Central Information Commission
nd
2 Floor, Room No. 305, BWing,
August Kranti Bhawan,
Bhikaji Kama Place,
New Delhi - 110066
Tel No: 26167931
Case No. CIC/SS/A/2010/000689
Name of the Appellant : Shri Anil Sood
(The Appellant was present)
Name of the Public Authority : Director General of Civil Aviation, New
Delhi.
Represented by Shri J.S. Rawat, JDG
amd Shri M.T. Bokade, Director.
The matter was heard on : 6.1.2011 (The matter was reserved for
order).
ORDER
Shri Anil Sood, the Appellant through his RTI Application dated 7.4.2010
sought following information related to the development of IGI Airport, New Delhi,
from the PIO:
(i) World over on 225 airports have been imposed and this number is
increasing with each passing day. What is the basis of revocation of
Night Curfew at Runway 29/11 of IGI, New Delhi?
(ii) Why the Runway Landing Length Requirement and Runway Take off
Length Requirement prescribed by Federal Aviation Authority
annexed to and forming part of our Rejoinder as annexure 3 & 4,
filed before Hon’ble Court, have not been accepted for operation of
Runway 27/9 at IGI, New Delhi while runway 28/10 is being
resurfaced?
(iii) Since the Hon’ble High Court of Delhi has directed DGCA to
consider our suggestions, please let us have pointwise reply on
Paras 1 to 14 as to why our suggestions have not been considered
by DGCA while revoking Night Curfew?
The PIO, vide letter dated 5.5.2010 provided the information on point No. (i)
of the application. However, the PIO denied the information on point No. (ii) & (iii)
of the RTI application on the grounds that the sought for information does not fall
under the category of information as per the RTI Act. Aggrieved with the reply, the
Appellant filed an appeal before the First appellate Authority (FAA). The FAA, vide
his decision dated 16.6.2010 upheld the reply of the PIO, hence the present
appeal before the Commission.
During the hearing the Appellant submits that complete information has not
been provided to him. The Respondent on the other hand submits that complete
information as per provisions of the RTI Act has been provided to the Appellant.
After hearing the parties and on perusal of the relevant document on file
and facts and circumstances of the case, the Commission observes that reasons,
if on record, have to be provided. Therefore, the PIO is directed to provide
information on point No. (ii) & (iii) of RTI application, if on record, within 15 days of
receipt of Commission’s order.
The matter is disposed of on the part of the Commission.
Sd/
(Sushma Singh)
Information Commissioner
17.3.2011
Authenticated true copy:
(S.Padmanabha)
Under Secretary & Deputy Registrar
Case No. CIC/SS/A/2010/000689
Copy to:
1. Shri Anil Sood,
A-417-418 Somdutt Chamber-1,
5, Bhikaji Cama Place,
New Delhi-110066.
2. The Public Information Officer,
Director(Operation),
Civil Aviation Department,
Office of the Director General of Civil Aviation,
Technical Centre, Opp. Safdarjung Airport,
New Delhi-110003.
3. The First Appellate Authority,
Joint Director General,
Office of the Director General of Civil Aviation,
Technical Centre, Opp. Safdarjung Airport,
New Delhi-110003.