Central Information Commission Judgements

Mr. Bal Kishan vs Cbi on 10 January, 2011

Central Information Commission
Mr. Bal Kishan vs Cbi on 10 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000133­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                  10 January 2011


Date of decision                       :                                  10 January 2011



Name of the Appellant                  :    Shri Bal Kishan
                                            Director (Radio & Satellite),
                                            Telecommunication Engineering Centre,
                                            Room No. 655, Khurshid Lal Bhawan,
                                            Janpath, New Delhi.


Name of the Public Authority           :    CPIO, Central Bureau of Investigation,
                                            Near Gokulji Ki Pyau, Lal Sagar,
                                            Magra Punjala, Jodhpur - 342 304.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri O.P. Gaur, CPIO was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We heard this case through video conferencing. In spite of notice, the 

Appellant was not present. The Respondent was present in the Jodhpur studio 

of the NIC. We heard his submissions.

3. The Appellant had wanted the copy of the report of the public prosecutor 

in   the   case   filed   against   Shri   Bal   Kishan.   The   CPIO   had   declined   the 

information   by   claiming   exemption   under   Section   8(1)   (h)   of   the   Right   to 

CIC/WB/A/2010/000133­SM
Information (RTI) Act on the ground that this case was pending trial before the 

Court of the Special Judge, CBI. The Respondent submitted that the report of 

the   public   prosecutor   contained   details   about   the   case   for   the   prosecution 

including the strategy proposed to be followed for bringing the offender to book 

and, if disclosed, this could have an adverse effect on the prosecution of the 

offender. We tend to agree with this line of argument. The copy of the report of 

the public prosecutor cannot be disclosed while the trial is still on for the above 

reason. In fact, the trial court can always call for this and other such records if it 

feels necessary.

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/2010/000133­SM