Central Information Commission Judgements

Shri V.B. Khanna vs Local Audit Department, Deptt. Of … on 11 December, 2009

Central Information Commission
Shri V.B. Khanna vs Local Audit Department, Deptt. Of … on 11 December, 2009
            CENTRAL INFORMATION COMMISSION
                 (Hearing at UT Chandigarh)

                   File No. CIC/LS/A/2009/000612

Appellant                :      Shri V.B. Khanna

Public Authority         :      Local Audit Department, Deptt. of Finance
                                (through Shri Rajinder Singh Kang,
                                Addl. Commissioner (CPIO) & Shri
                                Satish Binder, SO)

Date of Hearing          :      11.12.2009
Date of Decision         :      11.12.2009
FACTS

By his RTI application dated 17.6.2008, the appellant had
requested for information on 11 paras regarding various faciets of the
functioning of the Local Audit Office at Chandigarh. The CPIO had
responded to it vide letter dated 23.6.2008 wherein he had asked the
appellant to deposit a sum of Rs. 6580/- towards the fee. The FAA had
affirmed the decision of CPIO vide order dated 21.10.2008.

2. The present appeal is directed against the orders of the CPIO/AA.

3. Heard on 11.12.2009. Appellant present. The public authority is
represented by the officers named above. It is the submission of Shri
Kang that he has no objection to provide para-wise information to the
appellant if the appellant deposits the prescribed fee. He also fairly
submits that earlier the fee was calculated @ Rs. 10 per page but because
of revised instructions of Chandigarh Administration, the fee is now to
be calculated @ Rs. 2 per page and, hence, the total fee payable by the
appellant now is Rs. 1306/- only.

4. On the other hand, the appellant would submit that response to
some of the paras is to be provided in ‘yes’ or ‘no’ format but no such
information has been provided to him. He would also submit that the
information has been unfairly denied to him on some of the paras and,
therefore, penal action should be taken against the CPIO.

DECISION

5. It is noted that the CPIO has no objection to provide para-wise
information to the appellant. He can not be faulted simply because he
asked for payment of requisite fee. However, in the peculiar facts and
circumstances of the case, it is ordered that requisite para-wise
information may be provided to the appellant, free of cost.

6. The order of the Commission may be complied with in 04 weeks
time.

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)
Assistant Registrar

Address of parties :-

1. Shri Rajinder Singh Kang
Addl. Commissioner (CPIO),
Local Audit Department,
Deptt. of Finance,
Deluxe Building, Sec-9D,
Chandigarh.

2. Shri V.B. Khanna
President in Chief,
Chandigarh Cheap House Welfare Confederation,
2063, Sector-19C,
Chandigarh.