Central Information Commission Judgements

Mr. Ajay Sansare vs Cbi on 8 February, 2011

Central Information Commission
Mr. Ajay Sansare vs Cbi on 8 February, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000867­SM
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                       :                                 2 February 2011


Date of decision                      :                                 8 February 2011



Name of the Appellant                 :   Shri Ajay Sansare
                                          C/o. Shri N R Sansare,
                                          Flat No.1, Grihashobha Hsng So.
                                          Ground Floor, Anand Nagar, Behind 
                                          Tiwari Hospital, Nashik Road, Nashik, 
                                          Maharashtra.


Name of the Public Authority          :   CPIO, Central Bureau of Investigation,
                                          Anti Corruption Branch,
                                          Tanna House, 11­A, Nathalal Parekh 
                                          Marg,
                                          Colaba, Mumbai - 400 039.                   



        The Appellant was present in person.

        On behalf of the Respondent, Shri Parveen Salunke, DIG was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Nashik studio of the NIC. The Respondent was present in the 

Mumbai studio. We heard their submissions.

3. The Appellant had wanted the copies of the correspondence between 

the  CBI  and  the  CVC  as  well  as  with  the  RPF.  The  CPIO  had  denied  the 

CIC/WB/A/2010/000867­SM
information   by   claiming   that   the   case   was   under   trial   and   the   desired 

information as exempt from disclosure under Section 8(1) (h) of the Right to 

Information (RTI) Act. The Appellate Authority had also endorsed the decision 

of the CPIO.

4. During the hearing, the Appellant submitted that he was entitled to this 

information under the Right to Information (RTI) Act. The Respondent on the 

other hand argued that the disclosure of the information would adversely affect 

the case pending for trial and would impede the prosecution of the offender in 

the case. They clarified that the correspondence between the CBI and the CVC 

as   well   as   the   RPF   concerned   sanction   for   prosecution   and   contained   the 

details of the evaluation of the evidence available to the prosecution in the case 

including the strategy proposed to be adopted to bring the offender to book. 

During the pendency of the trial, they argued, the disclosure of this information 

would   impede   the   course   of   prosecution   and   make   it   very   difficult,   if   not 

impossible, to book the offender.

5. We tend to agree with the above contention and, therefore, do not think 

it appropriate to disclose this information while the trial is pending before the 

competent court. In any case, that court has the full liberty to summon such 

records   and   take   appropriate   action   including   disclosing   the   same   to   the 

accused.

6. The appeal is disposed off accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)

CIC/WB/A/2010/000867­SM
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000867­SM