Central Information Commission Judgements

Shri Bhagwan K. Chandnani vs Ministry Of External Affairs on 23 October, 2008

Central Information Commission
Shri Bhagwan K. Chandnani vs Ministry Of External Affairs on 23 October, 2008
                                 dsUnzh; lwpuk vk;ksx
                          Central Information Commission
            Dyc Hkou] utnhd Mkd[kkuk / Club Building, Near Post Office
                      iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                     ubZ fnYyh - 110067 / New Delhi - 110067
                                         *****

18/10/2008 0:00 No.CIC/OK/A/2008/01063

Dated: 23 October 2008

Name of the Appellant : Shri Bhagwan K. Chandnani
C\o Kim Chemicals
213, Princess Street
Mumbai

Name of the Public Authority : Ministry of External Affairs

Background:

Shri Bhagwan K. Chandnani of Mumbai filed an RTI-application with the Public
Information Officer, Ministry of External Affairs, New Delhi on 14 February 2008
wherein he sought passport details of two individuals.

2. The PIO vide his letter dated 28 February 2008 replied to his RTI-application.
Not satisfied with the reply of the PIO, the Appellant filed an appeal with the first
Appellate Authority on 10 March 2008 who vide his letter dated 24 March 2008
replied to it. Thereafter, the Appellant approached the Commission with a Second
Appeal on 15 July 2008, which was registered in the Commission on 18/08/2008.

3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the matter
on 17 October 2008.

4. Shri R.N. Kajla, US (CPV-RTI) & PIO, represented the Respondents.

5. The Appellant, Shri Bhagwan K. Chandnani, was present in person.

Decision:

6. The Commission heard both the sides and broadly agreed with the submission
of the Respondent that the information asked for by the Appellant about two
individuals was purely a personal matter constituting third party information. During
the hearing, the Appellant, however, alleged certain irregularities on the part of the
persons about whom he was asking for information. The Commission drew his
attention to the provision of the Act whereby the third party clause could be
overridden in case there was any public interest involved. The Commission,
therefore, gives one more opportunity to the Appellant to make his submission in
writing to establish that the matter has an element of public interest and was not
merely a case of a private dispute. This should be made by 14 November 2008. In
case no communication is received from the Appellant by that date, the matter will
be treated as finally closed.

7. The Commission ordered accordingly.

Sd/-

(O.P. Kejariwal)
Information Commissioner
Authenticated true copy:

Sd/-

(G. Subramanian)
Assistant Registrar

Cc:

1. Shri Bhagwan K. Chandnani C\o Kim Chemicals, 213, Princess Street, Mumbai

2. The Public Information Officer, Ministry of External Affairs, Patiala House, Tilak
Marg, New Delhi

3. The Public Information Officer, Ministry of External Affairs, Patiala House, Tilak
Marg, New Delhi

4. Officer Incharge, NIC

5. Press E Group, CIC