Central Information Commission Judgements

Mr.Colonel N K Rishi vs Ministry Of Railways on 27 April, 2010

Central Information Commission
Mr.Colonel N K Rishi vs Ministry Of Railways on 27 April, 2010
                           Central Information Commission

                                                                                       CIC/AD/A/2010/000376
                                                                                          Dated April 27, 2010



Name of the Applicant                                :    Col.N.K.Rishi


Name of the Public Authority                         :    A.I.I.M.S



Background

1. The   Applicant   filed   his   25   page   RTI   application   dt.23.11.09   with   the   CPIO,   AIIMS 

requesting for information against 18 points and several subpoints regarding the security 

guards.  On  not  receiving  the reply,  the  Applicant  filed  an  appeal  dt.23.12.09  with the 

Appellate   Authority   reiterating   his   request   for   the   information.   Shri   Attar   Singh,   CPIO 

replied   on   5.1.10   (RTI   application   received   on   2.12.09)   stating   that   the   requisite 

information is being collected and the same will be provided  very soon.

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

April 27, 2010.  

3. Capt.   Rajiv   Lochan,   Dy.C.S.O   and   Shri   Surjeet   Singh,   UDC   represented   the   Public 

Authority.

4. The Applicant was present during the hearing.

Decision

5. The Respondent submitted that the Appellant is seeking information which is voluminous 

and spread across a large number of registers. The Commission on perusal of the RTI 

application observed that the information sought is indeed voluminous as submitted by 

the Respondent and also as admitted to by the Appellant   and that providing the same 
would   disproportionately   divert   the   resources   of   the   Public   Authority.   The     PIO   is 

therefore   directed   to   allow   the   Appellant   inspect   all   the   relevant     files/records   on   a 

mutually convenient date for over a   period of 5 working days and to provide him with 

attested copies of documents sought  free of cost subject to a maximum of  Rs.200  for 

100 pages of information   and to charge for the remaining at   @ Rs.2/­ per page.   If 

information  is  not  available,  the PIO   to  affirm  the non  availability to  the  Appellant  in 

writing.    The   information   to   be   provided   by   28.6.10   and   the   Appellant   to   submit   a 

compliance report to the Commission by 5.7.10.

6. The CPIO to showcause as to why a penalty of Rs. 250/­ per day should not be 

imposed upon him  for  not providing the information within the mandatory period. The 

response to reach the Commission by 1 June, 2010. 

7. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy. Registrar

Cc:

1. Col.N.K.Rishi
VNA Security Services Pvt. Ltd
D­7/7340
Vasant Kunj
New Delhi 110 070

2. The PIO
O/o Chief Administrative Officer
All India Institute of Medical Sciences
Ansari Nagar
New Delhi

3. The Appellate Authority
O/o Prof. & Head (Pharmacology)
All India Institute of Medical Sciences
Ansari Nagar
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC