Central Information Commission Judgements

Mr.Niraj Kumar vs Ministry Of Agriculture on 11 August, 2010

Central Information Commission
Mr.Niraj Kumar vs Ministry Of Agriculture on 11 August, 2010
                           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/C/2009/000128

       Name of Complainant                           :     Sh. Neeraj Kumar
                                                     (The Appellant was not present)

      Name of Respondent                             :      ICAR Research Complex for 
Eastern Region
                                                     (Represented by Sh. G. F. Shalni)

       The matter was heard on               :       11.08.2010



                                                 ORDER

  Sh. Neeraj Kumar, the Complainant, vide RTI application dated 29.08.2009, sought details 
of official tour in­respect of Director ICARRCER, Patna. The PIO, vide letter dated 24.09.2009, 
provided the details of tour of Director.  However, not satisfied with reply the Appellant filed an 
appeal before the First Appellate Authority (FAA).   Not getting satisfactory response from the 
FAA, the Appellant has filed the present appeal before the Commission. 

During the hearing the Respondent submits that complete requisite information has been 
furnished to the Appellant vide letter dated 19.12.2009.  

After hearing the Respondent and on perusal of the relevant documents the Commission 
finds that requisite information, as available on record and permissible under the RTI Act, has 
already been furnished to Sh. Neeraj Kumar. Hence, no interference is called for in the replies with 
the Respondent.

With these directions the matter is disposed off accordingly.

  

(Sushma Singh) 
  
Information Commissioner 
11.08.2010