle (E), Mumbai.

3. The Appellate Authority, SBU Head MRO (Air Frame) Air India, National Aviation
Company of India, Ltd, Airlines House, 113 Gurudwara Rakabganj Road, New Delhi-110001