In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001686
Date of Hearing : December 30, 2010
Date of Decision : December 30, 2010
The Applicant was present during the hearing
Parties:
Applicant
Shri Abhay Pratap Singh
A1/F, Parag Dairy Chauraha
Near Mohita Medical
LDA Colony, Kanpur Road
Lucknow
Respondent(s)
Central Council for Research in Unani Medicine
No.6165, Institutional Area
Opp. 'B' Block, Janakpuri
New Delhi
Represented by : Dr. Zaki Ahmad Siddiqui (Asstt. Dir. & PIO)
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
The Commission noted that the information sought in point no. 1 for a period of 2 years about all the
employees is extremely voluminous and that it does not exist in the format in which it is being sought. It was
also noted that the exercise of compiling this information would disproportionately divert the resources of the
Public Authority. Hence the Commission advises the Appellant to provide specific names of individuals so that
the required information can be provided to him in the format in which it is being sought. Against points 2, 3,
and 4 the PIO to provide the information, if available on record, including copy of rule as sought in point 3.
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001686
Background
The RTI Application dated 7.4.10 was filed by the Applicant with the PIO, CCRUM, New Delhi
seeking a list of employees working at present in CCRUM, New Delhi, CRIUM Lucknow and DSRI
Ghaziabad in a given format, running into a large number of pages. He also wanted the names of the
PIOs in these places along with copies of orders designating them as Public Information Officers.
Information was sought against 4 points. The PIO replied on 28.5.10 asking the Applicant to seek
information in brief to comply with the Commission’s orders and make his questions shorter and
briefer and also not to seek information in question form. Not satisfied with this reply the Applicant
filed his first appeal on 28.5.10 seeking information once again. On not receiving any reply from the
Appellate Authority the Appellant filed his second appeal with the Commission on 16.6.10.
Decision
2. The Commission after hearing both parties directs the PIO, CCRUM, New Delhi to show cause as to
why a penalty of Rs.250/ per day should not be imposed on him for not furnishing the available
information within the mandatory period, with seemingly malafide intention. Reply to the show cause
notice to reach the Commission by 5th February, 2011.
3. The Commission noted that the information sought in point no. 1 for a period of 2 years about all the
employees is extremely voluminous and that it does not exist in the format in which it is being sought. It was
also noted that the exercise of compiling this information would disproportionately divert the resources of the
Public Authority. Hence the Commission advises the Appellant to provide specific names of individuals so that
the required information can be provided to him in the format in which it is being sought. Against points 2, 3,
and 4 the PIO to provide the information, if available on record, including copy of rule as sought in point 3.
4. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Abhay Pratap Singh
A1/F, Parag Dairy Chauraha
Near Mohita Medical
LDA Colony, Kanpur Road
Lucknow
2. The Public Information Officer
Central Council for Research in Unani Medicine
No.6165, Institutional Area
Opp. ‘B’ Block, Janakpuri
New Delhi
3. The Appellate Authority
Central Council for Research in Unani Medicine
No.6165, Institutional Area
Opp. ‘B’ Block, Janakpuri
New Delhi
4. Officer Incharge, NIC.