Central Information Commission Judgements

Mr.Harish Kumar Agrawal vs Ministry Of Agriculture on 18 October, 2010

Central Information Commission
Mr.Harish Kumar Agrawal vs Ministry Of Agriculture on 18 October, 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/2010/000333

       Name of the Appellant                :   Shri Harish Kumar Aggrawal 
                                                     (The Appellant was not present)


                                               Name   of   the   Public   Authority   : 
                                               Indian Grassland & Fodder Research 
                                               Institute, Jhansi, U.P.
                                               Represented   by   Dr.   K.A.   Singh, 
                                               Director, Shri  A.K.  Chaturvedi PS  to 
                                               CPIO and Shri A.K. Saxena, Sr. T.O. 

       The matter was heard on         :        22.9.2010.


                                        ORDER

Shri Harish Kumar Aggarwal, hereinafter known as Appellant, filed an 
application   dated   11.11.2009,   seeking   information   on   22   points   under   the 
provisions of the RTI Act, 2005, from the CPIO, Indian Grassland & Fodder 
Research   Institute   (IGFRI),   Jhansi,   U.P.     On   not   getting   the   requisite 
information from the CPIO, the Appellant filed an appeal before Shri K.A. Singh, 
Director/FAA,   IGFRI.     The   FAA   vide   his   order   dated   16.1.2010   decided   4 
appeals of Shri H.K. Aggrawal covering 96 points for information.  In his order, 
the   FAA   has   mentioned   that   CPIO   was   already   in   the   process   of 
collecting/Xeroxing information as available in various records and he advised 
the Appellant to deposit the requisite cost so that information is dispatched to 
him well in time.   It may be mentioned that CPIO had asked the Appellant to 
deposit Rs.3,000/­ in the present matter towards deputation of an assistance for 
4 days towards the cost of Xeroxing etc.  In the first instance it is clarified that 
CPIO   cannot ask for  cost towards  man­power.   The CPIO, has, therefore, 
erred in demanding the additional fee towards man­power, he can only ask for 
fee as per the RTI Rules.

During the hearing the Respondents submits that the FAA in his order 
dated 16.1.2010 had already mentioned that the CPIO was  in the process of 
collection/Xeroxing   the   information   and   now   the   information   as   per   RTI 
application has already been sent to the Appellant vide letter dated  18.9.2010.

After   hearing   the   Respondent,   the   Commission   finds   that   requisite 
information  has  been provided to  the  Appellant  vide  letter  dated  18.9.2010. 
Though the information has been provided to the Appellant after a lapse of 
considerable   time,   the   Commission   finds   that   the   Appellant   had   sought 
information on 96 points in 4 RTI Applications filed on different dates in quite 
succession and the information was voluminous and had to be collected from 
various records.   In view of the above, the Commission  is of the view that 
considerable delay was reasonable; hence the Commission does not deem it fit 
to initiate  penalty proceedings under RTI  Act.   However, the PIO is hereby 
cautioned to be more careful while dealing with the RTI Applications.

  The matter is disposed of accordingly on the part of the Commission.    

(Sushma Singh) 
                                                                          Information Commissioner 
18.10.2010