Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000784SM
Right to Information Act2005Under Section (19)
Date of hearing : 2 February 2011
Date of decision : 2 February 2011
Name of the Appellant : Shri Gora Chand Chatterjee
147, Lake Town, Block B,
Kolkata.
Name of the Public Authority : CPIO, Central Bureau of Investigation,
Special Crime Branch, CGO Complex,
A Wing, 2nd Floor, Sector - 1, DF Block,
Salt Lake, Kolkata - 700 064.
The Appellant was present in person.
On behalf of the Respondent, Shri Arun Ghothra, CPIO & DIG was
present.
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard this case through video conferencing. Both the parties were
present in the Kolkata studio of the NIC. We heard their submissions.
3. The Appellant had sought certain information regarding the summons
and notices issued by the CBI to him and his wife in a certain case as well as
about the powers and jurisdiction of the CBI officers in the matter of search of
private premises. The CPIO had denied the information. After hearing the
CIC/WB/A/2010/000784SM
submissions of both the parties and considering the facts of the case, we do not
see any reason for not providing this information. Therefore, we now direct the
CPIO to provide to the Appellant within 10 working days from the receipt of this
order the photocopies of all summons and notices issued in this case to the
above two individuals during the period specified in the RTI application. We
also direct the CPIO to provide him (a) the photocopies of the relevant
provisions of law under which the CBI officers conduct search in private
premises in connection with cases of prevention of corruption and (b)
photocopy of the order or internal guideline, if any, authorising the Special
Crime Branch at Kolkata to investigate into cases under the PC Act.
4. The appeal is disposed of 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)
Deputy Registrar
CIC/WB/A/2010/000784SM