CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2010/000648
Dated, the 28 October, 2010.
th
Appellant : Shri G.Venugopal
Respondent : Central Excise Customs & Service Tax, Cochin
s
This matter came up for hearing through videoconference (VC) on
21.10.2010 pursuant to Commission’s notice dated 01.10.2010.
Appellant was present at NIC VC facility at Kochi, while the respondents
― represented by Shri Gangadharan, CPIO ― were present at the same
venue. Commission conducted the hearing from its New Delhi office.
2. The shortpoint for decision in this secondappeal is item at Sl.No.2
in appellant’s RTIapplication dated 22.01.2010, which was a query as to
whether the ACRs initiated by Shri G.Divakaran Nair, Assistant
Commissioner (Now Deputy Commissioner) were written in his own
hand/handwriting.
3. Respondents have informed appellant that no such information
about the above query exists on the record. They have further informed
him that they were not obliged to hold an investigation in the matter on
the basis of appellant’s RTIapplication. No investigation has so far been
held about whether or not Shri Divakaran Nair wrote the ACRs in his own
hand. As such, no information in that regard is available.
4. I am in agreement with the respondents that queries such as this
cannot be answered under RTI Act.
CIC_AT_A_2010_000648_M_44826.doc
Page 1 of 2
5. In view of the above, this appeal fails. Closed.
6. Copy of this direction be sent to the parties.
( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER
CIC_AT_A_2010_000648_M_44826.doc
Page 2 of 2