Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000725SM
Right to Information Act2005Under Section (19)
Date of hearing : 8 August 2011
Date of decision : 8 August 2011
Name of the Appellant : Shri Pradeep Kumar
101, M G House, 2 Community Centre,
Wazirpur Inds. Area, Delhi.
Name of the Public Authority : CPIO, Central Vigilance Commission,
Satarkta Bhawan, GPO Complex,
Block A, INA, New Delhi - 110 023.
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri P.K. Chakrabarti, Deputy Secretary,
(ii) Shri Boby Narayan Assistant
Chief Information Commissioner : Shri Satyananda Mishra
2. Both the parties were present during the hearing. We heard their
submissions.
3. The Appellant had sought no information. Instead, he had sought the
advice of the CPIO of the CVC about which authority should he approach to
redress his grievance against some IAS officers. Understandably, the CPIO did
CIC/WB/A/2010/000725SM
not provide any such advice.
4. During the hearing, we carefully examined the contents of the RTI
application and found that, indeed, the CPIO could not have provided any
information to him. From the submissions made by the Appellant, it was clear
that he had some dispute relating to the sale and purchase of a property
involving some IAS officers. The forum for disposal of such dispute is not the
CVC. Neither the CIC can help in any manner. Possibly, only a court of law can
adjudicate any such dispute.
5. The appeal is without merit. It is disposed of accordingly.
6. Copies of this order be given free of cost to the parties.
(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)
Deputy Registrar
CIC/WB/A/2010/000725SM