Central Information Commission Judgements

Mr.Ashok Kunwar vs Ministry Of Civil Aviation on 24 January, 2011

Central Information Commission
Mr.Ashok Kunwar vs Ministry Of Civil Aviation on 24 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/2010/000839

       Name of the Appellant            :      Shri Ashok Kunwar      
                                               (The Appellant was not present)
             
       Name of the Public Authority :          Airports Authority of India, New Delhi.  
                                               Represented   by   Shri   Balbir   Singh, 
                                               GM(PERS)   and   Shri   S.C.   Sikka,   Mgr.
                                               (HR).

       The matter was heard on     :           24.1.2011.

                                               ORDER

Shri   Ashok   Kunwar,    the   Appellant,  filed  an  application  dated  22.7.2010 
under the RTI Act, seeking information regarding leave applications, copy of leave 
sanction orders, approval for payments, settlement of claims of expenditure for 
tours abroad etc. of various officers of the Airport Authority of India.   The CPIO, 
vide letter dated 9.8.2010 denied the information in terms of section 8(1)(j) of the 
RTI   Act,   2005.    However,  the   FAA/Executive  Director(Pers.),   vide  his  decision 
dated 16.9.2010 directed the CPIO to provide the necessary information.   In the 
Meanwhile,  the   Appellant  had  filed   the   present  appeal  before   the   Commission 
without waiting for a reply from the FAA.

During the hearing the Respondent submit that requisite information, as per 
order of FAA dated 16.9.2010, has been provided to the Appellant, vide CPIO 
HR’s  letter  dated  22.9.2010,  CPIO(Fin)  letter  dated  3.11.2010  and  letter  dated 
23.11.2010 of the Western Region and letter dated 30.11.2010 of Eastern Region.

After hearing the Respondent the Commission is of the view that requisite 
information has been provided to the Appellant.  

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

  Sd/­
 (Sushma Singh) 
                                                                          Information Commissioner 
24.1.2011 
Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Case No. CIC/SS/A/2010/000839. 

Copy to:

. Shri Ashok Kunwar, 
Velocis Systems (P) Ltd., 
Vasisht House, 7/2 & 7/3 Kalu Sarai,
Begumpur, New Delhi – 110017.

2. The P.I.O.,
General Manager(Pers),
Airports Authority of India,
Safdarjung Airport. Rajiv Gandhi Bhawan,
New Delhi – 110003.

3. The First Appellate Authority,
Executive Director(Pers),
Airports Authority of India,
Safdarjung Airport. Rajiv Gandhi Bhawan,
New Delhi – 110003.