Central Information Commission Judgements

Mr.Ranbir Singh Dahiya vs Regional Passport Office, New … on 29 January, 2009

Central Information Commission
Mr.Ranbir Singh Dahiya vs Regional Passport Office, New … on 29 January, 2009
              Central Information Commission
                                                           CIC/AD/A/X/09/00062/AD

                                                                  Dated January 29, 2009

Name of the Appellant                      :    Mr.Ranbir Singh Dahiya

Name of the Public Authority               :    Regional Passport Office, New Delhi

Background

1. The Appellant filed an RTI application dt.8.7.08 with the PIO, RPO, New Delhi.

He stated that he had deposited the passport application form on 20.2.08 for
a passport in favour of his daughter vide file No.A.006778 Key
No.6500677808. The RPO had sent a letter to the Appellant stating that ‘an
incomplete police verification report was received in this office with remarks
‘Blank / Incomplete form’ and requesting the Appellant to furnish 3 PP forms
duly filled in to enable them to take further necessary action. In view of the
above, the Appellant wanted copy of the following documents:

i) Copy of report of local police bearing diary / dispatch No. with date
issued from DCP / Special Branch Delhi Police

ii) Copy of application form duly filled in and having signatures of his
daughter.

The PIO replied on 4.8.08 denying both for security reasons. The Appellant
filed an appeal dt.14.8.08 with the Appellate Authority. The Appellate
Authority replied on 10.9.08 stating that CPIO has not quoted the relevant
section for denying the information and directing the CPIO to do the same
within 15 days. The CPIO replied on 18.9.08 stating that information is
denied under Section 8(1)(a) of the RTI Act. The Appellant filed a second
appeal dt.Nil before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing on January 29, 2009.

3. Mr. V. Mahalingam, RPO and CPIO and Mr. Jimmy Simon, UDC represented
the Public Authority.

4. The Appellant was not present during the hearing.
Decision

4. The CPIO is directed to provide the copy of the Application Form to the
appellant on submission of proof that Meenakshi Dahia is his daughter and
under Section 10(1) severing any part of it which is exempt from disclosure,
within 15 days of the receipt of this Order. With regard to point 1,
information is exempt from disclosure.

5. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.Ranbir Singh Dahiya
F/o Ms. Meenakshi Dahiya
R/o 37-B, Police Station
Ashok Vihar
New Delhi 110 052

2. The PIO
The Regional Passport Office
HUDCO, Trikoot-3
Bhikaji Cama Place
R.K.Puram
New Delhi 110 066

3. The Appellate Authority &
The Joint Secretary (CPV)
Ministry of External Affairs
Patiala House
New Delhi 110 001

4. Officer in charge, NIC

5. Press E Group, CIC