Central Information Commission Judgements

Mr.B Premkumar vs Ministry Of Law And Justice on 28 October, 2011

Central Information Commission
Mr.B Premkumar vs Ministry Of Law And Justice on 28 October, 2011
                       Central Information Commission
               Room No. 305 B­Wing, August Kranti Bhawan, 
                 Bhikaji Kama Place, New Delhi - 110066
                            Tel No: 26167931 

                                                            Case No. CIC/SS/A/2011/000138

       Name of the Appellant               :      Sh. B. Prem Kumar     
                                                  (The Appellant was heard through video 
                                                   conferencing)
                   
       Name of the Public Authority :    Ministry of Law & Justice   
                                                         Represented   by   Shri   Nirmal   Singh, 
                                                         CPIO,   Shri   Jagdish   Kumar,   S.O.,   Shri 
                                                         S.C. Kushik.  

       The matter was heard on     :              21.10.2011 

                                                  ORDER

Sh.   B.   Prem   Kumar,   the   Appellant   through   his   RTI   application   dated 

10.8.2010 requested for information on 17 points regarding the Domestic Violence 

Act,   2005.     The   RTI   application   addressed   to   PIO,   National   Commission   for 

Women (NCW), New Delhi was transferred by the FAA, NCW to the Deptt. of 

Legal Affairs on the grounds that NCW is not the appropriate authority to interpret 

the provisions of Domestic Violence Act, 2005   or to give clarifications regarding 

procedures under the Act.  The CPIO, Deptt. of Legal Affairs, vide his order dated 

25.10.2010 held that the information sought by the Appellant is in the nature of 

queries and amounts to seeking legal opinion and hence, it does not fall within the 

ambit of the definition of ‘information’ as given u/s 2 (f) of the RTI Act, 2005.  The 
FAA, Ministry of Law & Justice, vide order dated 22.12.2010 has concurred with 

the stand taken by the CPIO that the subject mater of the RTI request does not fall 

under the provisions of section 2(f) of the RTI Act.  He accordingly dismissed the 

appeal as not being legally tenable.

After hearing the parties and on perusal of relevant documents on file, the 

Commission is  of  the view  that the  queries  raised by  the Appellant  in  his  RTI 

application   are   indeed   in   the   nature   of   seeking   clarifications   and   opinions. 

Therefore, the Commission finds no reason to disagree with the stand taken by the 

Respondent.   The appeal stands dismissed.

Sd/­

(Sushma Singh) 
                                                                          Information Commissioner 
28.10.2011 

Authenticated true copy

(K. K. Sharma)
OSD & Dy. Registrar

Copy to:

1. Shri  B. Premkumar,
43(12), Maheshwari Nagar,  
3rd Street, Thaneer pandal Road,
Peelamedu, Coimbatore – 641004.

2. The C.P.I.O.

National Commission for Women, 
4, Deen Dayal Upadhayay Marg,
New Delhi – 110002.

3. The First Appellate Authority,
National Commission for Women, 
4, Deen Dayal Upadhayay Marg,
New Delhi – 110002.