Central Information Commission Judgements

Mr.A Muralidharan vs Cbec on 23 May, 2011

Central Information Commission
Mr.A Muralidharan vs Cbec on 23 May, 2011
                           Central Information Commission
                             2nd Floor, Room No. 305 B-Wing,
                                   August Kranti Bhawan
                                    Bhikaji Kama Place
                                         New Delhi
                                                             Case No. CIC/AT/A/2010/000689/SS

       Name of Appellant                      :       Sh. A. Murlidharan
                                                             (The Appellant was present)



       Name of Respondent                     :       Central Board of Excise & Custom,  North Block, 
                                                      (Respondents were absent)


       The matter was heard on                :       12.05.2011


                                                  ORDER

 

  Sh.   A.   Murlidharan,   the   Appellant,   filed   an   RTI   application   dated   2.04.2010 
sought information regarding the promotion of officers of the Central Excise and Central 
Customs,   and   matters   connected   therewith.   The   PIO,   vide   letter   dated   13.04.2010 
provided point­wise information to the Appellant.  However, not satisfied with the reply, 
the Appellant filed an appeal before the First Appellate Authority (FAA).  The FAA vide 
decision dated 28.04.2010 upheld the reply of the PIO.  Hence the present appeal before 
the Commission. 

During the hearing the Appellant submits that he has not been furnished complete 
requisite information to the Appellant.

After hearing the Appellant and on perusal of the relevant documents on file and 
also having regard to the fact and circumstance of the present case, the Commission is of 
the considered view that the requisite information available on record and permissible 
under RTI Act, has been furnished to the Appellant.  No interference is called for on the 
part of the Commission.

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
23.5.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. A. Murlidharan
APT., No. 6/C, Jain’s Apartment
18-B, Kothari Road,
Nungambakkam
Chennai-600034

2. The Public Information Officer
Central Board of Excise & Customs
D/o Revenue
Room No. 253-A, North Block
New Delhi

3. The Appellate Authority
Central Board of Excise & Customs
D/o Revenue
Room No. 253-A, North Block
New Delhi