Central Information Commission Judgements

Mr.Manikandan Vathar vs Ministry Of External Affairs on 13 August, 2010

Central Information Commission
Mr.Manikandan Vathar vs Ministry Of External Affairs on 13 August, 2010
                                Central Information Commission

                                                                                                      CIC/AD/A/2010/000957
                                                                                                      CIC/AD/A/2010/000958
                                                                                                      CIC/AD/C/2010/000787
                                                                                                     Dated August, 13, 2010


     Name of the Appellant                                     :     Mr. Manikandan Vathan Chettiar


     Name of the Public Authority                              :     MEA, Chennai


     Background

1. The   Applicant   filed   his   RTI   application   dated   27.02.2010,   with   the   RPO,   Chennai,   stating   the 

following:

(a) Recently one Mrs. Sumathi of Chennai passport office was arrested by CBI in a massive human 

trafficking fraud. A similar scam was unearthed from Madurai also. What steps has the RPO taken 

identify the beneficiaries of Sumathi’s largesse and to cancel the passports that were issued by fraud. 

(b) Were the intelligence agencies, Home Ministry etc informed about the possibility of terrorist groups 

based in POK / Indian Jehadi groups / human traffickers / paedophiles, etc having been in any way 

benefited from the passport scam of Sumathi, State Yes or No. If yes, please provide me the details 

of what transpired after such steps were initiated by the MEA.

(c) Does the person called Priya Krishnamurthy, No­ 1, East Spurtank Road, Chetput, Chennai, possess 

a valid Indian Passport? Does her father Mr. Krishnamurthy or her husband possess valid passports? 

If so when were they issued? Were any of the passports issued to the 3 of them done through 

Sumathi? Is there any irregularity in the issuance of such passports? 

(d) From the GOI records, was Priya Krishnamurthy inside India in the month of April, 2009? If so state 

the date of her arrival and date of her departure as per GOI records.

2. The PIO replied on 08.03.2010 informing the Applicant that against points (a) & (b), the case is under 

investigation with the CBI Authorities. Against point (c), he said that this information is related to the third party 

and providing such information may harm or invade the privacy of the individual. Against point (d), he stated 

that his office does not maintain the Applicant’s travel details. Being aggrieved with this reply, the Applicant 

filed his First Appeal on 23.03.2010 stating that the reply he got from the CPIO is irrelevant and inappropriate. 
On not receiving any reply from the Appellate Authority, he filed his Second Appeal before the Commission 

requesting   that   the   CPIO   be   directed   to   provide  the  information  and  also  award  penalties  prescribed  by 

Section 20.   

3. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 13, 

2010.  

4. Mr. K.S. Daulat Thameem, RPO cum PIO represented the Public Authority and was heard through 

Video Conferencing.

5. The Appellant was present during the hearing and was also heard through video conference. 

Decision

6.  It is clear from the PIO’s reply that with  regard to points (a), (b)  no action has been taken by the 

passport office  since the CBI is still investigating the case.  On perusal of submissions on record, the 

Commission directs the PIO to provide the information against point (c)  and with regard to Point (d), 

since the information pertains to the immigration department, M/o Home Affairs, the Respondent is 

directed to  transfer the RTI application to the concerned PIO. The Appellant is also  advised to file a 

fresh RTI application with the concerned Public Authority and obtain information against point 4. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr. Manikandan Vathan Chettiar,
Advocate,
263, Additional Law Chambers,
High Court,
Madras,
Tamil Nadu

2. The Public Information Officer,                                
Ministry of External Affairs,
Regional Passport Office,
Shastri Bhavan No­ 26, 
Haddows Road, 
Chennai­ 600006

3.  The Appellate Authority, 
Ministry of External Affairs,
CPV Division,
Patiala House Annexe,
Tilak Marg,
New Delhi­ 110001

4. Officer in charge, NIC