CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2010/001285
CIC/LS/A/2010/001286
CIC/LS/A/2010/001288
CIC/LS/A/2010/001298
Appellant : Jitendra Nath Sharma
Respondent : Ministry of Science & Technology
Date of hearing : 13.4.2011
Date of decision : 13.4.2011
FACTS
File no. CIC/LS/A/2010/001285
The matter is heard today dated 13.4.2011. Appellant not
present. The Ministry is represented by Shri Y.S. Yadav, Under Secretary and
Shri P. N. Prasad, Director. They are heard.
2. It is noticed that vide RTI application dated 31st October, 2009,
the appellant had requested for copies of advertisements against which Shri
Dinesh Sharma, former Secretary, TDB, was selected and the matters related
therewith. This was duly responded to by the CPIO and AA. The appellant has,
however, not appeared for the Commission to canvass his case. Even so, in the
facts and circumstances of the case, it will be expedient to direct the CPIO to
permit inspection of the all relevant records by the appellant on a mutually
convenient date and time, if the appellant makes such a request.
File no. CIC/LS/A/2010/1286
3. The ratio of the above order would apply in this case also.
File no. CIC/LS/A/2010/001288
4. In this case also, the CPIO is directed to permit the appellant to
take inspection of the all the relevant records/ files on a mutually convenient date
and time, if any such request is received from the appellant.
File no. CIC/LS/A/2010/001298
5. Vide RTI application dated 3.3.2010, the appellant had sought a
copy of TDB Balance Sheet for the Financial Year 2008-09 and a large number of
other accounts related documents. The requested information was denied to the
appellant by CPIO vide letter dated 6th April, 2010, u/s 7 (9) of the RTI Act.
6. We are not entirely in agreement with the view taken by CPIO.
The information is not so huge as can be denied in terms of section 7 (9) of the
RTI Act. Even so, we are of the opinion that supply of requested information is
going to place avoidable strain on the resources of the Ministry. Hence, it would
be expedient to direct the CPIO to permit the appellant to take inspection of the all
relevant records on a mutually convenient date and time and take extracts there-
from, free of cost, subject to a maximum of 100 pages. However, if the appellant
wishes to seek additional pages, he will pay as per rules.
7. The above orders may be complied with in 06 weeks time.
Sd/-
(M.L. Sharma)
Central 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.
(K.L. Das)
Deputy Registrar
Address of parties :-
1. The Under Secretary & CPIO
Department of Science & Technology,
8 Wing-A, Ground Floor, Vishwakarma Bhawan,
Shaheed Jeet Singh Marg,
New Delhi-110016
2. The Secretary & AA
Department of Science & technology,
Wing-A, Ground Floor, Vishwarma Bhawan,
Shaheed Jeet Singh Marg, New Delhi- 110016
3. The CPIO
Ministry of Science & Technology,
Technology Bhawan, New Mehrauli Road,
New Delhi-110016
4. Shri Jitendra Nath Sharma
1-198, Nehru Colony,
Haridwar Road,
Dehradun-248001