Central Information Commission Judgements

Mr. Ashish Jaitly vs Cbi on 10 January, 2011

Central Information Commission
Mr. Ashish Jaitly vs Cbi on 10 January, 2011
                          Central Information Commission, New Delhi
                              File No.CIC/WB/A/2010/000009­SM
                      Right to Information Act­2005­Under Section  (19)


Date of hearing                            :                                       10 January 2011


Date of decision                           :                                       10 January 2011


Name of the Appellant                      :    Shri Ashish Jaitly
                                                6, Ganesh Nagar,
                                                Near Sanyas Ashram Bati Nau,
                                                Jalandhar, Punjab.


Name of the Public Authority               :    CPIO, Central Bureau of Investigation,
                                                Anti Corruption Unit -IV,
                                                8th Floor, Lok Nayak Bhawan,
                                                Khan Market, New Delhi.


          The Appellant was not present in spite of notice.

          On behalf of the Respondent, the following were present:­
          (i)    Shri M.C. Sahni, SP, CBI, ACU­IV,
          (ii)   Shri A.V.S. Sai, SI



Chief Information Commissioner                       :        Shri Satyananda Mishra



2. We heard this case through video conferencing. The Appellant was not present 

in  spite  of   notice.   The  Respondents   were  present   in  our   chamber   and  made  their 

submissions.

3. The Appellant had asked for a number of information in regard to the assets 

held in the names of the kith and kin of Shri Sukh Ram. The CPIO had provided the 

desired information. However, after carefully considering the facts of the case, we are 

of the opinion that if a copy of the chargesheet filed by the CBI in the court of the 

Special Judge should be provided to the Appellant. Therefore, we direct the CPIO to 

provide  to  the  Appellant   within  10  working  days   from  the  receipt   of   this   order   the 

photocopy of  the  chargesheet  filed  in the court  of  the Special Judge in  the  above 

matter.

CIC/WB/A/2010/000009­SM

4. The appeal is disposed off accordingly.

5. 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.

(Vijay Bhalla)
Assistant Registrar

CIC/WB/A/2010/000009­SM