CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/01400
Dated, the 09th March, 2009.
Appellant : Shri K.C. Khanna
Respondents : Pr. Accountant General (Audit), Bihar
This second-appeal came up for hearing on 04.03.2009. Both parties were
present.
2. Appellant’s RTI-application dated 17.04.2008 comprised queries asking
for reasons and explanations from the respondents regarding certain disciplinary
matters involving the appellant.
3. Replies were furnished to him by CPIO on 22.05.2008 and the Appellate
Authority’s decision was communicated to him under the signatures of the CPIO
on 30.06.2008.
4. From the oral and written submissions made by the appellant, I find that
he is under the wrong impression that he could demand from the respondents
their explanations and reasons regarding why they initiated a certain disciplinary
matter against the appellant which he believed was not done in conformity with
extant Rules.
5. This cannot be a matter of a proceeding under the RTI Act as it goes
beyond the scope of Section 2(f) of the RTI Act. No obligation can be cast on
the respondents to disclose this variety of information.
6. Appellant’s other plea was that a certain covering letter, which was issued
along with the order of the Deputy Controller and Auditor General of India
(Commercial) dated 11.04.2007 be disclosed to him.
7. After having initially denied to disclose this information, respondents in
reversal of the earlier stand, agreed to provide the above-mentioned covering
letter to the appellant by the CPIO during the hearing today.
8. I find that respondents have taken a reasoned stand vis-à-vis the requests
of the appellant. I, therefore, hold that there shall be no further obligation to
disclose any information to the appellant.
AT-09032009-05.doc
Page 1 of 2
9. Appeal disposed of with these directions.
10. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-09032009-05.doc
Page 2 of 2