Central Information Commission Judgements

Mr.Bal Krishansharma vs Ministry Of Information And … on 21 October, 2010

Central Information Commission
Mr.Bal Krishansharma vs Ministry Of Information And … on 21 October, 2010
                              Central Information Commission

                                                                                                     CIC/AD/C/2010/000504
                                                                                                    Dated October 21, 2010


Name of the Applicant                                       :    Shri Bal Krishan Sharma


Name of the Public Authority                                :    AIR, Jaipur


Background

1. The Applicant filed an RTI application dt.7.1.10 with the PIO, AIR, Jaipur seeking information about 

one Shri Gulab Chand working in AIR, Jaipur including the date on which he was appointed, details of 

expenses incurred on his   travel   as also on travel of   various officials and details of expenditure 

incurred   on   petrol   for   use   of   car  for     official   work  etc.  Shri  Atul  Gupta,  PIO  replied  on  28.1.10 

furnishing point wise information and informing the Appellant that no separate information is being 

maintained for office related work.   He also requested the Applicant to pay Rs. 1800   and Rs. 14 

towards two sets of information. 

Being aggrieved with the reply, the Applicant filed a complaint dt.18.2.10 before CIC stating that 

complete information was not provided on time and that he had been asked to pay Rs.1800/­ for the 

information against points 3(a) to 3(g).

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for October 

21, 2010.  

3. Shri Sudhir Rakhecha, CPIO, Shri Ramawatar Meena, PEX and Shri S.K.Vyas, A.O represented the 

Public Authority.

4. The Complainant was not present during the hearing.

Decision

5. The Respondent submitted that the document fee was sought against   2 points, one containing 7 

pages of information and the other containing 900 pages.  The Complainant had deposited Rs.14/­ on 

1.2.10, on receipt of the PIO’s reply for 7 pages of  information  but  had refused to pay Rs.1800/­ for 

photocopying of 900 pages of the register giving various details about expenses incurred on travel of 

officials. 

6. The Commission on careful consideration of the submissions on record, noted that the  additional fee 

was sought well within the prescribed time period and that the Appellant had received the   PIO’s 

demand for additional well within the prescribed limit and had also met part of the demand in terms of 

payment of Rs.14/­ for 7 pages of information.   The Appellant   is accordingly advised to make the 

required payment of Rs.1800/­ and obtain the information if he so desires.

7. The  appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Bal Krishan Sharma
H.No.173­A
Surya Nagar
Tarron Ki Koot
Tonk Road
Jaipur 302 029

2. The PIO
O/o Station Director
All India Radio
Jaipur

3. Officer incharge, NIC