Central Information Commission Judgements

Mr.Paramjit Singh vs Food Corporation Of India on 27 October, 2011

Central Information Commission
Mr.Paramjit Singh vs Food Corporation Of India on 27 October, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                              Case No. CIC/SS/A/2011/001050

Name of Appellant                        :       Shri Paramjit Singh

Name of Respondent                       :       Food Corporation of India

Date of Hearing                          :       20.10.2011

                                             ORDER

Shri Paramjit Singh, the appellant has filed this appeal dated 20.4.2011 before the
Commission against Food Corporation of India, New Delhi for not providing information to
his RTI-request dated 4.1.2011. The matter came up for hearing on 20.10.2011. The
appellant was absent, whereas the respondents were represented by Shri S.R. Singh,
AGM and Shri N.L. Jangir, Manage.

2. The appellant filed an RTI-application dated 4.1.2011 seeking information on two
queries – “(1) Supply complete copy of Audit report conducted by Hqrs. Audit team comprising of
Shri O.P. Gupta, Shri Jasbir Singh and Shri Sagar, all Managers (A/C) in FCI, RO Haryana
relating to acceptance of reduced rate of consolidated contract of FCI, Distt. Office Karnal and
Kurukshtra of the appellant’s firm M/s. Jagiwan Pal Singh & Co during December, 2009; and (2)
Copies of the file noting till date regarding the said Audit Report since the date of submission of
report”. The CPIO vide letter No. VIG.47(5)/2011-RTI dated 2.2.2011 denied information
u/s 8(1)(d) of the RTI Act.

3. Aggrieved by the reply of CPIO, the appellant preferred first-appeal dated nil
before FAA. The FAA, vide order No. Vig.47 (5)/2011-RTI/794 dated 21.3.2011 upheld
the reply of CPIO. The FAA informed the appellant that the Audit report was conducted as
a part of investigation and final action was not concluded yet. Disclosure of information
2 Case No. CIC/SS/A/2011/001050

sought may impede the process of investigation and, therefore, the information cannot be
provided u/s 8(1) (h) of the RTI Act.

4. During the hearing the respondent submitted that the investigation in the matter is
still not concluded and presently it is pending before the Central Vigilance Commission.

5. Having heard the respondent and perused the relevant documents in file, the
Commission is of the considered view that the said audit was conducted as a part of
investigation and the matter has not yet been concluded, the respondent have no
disclosure obligation u/s 8(1)(h) of the RTI Act, 2005. The reply of FAA is upheld.

The matter is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
27.10.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Paramjit Singh,
39, Bank Colony,
Jivan Nagar,
Karnal-132001 (Haryana).

The CPIO,
Food Corporation of India,
16-20, Barakhamba Lane,
Headquarters,
New Delhi-110001.

The First Appellate Authority,
Food Corporation of India,
16-20, Barakhamba Lane,
Headquarters,
New Delhi-110001.