In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000262
Date of Hearing : March 9, 2011
Date of Decision : March 9, 2011
Parties:
Applicant
Shri Omprakash Kashiram
H.No.03/16
Amol Apartment
Waldhuni
Kalyan 421 301
The Applicant was not present during the hearing.
Respondents
Ministry of External Affairs
Joint Secretary (RTI)
Akbar Bhawan
Chanakyapuri
New Delhi
Represented by : Shri Debraj Pradhan, CPIO & JS(RTI)
Shri Sanjay Jain, S.O
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000262
ORDER
Background
1. The Applicant filed an RTI application dt.7.7.10 with the PIO, PMO seeking information against 8
points with regard to the action taken by India for getting the permanent member status in the United
Nations Security Council. Shri Sanjukta Ray, CPIO transferred the RTI application to MEA on
15.7.10 under intimation to the Applicant, on 22.7.10. On not receiving any reply, the Applicant filed
an appeal dt.27.8.10 with the Appellate Authorities of both PMO and MEA. Shri Debraj Pradhan,
CPIO, MEA replied on 10.9.10 providing detailed information against each point. Not satisfied with
the reply, the Applicant filed an appeal dt.27.9.10 with the Appellate Authority. Shri Manbir Singh,
Appellate Authority vide his order dt.21.10.10 upheld the decision of the PIO. Being aggrieved with
the reply, the Applicant filed a second appeal dt.12.11.10 before CIC.
Decision
2. The Commission noted that the PIO has given a detailed reply against point (i) even though the
information sought does not comply with the definition of information as given in Section 2(f) of the
RTI Act. On review of the information provided against the remaining points, it was observed that
available information has been furnished to the Appellant. In the interest of the Appellant, however,
the PIO is directed by the Commission to provide further clarification against point (ii) which is
available on record apart from that which has already been provided, to the Appellant by 9.4.11 and
the Appellant to submit a compliance report to the Commission by 16.4.11.
3. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Omprakash Kashiram
H.No.03/16
Amol Apartment
Waldhuni
Kalyan 421 301
2. The Public Information Officer
Ministry of External Affairs
Joint Secretary (RTI)
Akbar Bhawan
Chanakyapuri
New Delhi
4. Officer Incharge, NIC