Central Information Commission Judgements

Mr. Kanwarpal Singh vs Central Industrial Security … on 31 May, 2011

Central Information Commission
Mr. Kanwarpal Singh vs Central Industrial Security … on 31 May, 2011
                              Central Information Commission
                                 2nd Floor, Room No. 305 B-Wing,
                                       August Kranti Bhawan
                                        Bhikaji Kama Place
                                             New Delhi
                                                                  Case No. CIC/WB/A/2010/000443/SS

        Name of Appellant                          :        Sh. Kanwarpal Singh
                                                                  (The Appellant was present along 
with
                                                            Sh. Mohan Kumar (Advocate))



        Name of Respondent                         :        CISF, IGI Airport, New Delhi
                                                            (Represented by Sh. Ajay Bhatnagar, 
                                                            IG/APS & Sh. U. Banerjee, DIG)


        The matter was heard on                    :        5.05.2011


                                                       ORDER

 

  Sh.   Kanwarpal  Singh,   the   Appellant,   filed   an   RTI   application   dated   6.03.2010 
sought information regarding entry of certain persons in the IGI, Airport and matters 
connected   therewith.   The   PIO   vide   letter   dated   13.03.2010   denied   the   sought   for 
information on the grounds that the CISF is exempted from providing any information 
except information pertaining to the allegations of corruption and human rights violation 
under the provisions of the section 24 of the RTI Act.  Not satisfied with the reply the 
Appellant   filed   an   appeal   before   the   First   Appellate   Authority   (FAA).     Finally,   not 
getting   any   information   even   after   filing   of   first   appeal,   the   Appellant   has   filed   the 
present appeal before the Commission.

During the hearing the Appellant submits that the has not been furnished complete 
information.   The Respondent on the other hand submit that the CISF is an exempted 
organization and the information sought by the appellant does not pertain to allegations 
of corruption or human rights violation and, therefore, the information requested cannot 
be furnished under section 24 of the RTI Act. 

After hearing the parties and on perusal of the relevant documents on file, and also 
having regard to the facts and circumstance of the present case, the Commission is of the 
considered   view   that   the   information   sought   by   the   Appellant   does   not   pertain   to 
allegations of corruption or human rights violation and therefore such information cannot 
be furnished to the Appellant, in view of the section 24 of the RTI Act.  The reply of the 
PIO is upheld. 

(Sushma Singh) 
                                                                          Information Commissioner 
31.05.2011

Authenticated true copy

(K. K. Sharma)
OSD & Asst.Registrar
 Copy to:

1. Sh. Kanwarpal Singh

C/o Sh. M. R. Tyagi

RZ­26P/39A Indira Park

Palam Colony, New Post Office

New Delhi­110045

2. Central Public Information Officer

O/o Dy. Inspector General

CISF Unit, IGI Airport
New Delhi­110037