Central Information Commission Judgements

Mr.Ajay Goyal vs Ministry Of Civil Aviation on 29 March, 2011

Central Information Commission
Mr.Ajay Goyal vs Ministry Of Civil Aviation on 29 March, 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/2010/001135

Name of Complainant                   :       Shri Ajay Goyal

Name of Respondent                    :       Directorate General of Civil Aviation

Date of Hearing                       :       16.03.2011

                                          ORDER

Shri Ajay Goyal, the appellant has filed this appeal dated 15.11.2010 before the
Commission against Directorate General of Civil Aviation (DGCA), New Delhi for not
providing desired information to his RTI-request dated 12.8.2010, which came up for
hearing on 16.3.2011. The appellant was absent, whereas the respondents were
represented by Shri J.S. Rawat, JDG and Shri Ashutosh Vasistha, Deputy Director.

2. The appellant filed RTI-request dated 12.8.2010 seeking information on six RTI-
queries – (1) who has been the youngest holder Commercial Pilot Licence issued by
DGCA; (2) at what age including days, month and year was he/she issued the same; (3)
who has been the youngest holder of Asst. Flight Instruction Rating issued by DGCA; (4)
at what age including days, month and year was he/she issued the same; (5) who has
been the youngest holder of Flight Instructor Rating issued by DGCA; and (6) at what age
including days, month and year was he/she issued the same. The CPIO vide letter No.
8/31/2009-L-II (50) dated 8.9.2010 has replied to the appellant.

3. Aggrieved by the decision of CPIO, the appellant preferred first-appeal on
13.10.2010 before AA, which was not decided by AA.

4. During the hearing the respondents submitted that the information sought in the
form by the appellant was voluminous, which will divert the additional resources of public
authority disproportionately.

-2-

Case No. CIC/SS/A/2010/001135

5. After hearing the respondents and on perusal of the relevant documents on file, the
CPIO is directed to provide the information, which is readily available with them, within
two weeks of the receipt of this order, to the appellant free of cost.

The matter is disposed of with the above directions.

Sd/-

(Sushma Singh)
Information Commissioner
29.03.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Ajay Goyal,
Mandvi Navjeevan, 121-127, Kazi Kayyad Street,
Mazjid (West),
Mumbai-400004.

The CPIO,
Directorate General of Civil Aviation,
Opp. Safdarjung Airport,
New Delhi-110003.

The Appellate Authority,
Directorate General of Civil Aviation,
Opp. Safdarjung Airport,
New Delhi-110003.