Central Information Commission Judgements

Mr.Jh Gandhi vs Cbec on 13 May, 2010

Central Information Commission
Mr.Jh Gandhi vs Cbec on 13 May, 2010
                    CENTRAL INFORMATION COMMISSION
                                            .....

F.No.CIC/AT/A/2010/000187
Dated, the 13  May, 2010.

                                                                            th




 Appellant          : Shri J.H. Gandhi 


 Respondent         : Central Excise & Customs Commissionerate
 s

Matter was heard through videoconferencing (VC) on 05.05.2010 in 
the presence of both parties.  Appellant was present in person at NIC VC 
facility at Vadodara, while the respondents  ―  represented by the CPIO, 
Shri Hawa Singh Gajraj ― were present at the same venue.  Commission  
conducted the hearing from its New Delhi office.

2. Appellant’s RTI­application dated 16.07.2009 was replied to by the 
CPIO   on   18.08.2009,   in   which,   CPIO   declined   to   disclose   any   of   the 
requested  information  except  item no.4,  in respect  of which,  he stated 
that   as   per   his   records   there   were   no   cases   of   late   sanction/issue   of 
drawback   letters.     The   reply   to   this   query,   according   to   CPIO,   was 
therefore ‘NIL’.

3. Appellate Authority, through his order dated 09.10.2009, upheld the 
first­appeal and directed the CPIO to respond to the appellant’s queries.

4. Accordingly,   CPIO   furnished   further   reply   to   the   appellant   on 
13.10.2009.

5. The queries and the replies are discussed below:­

CIC_AT_A_2010_000187.doc 
Page 1 of 4
Query at Sl.No.1:  “Ref. our following  Applications  for fixation of Brand  
rate of Duty Drawback

a) cpc/kab/2008­09/114   dtd.   17th  dec.2008   received   by   your  
dept. 19.12.08.

b) cpc/kab/2009­10/  dt.13.4.09  received   by  your  dept.   on  17th 
April 09

What   are   the   procedures   for   moving   Application   file   within   the  
C.Excise Dept / Authorities? and

Time  taken  by  each   Authorities  / officers  concerned  with  Name,  
Qualification, and Salary with Allowances for last 10 years.”

6. As regards the first­part (i.e. procedures), it is seen that CPIO had 
provided to the appellant the procedure for dealing with applications for 
fixation   of   brand   rate   of   duty   drawbacks   in   general   and   to   specific 
petitions in particular.

7. The reply given by the CPIO fully meets the query appellant has 
made.  There shall be no further disclosure in regard to this query.

8. As regards the second­part of this query (i.e. time­taken by each 
Authority), it is best answered by allowing the appellant to inspect the files 
in which the officers handled the two cases mentioned by him in this item 
of query.

9. Accordingly, it is directed that within two weeks of the receipt of this 
order, on a day and time to be identified by the CPIO and intimated in 
advance to the petitioner, he shall be allowed to inspect the related files, 
from which he shall also be allowed to take copies of the documents he 
might identify.  Usual fees shall be charged.

CIC_AT_A_2010_000187.doc 
Page 2 of 4
Item at Sl.No.3:  “How many Pre and Post Applications for Brand Rate  
Fixation   are   being   received   by   C.EX.   Authority   than   our   Application  
submission   to   you   ?     Out   of   them   How   many   Brand   Rate   letters   are  
issued and How many are pending?   Give chronological  details to this  
effect.”

10. The main point in this query is the chronology in which the variety 
of requests appellant has mentioned were handled by the public authority. 
Appellant’s  point  is that  the officers  of the public  authority  decided  the 
applications   at  their   whims  and   fancies  and   not   strictly   in   the   order   in 
which they were received.

11. It is directed that the chronology of the receipt of the applications 
mentioned by the appellant, the dates on which these were taken­up for 
processing and the dates of final orders shall be provided to him within 
two weeks of the receipt of this order.

Item   at   Sl.No.4:  “If   any   late   Drawback   letter   issued   by   the   C.Ex.  
Authorities, (a) reason of it (b) interest paid by the Govt., Will it be to the  
Account of the Officers concerned for late Application process?  OR the  
same is in to at Govt. Account?”

12. This   information   has   been   provided   through   CPIO’s 
communications dated 18.08.2009 and 13.10.2009

Query at Sl.No.5: “What are the communications / procedures between  
your dept and custom dept. after issuance of the Brand Rate letter to the  
Applicant?  Give details.” 

13. This  request  has  been  met  through  response  to Sl.No.1.    There 
shall be no further disclosure obligation.

14. Appeal disposed of with these directions.

CIC_AT_A_2010_000187.doc 
Page 3 of 4

15. Copy of this direction be sent to the parties. 

( A.N. TIWARI )
INFORMATION COMMISSIONER

CIC_AT_A_2010_000187.doc 
Page 4 of 4