Central Information Commission Judgements

Mr.Guriqbal Singh vs Ministry Of Home Affairs on 22 July, 2011

Central Information Commission
Mr.Guriqbal Singh vs Ministry Of Home Affairs on 22 July, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                              Case No. CIC/SS/A/2011/000664

Name of Appeal                             :     Shri Guriqbal Singh

Name of Respondent                         :    Secretariat, Gurudwara Election
                                           Commission, Chandigarh

Date of Hearing                            :     19.07.2011

                                               ORDER

Shri Guriqbal Singh, the appellant has filed this appeal dated 24.1.2011 before the
Commission against the Secretariat Gurudwara Election Commission, Government of
India, Chandigarh for not providing information to his RTI-request dated 27.10.2010, which
came up for hearing on 19.7.2011. The appellant was present in person, whereas the
respondents were absent.

2. The appellant filed RTI-request dated 27.10.2010, seeking information on seven
RTI-queries pertaining to Shri Avtar Singh Narula, Secretary, Gurdwara Election
Commission. The CPIO vide letter No. 1540/145/2010/GEC dated 26.11.2010 has denied
information u/s 8(1) (j) of the RTI Act.

3. Aggrieved by the reply of CPIO, the appellant filed first-appeal 6.12.2010 before
FAA. The FAA vide order No 1746/145/2011/GEC dated 6.1.2011 has upheld the reply of
CPIO.

4. After hearing the appellant and perusing the relevant documents in file,
the Commission observes that the requested information as sought by the
appellant do not fall within the exempted clause of 8(1)(j) of the RTI Act. The
CPIO is directed to provide point-wise information as per records, to the
2 Case No. CIC/SS/A/2011/000664

appellant within two weeks of the receipt of this order. The Commission also
takes a serious view for not attending the hearing by respondent.

The matter is disposed of with the above direction.

(Sushma Singh)
Information Commissioner
22.07.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Guriqbal Singh,
S/O Late Shri Gurdev Singh,
House No. 574, Phase 3-A,
Mohali (Punjab)

The CPIO,
Secretariat, Gurdwara Election Commission,
Government of India,
23, Sector 8-A,
Chandigarh.

The First Appellate Authority,
Secretariat, Gurdwara Election Commission,
Government of India,
23, Sector 8-A,
Chandigarh.