Central Information Commission Judgements

Ms.Gaganpreet Kaur vs Ministry Of External Affairs on 26 May, 2011

Central Information Commission
Ms.Gaganpreet Kaur vs Ministry Of External Affairs on 26 May, 2011
                       In the Central Information Commission 
                                                    at
                                              New Delhi

                                                                File No: CIC/AD/C/2011/000326

Date of Decision :  May 26, 2011


Parties:

           Applicant

           Smt.Gaganpreet Kaur
           D/o Shri Gurbax Singh Bath
           38, Green City
           Akash Avenue
           FGC Road
           Near By­pass
           Amritsar

           Respondents

           The Public Information Officer
           Regional Passport Office
           14 Police Line Road
           2nd and 3rd Floor, Ambika Towers
           Jalandhar




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                              Decision Notice




As given in the decision 
 In the Central Information Commission
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/ C/2011/000326


                                                        ORDER

Background

1. The Applicant filed an RTI Application dt.21.10.10 with the PIO, RPO, Jalandhar seeking a  copy of 

the  filled  in  application  form  for renewal of passport signed by Shri Mandeep Singh as also the 

attached records submitted by Shri Mandeep Singh.   Shri Parneet Singh, CPIO replied on 2.12.10 

stating that as per the procedure laid down in the Passport Manual and instructions issued by MEA 

from   time   to   time,   the   passport  particulars  given  by  an  Applicant  are  verified  by  the  respective 

Government authorities before issuing the passport.  The report submitted by these Govt. authorities 

are confidential in nature and the information given by an Applicant in the application form is also 

personal in nature and accordingly denied the information u/s 8(1)(j) of the RTI Act.  Being aggrieved 

with the reply, the Applicant filed a complaint dt.22.12.10 before CIC reiterating her request for the 

information

Decision

2. The Commission on perusal of the documents on record noted that the Complainant had not availed 

the opportunity of filing the first appeal with the Appellate Authority despite the PIO indicating the 

details of the Appellate Authority.   Therefore, it is considered fit to remand the case back to the 

Appellate   Authority   with   the   complaint  filed  before   CIC  to   be  considered  as   first   appeal.       The 

Appellate Authority is directed to pass a speaking order within 20 days of receipt of this Order.

3. The Complainant is at liberty to approach the Commission with a second appeal u/s 19(3) of the RTI 

Act, if he is dissatisfied with the Order of the Appellate Authority.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Smt.Gaganpreet Kaur
D/o Shri Gurbax Singh Bath
38, Green City
Akash Avenue
FGC Road
Near By­pass
Amritsar

2. The Public Information Officer
Regional Passport Office
14 Police Line Road
2nd and 3rd Floor, Ambika Towers
Jalandhar

3. The Appellate Authority (along with the copy of the complaint0
Ministry of External Affairs
CPV Division
Patiala House
Tilak Marg
New Delhi 110 001

4. Officer in charge, NIC