Central Information Commission Judgements

Mr.C B Yadav vs Ministry Of Defence on 15 June, 2011

Central Information Commission
Mr.C B Yadav vs Ministry Of Defence on 15 June, 2011
             CENTRAL INFORMATION COMMISSION
              Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                  File No.CIC/LS/A/2011/000631

Appellant                               :      C B Yadav
Respondent                    :         Indian Air Force
Date of hearing               :         15.6.2011
Date of decision              :         15.6.2011

FACTS

The matter is heard today dated 15.6.2011. Appellant not present.
The public authority is represented by Wg Cdr P. Shukla and Wg Cdr R A Kumar.
They are heard.

2. At the very threshold, Wg Cdr Kumar would submit that the matter
relating to the appellant’s ROG application filed by him on 19.4.2002, was decided by
this Commission vide order dated 6.11.2009 in File No. CIC/SM/A/2009/000435/LS,
and produces the said order, which is perused. He also submits that the order of this
Commission was complied with and that in the present RTI application, he has sought
information about the movement of the file but no such information is being held by the
public authority.

3. In view of the above submission of Wg Cdr Kumar, the matter is
closed. The appellant is advised not to take re-course to the RTI Act time and again on
matters which have already been decided.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.

(K.L. Das)
Deputy Registrar

Address of parties :-

1. The Wing Cdr & CPIO
Air HQ (Vayu Bhawan), Rafi Marg,
New Delhi-110106

2. Shri C B Yadav
EWS-4801, Awas Vikas-3,
Panki Road, Kalyanpur,
Kanpur-208017