Central Information Commission Judgements

Shri M.P. Goswami vs Indian Air Force on 13 November, 2009

Central Information Commission
Shri M.P. Goswami vs Indian Air Force on 13 November, 2009
            CENTRAL INFORMATION COMMISSION
            Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                               File No.CIC/SM/C/2008/00076/LS

Appellant                  :         Shri M.P. Goswami

Public Authority           :         Indian Air Force
                                     (through Wg Cdr T. Sajan & Wg Cdr P Shukla)

Date of Hearing            :         13.11.2009

Date of Decision           :         13.11.2009

FACTS

:

The matter, in short, is that by his letter of 6.8.2008, the appelalnt had
sought information on 12 paras relating to the affirs of AFWWA and the matters
related therewith. The CPIO had responded to it vide letter dated 17.9.2008.
Dissatisfied with the information provided to him, the appellant has filed the
present appeal.

2. Even though the present appeal was not fixed up for hearing today, it was
decided to take up this appeal on the request of the appellant and both the parties
being present before the Commission in some other matter. The parties are
heard. It is noticed that the CPIO has not provided categorical para-wise
information to the appellant.

DECISION

3. In view of the above, Wg Cdr T. Sajan is hereby directed to re-visit the
matter and provide para-wise information to the appellant in 04 weeks time.

4. The matter is hereby closed.

Sd/-

(M.L. Sharma)
Central 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.

(K.L. Das)
Assistant Registrar

Address of parties :-

1. Wg Cdr T Sajan
CPIO, Room No. 160,
Air HQ, Vayu Bhawan,
Rafi Marg, New Delhi-110106

2. Shri M.P. Goswami
Advocate, H. No. 1647,
Sector-4, Panchkula.