Central Information Commission Judgements

Mr.Abdul Moosa vs Mumbai Port Trust on 10 July, 2008

Central Information Commission
Mr.Abdul Moosa vs Mumbai Port Trust on 10 July, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00202
Dated, the 10th July, 2008.

Appellant : Mr.Abdul Moosa

Respondents : Mumbai Port Trust

This matter came up for hearing on 07.07.2008 pursuant to Commission’s
hearing notice dated 09.05.2008. Appellant was absent, while the respondents
were represented by Shri P. Mohana Chandran, Secretary & CPIO and
Shri G.Dutta, Dy. E.M.

2. Respondents pointed out that the information requested by the appellant,
through his RTI-application dated 20.06.2007, did not qualify to be ‘information’
in terms of Section 2(f) of the RTI Act. The RTI-queries were more in the
nature of demanding actions regarding what seems to be the appellant’s
grievance against the public authority.

3. A perusal of the RTI-application of the appellant shows that the
respondents are right in holding that nothing in it qualified to be ‘information’ in
terms of Section 2(f). These are mostly grievances and demands for certain types
of action from the public authority.

4. These manifestly do not qualify to be information in terms of Section 2(f)
of the RTI Act.

5. As such, no disclosure of information to such a petition can be authorized.

6. Appeal closed.

7. Copy of this decision be sent to the parties.

Sd/-

(A.N. TIWARI)
INFORMATION COMMISSIONER
Authenticated by –

Sd/-

( D.C. SINGH )
Under Secretary & Asst. Registrar

Page 1 of 1