Central Information Commission Judgements

Mr.Aseem Takyar vs Ministry Of Information And … on 13 May, 2011

Central Information Commission
Mr.Aseem Takyar vs Ministry Of Information And … on 13 May, 2011
                       In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                           File No: CIC/AD/A/2011/000691

Date  of Hearing :  May 13, 2011

Date of Decision :  May 13, 2011


Parties:

           Applicant

           Shri Aseem Takyar
           #144 phase - I
           Udyog Vihar
           Gurgaon 
           Haryana

           The Applicant was not present during the hearing.

           Respondents

           The Public Information Officer
           O/o Dy. Director of Programmes (Sports)
           DG : AIR (Sports Cell)
           Parliament Street
           New Delhi

           Represented by : Shri Rajeev Kumar Shukla, 
                                     PIO & Dy. Director of Programmes (Sports)
                                     Shri S.R.Pandey, Consultant
                                     Shri A.K.Chrangoo, Programme Executive




Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice




As given  in the decision
                         In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2011/000691


                                                        ORDER

Background

1. The   Applicant   filed   an   RTI   Application   dt.3.9.10   with   the   CPIO,   DG:AIR,   New   Delhi   seeking 

information  against  three  points with regard  to programmes of  FM Channel 106.4.   Shri Rajeev 

Kumar Shukla, CPIO replied on 25.10.10 stating that information sought against point 1 is in the form 

of query and deserves no reply and against points 2 and 3, he stated that it is not ‘information’ as 

defined u/s 2(f) of the RTI Act.  Not satisfied with the reply, the Applicant filed an appeal dt.18.11.10 

with the Appellate Authority commenting on the reply provided.    Shri G. Jayalal, Appellate Authority 

replied on 23.12.10 upholding the decision of the PIO.  Being aggrieved with the reply, the Applicant 

filed a second appeal dt.18.1.11 before CIC.

Decision

2. After perusing the  submissions  on record and after hearing the Respondents, I  find no reason to 

interfere with the decision of the Appellate Authority.

3. The appeal is rejected and the case closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Aseem Takyar
#144 phase – I
Udyog Vihar
Gurgaon 
Haryana

2. The Public Information Officer
O/o Dy. Director of Programmes (Sports)
DG : AIR (Sports Cell)
Parliament Street
New Delhi

3. The Appellate Authority
O/o Dy. Director General (Sports)
DG : AIR (Sports Cell)
Parliament Street
New Delhi

4. Officer in charge, NIC