Central Information Commission Judgements

Mr.Balasaheb Tanajirao Gambhir vs Ministry Of Home Affairs on 28 September, 2010

Central Information Commission
Mr.Balasaheb Tanajirao Gambhir vs Ministry Of Home Affairs on 28 September, 2010
                              Central Information Commission
                     Room No. 5, Club Building, Near Post Office
                  Old J.N.U. Campus, New Delhi - 110067
                                 Tel No: 26161997

                                                                      Case No. CIC/SS/A/2010/000101

        Name of Appellant                        :       Sh. Balasaheb Tanajiroa Gambhir
                                                         (The Appellant was not present)

        Name of Respondent                               :         M/o Home Affairs
                                                             (Represented by Sh. D. Majumdar, 
                                                             Director and Sh. H. K. Kawllien Thang, 
                                                             Under Secretary )

        The matter was heard on                  :       21.06.2010



                                                     ORDER

Sh.   Balasaheb   Tanajiroa   Gambhir,   filed   an   application   dated   5.10.2009,   sought   following 
information from the Respondent Public Authority as follows:­
“a) Name & address of each donation Recipient Associations (Organizations) reporting receipt  
of foreign contribution to Ministry of Home Affairs, New Delhi, with the name of respective Donor  
Agencies   from   the   following   State/Union   Territory   Tamil   Nadu,   Delhi,   Andhra   Pradesh,  
Maharashtra, Karnataka, Madhya Pradesh.

b) The amount of foreign contribution (donation) received by each Recipient Associations  
(Organizations) reporting receipts of foreign Contribution to Ministry of Home Affairs, New Delhi,  
from  the  State/Union Territory Tamil Nadu, Delhi, Andhra Pradesh, Maharashtra, Karnataka,  
Madhya Pradesh.”

The CPIO, vide his letter dated 19.10.2009 replies as follows:­

(a) State wise details of the associations registered/granted prior permission under Foreign  
Contribution (Regulating) Act (FCRA), 1976, is available on the website of this Ministry  
i.e. https:mha.nic.in/fcra.htm

(b) The Association registered under FCRA are required to submit annual returns on receipt  
and utilization of foreign contribution.   Based on the information furnished, an Annual  
Report on Receipt and Utilization of Foreign Contribution by Voluntary Associations is  
prepared.   The annual Report contains details  of total amount of foreign contribution  
received, the list of top recipients, top donors, top recipients States, districts etc.   The  
Annual Report for the year 2004­2005 to 2006­07 are available on the website of this  
Ministry.  The Annual Report for the year 2007­08 is under preparation.”

Not satisfied with reply of the PIO, the Appellant filed an appeal before the First 
Appellate Authority (FAA).  The FAA vide order dated 11.11.2009 by and large agreed with 
the reply of the PIO and upheld the reply of PIO.   Hence, the present appeal before the 
Commission.

During the hearing the Respondent submit that the requisite reply had been sent 
timely to the Appellant and all the desired information is available on the website of the 
Public Authority. The Respondents further submit that furnishing of such huge information 
would disproportionately diver the resources of the Public Authority.

After   hearing   the   Respondent   and   on   perusal   of   the   relevant   documents   the 
Commission deems it fit to direct the PIO to provide the information available on website 
in a hard copy, within 15 days of receipt of this order.  However, keeping in view the fact 
that information not available on the website is in numerous files and furnishing of such a 
huge   information   may   disproportionately   divert   the   resources   of   Public   Authority,   the 
Respondents in this regard are directed to allow inspection of the concerned files, to the 
Appellant for three hours on any date mutually convenient to the parties.  The Respondents 
are hereby advised their records relating to FCRA are cataloged and computerized, so that 
access to such record can be facilitate under the RTI Act.

With these directions the matter is disposed off.

(Sushma Singh) 
                                                                          Information Commissioner 
28.09.2010