Central Information Commission Judgements

Shri Chandra Pal Singh vs Central Excise & Customs … on 27 January, 2010

Central Information Commission
Shri Chandra Pal Singh vs Central Excise & Customs … on 27 January, 2010
                      CENTRAL INFORMATION COMMISSION
                                    .....

F.No.CIC/AT/A/2009/000808
Dated, the 27th January, 2010.

Appellant : Shri Chandra Pal Singh

Respondents : Central Excise & Customs Department

This matter was heard through videoconferencing (VC) on
21.01.2010 in the presence of both parties. Appellant and the
respondents represented by Shri R.A. Doharey, CPIO were present at
NIC VC facilities at Firozabad and Kanpur respectively. Commission
conducted the hearing from its New Delhi office.

2. The RTI-application of the appellant dated 16.10.2008 was on the
subject of a punishment which was inflicted on the appellant following
a charge-sheet served on him in 1994. Now through this query
appellant demanded to know as to why he was unjustifiably subjected
to punishment.

3. Respondents claimed that appellant was not entitled to a
response as his query did not fall within the scope of definition of
information under Section 2(f) of the RTI Act.

4. The contention of the respondents is upheld consistent with
Commission’s decisions in Kamal C. Tiwari Vs. Ministry of Defence;
Appeal No.CIC/AT/A/2006/00360; Date of Decision: 23.11.2006 and
Subhash Chandra Vs. Income Tax Department; Appeal Nos.CIC/AT/
A/2007/00190 & F.No.CIC/AT/A/2007/00291; Date of Decision:
8.6.2007.

5. Appeal disallowed.

6. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-27012010-10.doc
Page 1 of 1