Central Information Commission Judgements

Mr.Jawahar Singh vs Bharat Hotel Limited on 4 February, 2009

Central Information Commission
Mr.Jawahar Singh vs Bharat Hotel Limited on 4 February, 2009
            Central Information Commission
                                                   CIC/AD/C/X/09/00009

                                                   Dated February 4, 2009

Name of the Appellant               :   Mr.Jawahar Singh

Name of the Public Authority        :   Bharat Hotel Limited

Background

1. The Appellant filed an RTI request dt.18.8.08 with the CPIO, Bharat
Hotels Limited. He requested for information against 15 points with
regard the removal of one Shri Aatma Ram Sharma from the service
by the Grand Inter-Continental Hotel/Bharat Hotels Limited. On not
receiving any reply, the Appellant filed an appeal dt.6.10.08 with the
Appellate Authority. On not receiving any reply, the Appellant filed a
second appeal dt.22.11.08 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing on February 4, 2009.

3. The Public Authority was not present at the hearing.

4. The Appellant was present during the hearing.

Decision

4. The Commission noted that Bharat Hotels Limited is a privately
owned chain of hotels and is not covered by the RTI Act. The appeal
is accordingly rejected.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.Jawahar Singh
Jhuggi Jhopri Ekta Manch
C-125 Bindapur
Pocket-IV
New Delhi 110 059

2. The CPIO
Bharat Hotel Limited
Grand Inter Continental
Barakhambha Road
New Delhi 110 001

3. Officer in charge, NIC

4. Press E Group, CIC