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/2010/000468
Name of Appellant : Sh. C. F. Thomas
(The Appellant was present)
Name of Respondent : National Test House, Kolkatta
(Represented by Dr. Prasanta Kanjilal,
ScientistSD(MEch.) and Dr. Sunil Kumar
Saha, ScientistSD(HQ))
The matter was heard on : 9.12.2010
ORDER
Sh. C. F. Thomas, the Appellant, vide RTI application dated 22.02.2010, sought the brief
history and background notings and proposals for creation of the post of Sr. Grade Operator in the
National Test House. The PIO, vide letter dated 22.03.2010, denied the sought for information on
the ground that the information relates to the period more than 20 years old. Aggrieved with the
reply of the PIO, the Appellant filed an appeal before the First Appellate authority (FAA). The
FAA, vide decision dated 1.04.2010, upheld the reply of the PIO. Hence the present appeal before
the Commission.
During the hearing the Respondents submit that after the filing of the second appeal the
sought for information has been traced out and the same has been furnished to the Appellant.
After hearing the Respondent and on perusal of the relevant documents on file, the
Commission finds that the PIO had wrongly denied the information on the ground that the sought
for information pertains to a period more than 20 years old. Sub Section 3 of the Section 8 of the
RTI Act, deserves to be quoted here: (3) Subject to the provisions of clauses (a), (c) and (i) of
subsection (1), any information relating to any occurrence, event or matter which has taken
place, occurred or happened twenty years before the date on which any request is made under
section 6 shall be provided to any person making a request under that section
Thus, as per sub Section 3 of the Section 8 of the RTI Act, the sought for information has
to be mandatorily provided except information which is exempted under clauses (a), (c) and (i) of
sub Section 1 of Section 8 of the RTI Act. Hence, the PIO is cautioned to be careful while dealing
with the RTI
applications. However, as the requisite information has already been supplied, no interference is
called for on the part of the Commission.
With these observations the matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
14.12.2010
Authenticated true copy
S. Padmanabha
Under Secretary & Dy. Registrar
Copy to:
1. Sh. C. F. Thomas
Old No. 17, New No. 31, NMK Street
Ayanavaram
Chennai600023
2. The Public Information Officer
Scientist SD (Mech.)
O/o the Director General
National Test House
SectionV, CP Block
Salt Lake
Kolkata700091
3. The Appellate Authority
Scientist SD(HQ)
O/o the Director General
National Test House
SectionV, CP Block
Salt Lake
Kolkata700091