Central Information Commission Judgements

Shri Rajendra Prasad Tiwari vs Cantonment Board, Dehradun … on 4 May, 2009

Central Information Commission
Shri Rajendra Prasad Tiwari vs Cantonment Board, Dehradun … on 4 May, 2009
                       Central Information Commission
            Appeal No.CIC/WB/A/2008/00397-SM dated 07.01.2008
              Right to Information Act-2005-Under Section (19)


                                                          Dated: 4 May 2009


Appellant     :     Shri Rajendra Prasad Tiwari

Respondent :        Cantonment Board, Dehradun (Ministry of Defence)

The Appellant was not present.

On behalf of the Respondent, Shri Shailendra Sharma, J.A., was
present.

The brief facts of the case are as under.

2. The Appellant had, in his application dated 7 January 2008, requested

the CPIO for a large number of information in respect of the action taken on

several representations filed by him before the Cantonment Board and

various construction activities undertaken by that Board. The CPIO, in his

reply dated 4 February 2008, provided information in respect of the first four

queries and advised him that he should prefer separate applications for

information in respect of the remaining queries. Not satisfied with this reply,

the Appellant preferred an appeal before the first Appellate Authority on 13

February 2008. This was disposed off in the order dated 29 February 2008.

The first Appellate Authority endorsed the order of the CPIO. The Appellant

has now come before the CIC in second appeal against the above order.

3. During the hearing, the Appellant was not present in spite of notice.

We heard the submissions of the Respondent. While it is clear that the
Appellant had asked for far too many information on a variety of matters, it

is not disputed that this information is held by the Public Authority

concerned. The rules framed under the Right to Information (RTI) Act in the

matter of seeking information does not put any ceiling on the number of

items on which information can be sought. In view of this, the CPIO cannot

deny to provide information merely on the ground that the number of items is

large. Therefore, we direct the CPIO to provide the remaining information to

the Appellant within 10 working days from the receipt of this order.

4. With the above direction, the appeal his disposed off.

5. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
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)
Assistant Registrar