CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00645
Dated, the 07th November, 2008.
Appellant : Shri Harmit Singh
Respondents : Central Excise Department, Chandigarh
This second-appeal was heard on 06.11.2008 in the presence of the
appellant, Shri Harmit Singh and his Counsel, Shri Rishi Karan Kakar and the
respondents were represented by Shri Gautam Ray, Commissioner, Central
Excise, Chandigarh.
2. The second-appeal is on the limited subject of disclosure of information at
query No.4 in appellant’s RTI-application dated 25.08.2007. This query reads as
follows:-
“4. The fate of all service providers who are guilty of delayed
registration with your office and non-payment of service tax.”
3. It is noted that the query, as it is worded, is quite unclear and vague. No
specific information can be identified on the basis of the signals contained in this
query. Appellant’s Counsel attempted to explain that they expected the
respondents to reply to this query in the context of Section 4 of the RTI Act, but
that argument did not throw any light on the specific information at which this
query was directed.
4. Respondents have declined to disclose this information on the ground that
the query was unspecific and vague. They were right in doing so.
5. In consequence, the appeal fails. Rejected.
6. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
Page 1 of 1