Central Information Commission Judgements

Mr. Kunal Mahamuni vs Ministry Of Finance on 16 June, 2011

Central Information Commission
Mr. Kunal Mahamuni vs Ministry Of Finance on 16 June, 2011
                             Central Information Commission
                               2nd Floor, Room No. 305 B-Wing,
                                     August Kranti Bhawan
                                      Bhikaji Kama Place
                                           New Delhi
                                                                Case No. CIC/SS/A/2010/000921/SS

        Name of Appellant                        :       Sh. Kunal Mahamuni
                                                         (Ms. Asmitaa Nayak represented the Appellant)



        Name of Respondent                       :       Central Excise & Service Tax, Appellate Tribunal, 
                                                         R. K. Puram, New Delhi
                                                         (Represented by Sh. Mohinder Singh, 
                                                         Asst. Registrar)


        The matter was heard on                  :       25.05.2011


                                                     ORDER

 

  Sh. Kunal Mahamuni, the Appellant, filed an RTI application dated 1.10.2009 
seeking information therein regarding deputation of members of the Tribunal from one 
bench to another, and matters connected therewith.  The PIO vide letter dated 10.12.2009 
denied the information requested by the Appellant on the grounds that the information 
sought did not fall under the category of information as per section 2(f) of the RTI Act. 
Aggrieved   with   the   reply,   the   Appellant   filed   an   appeal   before   the   First   Appellate 
Authority (FAA).  The FAA, vide decision dated 13.05.2010 upheld the reply of the PIO.

During the hearing   Ms. Asmitaa Nayak, the counsel on behalf of the Appellant 
submits  that the  Appellant  has  wrongly  been  denied  the  requested  information.    The 
Respondent on the other hand submit that the information sought by the Appellant does 
not fall under the category of information under the RTI Act.

After hearing the parties and on perusal of the relevant documents on file and 
having regard to the facts and circumstances of the present case, the Commission is of the 
view that the information sought by the Appellant is not maintained by the Respondent at 
a single place and in such a situation it is not feasible to provide such information from 
the numerous files.  The Commission finds no reason to interfere in the matter.

Decision announced during the hearing.

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

(Sushma Singh) 
                                                                          Information Commissioner 
16.06.2011

Authenticated true copy

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

1. Sh. Kunal Mahamuni

B­501, Nakshatra Apartment

Patwardhan Baug

Erandawane

Pune­411004

2. The Public Information Officer

Central Excise & Service Tax

Appellate Tribunal, West Block­2

R. K. Puram

New Delhi­110066

3. The Appellate Authority

Central Excise & Service Tax

Appellate Tribunal, West Block­2

R. K. Puram

New Delhi­110066