Central Information Commission Judgements

Shri. Chanchal Kumar Jain vs Ministry Of Law And Justice on 20 May, 2011

Central Information Commission
Shri. Chanchal Kumar Jain vs Ministry Of Law And Justice on 20 May, 2011
                            Central Information Commission
                              2nd Floor, Room No. 305 B-Wing,
                                    August Kranti Bhawan
                                     Bhikaji Kama Place
                                          New Delhi
                                                               Case No. CIC/AT/A/2010/001002/SS

       Name of Appellant                       :        Sh. Chanchal Kumar Jain
                                                              (The Appellant was not present)



       Name of Respondent                      :        M/o Law & Justice, Shastri Bhawan
                                                        (Represented by Sh. Nirmal Singh, 
                                                        CPIO, Sh. Jagdish Kumar, S.O., Sh. O.P. 
                                                        Bagri, CAPIO & Sh. A. K. Srivastava, 
                                                        S.O.)


       The matter was heard on                 :        9.05.2011


                                                   ORDER

 

  Sh. Chanchal Kumar Jain, the Appellant, filed an RTI application dated 5.04.2010 
seeking information regarding suspension of Accountant Member, Income Tax Appellant 
Tribunal, Kolkata Bench and matters connected therewith.   The PIO vide letter dated 
6.05.2010 replied to the Appellant.  Not satisfied with the reply, the Appellant filed an 
appeal   before   the   First   Appellate   Authority   (FAA).     The   FAA   vide   decision   dated 
16.06.2010 upheld the reply.

[

In his second appeal, the Appellant pleads that he has been wrongly denied the 
following information under Section 8(1)(g) & (h) of the RTI Act.

“3. Kindly inform me the names, addresses and designation of each and every person  
who has reviewed the suspension of Mr. Jugal Kishore on each and every dates. 

4. Kindly   provide   me   the   file   noting   made   by   the   review   Committee   formed   for  
extending the suspension order of Mr. Jugal Kishore on each and every date on which  
such review had been considered.”

During the hearing the Respondent submit that complete requisite information as 
per record has been furnished to the Appellant.  However information on point no. 3 has 
been denied under section 8(1)(g) of the RTI Act. and on point no. 4 has been denied 
under section 8(1)(h) of the RTI Act.

[[[[[

After hearing the Respondents and on perusal of the relevant documents on file, 
and   also   having   regard   to   the   facts   and   circumstances   of   the   present   case,   the 
Commission   upholds   the   reply   of   the   PIO   on   point   3   of   the   RTI   application   as   the 
disclosure   of   the   information   on   this   point   may   endanger   the   physical   safety   of   the 
concerned person who had given assistance in confidence.  However, the reply of the PIO 
on point number 4 of the RTI application is set aside.   The Respondent have failed to 
establish how the  disclosure of file notings made by the Review Committee formed for 
extending   the   suspension   order   is   likely   to   impede   the   process   of   investigation   or 
apprehension or prosecution of offenders, therefore, concerned PIO is hereby directed to 
provide the requisite information on point number 4 of the RTI application. However, the 
names   /   identity   of   the   members   of   Review   Committee   may   not   be   disclosed.     The 
directions of the Commission are to be complied with, within 10 days of receipt of this 
order. 

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
20.05.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Chanchal Kumar Jain, Advocate High Court, Calcutta, 53.10.3 Bon Behari Bose
Road, 1st Floor, Howrah-711101 (West Bangal)

2. The Public Information Officer, M/o Law & Justice. Govt. of India, D/o Legal Affairs,
Implementation Cell, Shastri Bhawan, New Delhi-110001

3. The Appellate Authority, Jt. Secretary, M/o Law & Justice. Govt. of India, D/o Legal
Affairs, Implementation Cell, Shastri Bhawan, New Delhi-110001