Central Information Commission Judgements

Mr. Omprakash Maglani vs Cbi on 7 January, 2011

Central Information Commission
Mr. Omprakash Maglani vs Cbi on 7 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000231­SM
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                      :                                7 January 2011


Date of decision                     :                                7 January 2011


Name of the Appellant                :   Shri Om Prakash Maglani
                                         180, Ram Nagar Extn.,
                                         Near Krishna Nagar,
                                         Delhi - 110 051.


Name of the Public Authority         :   CPIO, Central Bureau of Investigation,
                                         Anti Corruption Branch, Block No.4,
                                         CGO Complex, Lodhi Road, New Delhi.


        The Appellant was present along with Shri D.D. Sharma.

        On behalf of the Respondent, Shri N.M. Singh, Sr. SP, CBI was present.

Chief Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed

Elements of the decision:

CPIO is directed to provide information.  

2. Both   the   parties   were   present   and   made   their   submissions.   The 

Appellant had sought a number of details including records relating to a criminal 

case filed by the CBI against two individuals. The CPIO had provided some of 

the information but had refused to disclose the records relating to the locker 

number 630 and its contents by claiming that the matter was pending trial and 

CIC/WB/A/2010/000231­SM
was, therefore, exempted from disclosure under Section 8(1) (h) of the Right to 

Information (RTI) Act. The Appellate Authority had also endorsed this decision.

3. During   the   hearing,   the   Appellant   submitted   that   he   required   this 

information in connection with a case he has filed before the High Court. The 

Respondent argued that these records were part of the case which the CBI had 

filed before the competent court and the disclosure of this information at this 

stage   when   the   trial   was   pending   could   impede   the   prosecution   of   the 

offenders.  Out  of  the   three  queries,  two   are   in   the  nature  of  purely  factual 

details, such as, the name of the holder of the locker number 630 and the date 

on which the said locker was sealed. We do not seem particularly how the 

disclosure   of   these   factual   details   can   have   any   adverse   effect   on   the 

prosecution. However, his third query is regarding the contents of the locker. As 

the Respondent clarified, the disclosure of the contents of the locker during the 

pendency of the trial of the case could have adverse effect on the trial itself 

since  this   material   could   be   put   to   use   against  the   prosecution.  He   further 

argued that, in any case, the trial court was seized of the matter and any relief 

should be sought from the trial court itself. We are inclined to agree with this 

line of argument.

4. Thus,  only  two  pieces  of  information  need  to   be  disclosed  as  stated 

above, namely, the name of the holder of the locker as well as the date on 

which   the   locker   had   been   sealed.   We   direct   the   CPIO   to   provide   this 

information to the Appellant within 10 working days from the receipt of this order 

along with the photocopies of any relevant record.

5. The appeal is disposed off accordingly.

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

CIC/WB/A/2010/000231­SM
(Satyananda Mishra)
Chief 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

CIC/WB/A/2010/000231­SM