Central Information Commission
Room No. 5, Club Building, Near Post Office
Old J.N.U. Campus, New Delhi - 110067
Tel No: 26161997
Case No. CIC/SS/A/2010/000622
Name of Appellant : Sh. Ramkishan
(The Appellant was not present)
Name of Respondent : Airports Authority of India, Rajiv Gandhi
Bhawan
(Respondent was not present)
The matter was heard on : 6.01.2011
ORDER
The present appeal is directed against the order of the PIO and the FAA as the Appellant
is not satisfied with the reply of the PIO.
In his second appeal, the Appellant has not pointed out any specific lacuna in the replies
of the Respondents.
On perusal of the relevant documents and keeping in view of the facts and circumstance of
the present case, the Commission is of the considered view that complete requisite information
available on record and permissible under the RTI Act has already been furnished to the Appellant.
In fact, the Appellant had sought information regarding the transfers within Delhi and outside
Delhi and the Respondent have provided a copy of the transfer policy to the Appellant.
In view of the above no interference is called for in the replies of the PIO. The order of
the PIO is upheld.
The matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
18.01.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. Ramkishan, Sr. Operator (E&M), Elect. Division, Old Power
House, Jaipur Airport, Jaipur, Rajasthan.
2. The Public Information Officer, Executive Director (Admn/PR),
Airports Authority of India, Rajiv Gandhi Bhawan, Safdarjung
Airport, New Delhi
3. The Appellate Authority, Airports Authority of India, Rajiv Gandhi
Bhawan, Safdarjung Airport, New Delhi