Central Information Commission Judgements

Mr.Abhishek Bansal vs Ministry Of Shipping,Road … on 26 September, 2011

Central Information Commission
Mr.Abhishek Bansal vs Ministry Of Shipping,Road … on 26 September, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                            Case No. CIC/SS/A/2011/000849

Name of Appellant                      :       Shri Abhishek Bansal

Name of Respondent                     :       Ministry of Road Transport & Highways

Date of Hearing                        :       14.09.2011

                                           ORDER

Shri Abhishek Bansal, the appellant has filed this appeal dated 18.9.2010 before
the Commission against the Ministry of Road Transport & Highways, New Delhi for not
providing information to his RTI-request dated 18.6.2010. The matter came up for hearing
on 14.09.2011. The appellant was absent, whereas the respondents were represented by
Shri T.T. Negi, SE and Shri N.K. Jambulkar, EE

2. The appellant filed RTI-request dated 18.6.2010 seeking information in the form of
opinion on the test conducted by Indian Institute of Technology Roorkee on the road
(belonging to PWD, Government of Uttrakhand) constructed by appellant’s firm M/s Bansal
Construction between Mangalore – Landhora Motor Marg during Kumbh Mela 2010. The
CPIO vide letter No. 12037/98/2010-UR/RTI/NH-II dated 14.7.2010 replied to the appellant
stating that the appellant has sought opinion /interpretation of the quality test conducted by
Indian Institute of Technology Rooerkee, which is not covered within the definition of
information as laid down u/s 2(f) of the RTI Act. .

3. Aggrieved by reply from CPIO, the appellant preferred first-appeal on 21.7.2010
before FAA. The appellant has not received any response from the FAA till the time of
filing the instant appeal before the Commission.

2 Case No. CIC/SS/A/2011/000849

4. During the hearing the respondent submitted that the appellant has sought opinion
on the quality test of the road conducted by Indian Institute of Technology Rooerkee,
constructed by the appellant’s firm, which belongs to Government of Uttrakhand. The
appellant’s first-appeal was not received by the respondent.

5. After hearing the respondent and on perusal of relevant documents, the
Commission observes that the information sought by the appellant is in the form of
opinion/ interpretation, which is not covered within the ambit of ‘information’ as laid down
u/s 2(f) of the RTI Act, 2005. The reply of CPIO is, therefore, upheld.

(Sushma Singh)
Information Commissioner
26.09.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Abhishek Bansal,
M/s. Bansal Construction,
Mohalla Kanoon Goyan,
Charthawal,
Muzaffar Nagar (UP).

The CPIO,
Ministry of Road Transport & Highways,
Transport Bhavan, Parliament Street,
New Delhi-110001.

The First Appellate Authority,
Ministry of Road Transport & Highways,
Transport Bhavan, Parliament Street,
New Delhi-110001.