Central Information Commission Judgements

Mr. Anil Kumar Singh vs Cabinet Secretariat on 27 May, 2011

Central Information Commission
Mr. Anil Kumar Singh vs Cabinet Secretariat on 27 May, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000254­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                      27 May 2011


Date of decision                      :                                      27 May 2011



Name of the Appellant                 :    Shri Anil Kumar Singh
                                           R/o. 259/B, Patel Nagar - II,
                                           Near New Bus Stand, Ghaziabad, UP.


Name of the Public Authority          :    CPIO, Cabinet Secretariat,
                                           Rashtrapati Bhavan,
                                           New Delhi - 110 004.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­

(i) Smt. Vandana Aggarwal, Director & CPIO,

(ii) Shri K.J. Sibichan, Under Secretary,

(iii) Shri B.B. Bhardwaj, Section Officer

Chief Information Commissioner : Shri Satyananda Mishra

2. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions. The Appellant had sought two items of information regarding the 

appointment of the CMD of the Air India in 2008 and 2009. The CPIO had 

denied the information by invoking the exemption provisions of Section 8 (1) (i) 

and (j) of the Right to Information (RTI) Act. The Appellate Authority had, it 

CIC/WB/A/2010/000254­SM
seems, endorsed this decision.

3. During the hearing, the Appellant submitted that since the decision of the 

ACC about the appointment of certain individuals as the CMD of the Air India 

had   already  been   implemented,  under  the   proviso   to   Section   8   (1)   (i),   the 

decision of the ACC, the reason thereof and the material on the basis of which 

the   decisions  were   taken   should   be   made  public.  In   the   present  case,   the 

appointment of the two individuals, named in the RTI application, as the CMD of 

Air India had been approved by the ACC and the decision of the ACC had been 

implemented. The matter is thus, complete and over. Therefore, there is no 

ground to withhold the desired information any longer.

4. We direct the CPIO to provide to the Appellant within 10 working days 

from the receipt of this order the copies of the relevant material based on which 

the ACC had approved the appointment of these two individuals as CMD of the 

Air India.

5. The case is disposed off accordingly.

 

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

(Satyananda Mishra)
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.

CIC/WB/A/2010/000254­SM
(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000254­SM