Central Information Commission Judgements

Mr.M Chelladurai vs Ministry Of Defence on 6 June, 2011

Central Information Commission
Mr.M Chelladurai vs Ministry Of Defence on 6 June, 2011
          CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                            File No.CIC/LS/A/2011/001110
Appellant               :        Shri M Chelladurai
Respondent              :        DRDO
Date of Hearing         :        6.6.2011
Date of Decision        :        6.6.2011

FACTS

:

Heard today dated 6.6.2011. Appellant not present. The public
authority is represented by Dr. A.K. Tyagi, Scientist-F and Shri A
Shenbagamoorthy, Scientist-E.

2. Dr Tyagi submits that in compliance with this Commission’s order
dated 8.10.2009 in File No CIC/SM/A/2009/000098 ACRs for the year 2002
to 2006 have already been provided to the appelalnt. The appellant is now
requesting for ACRs for additional years, that is, for 1999, 2000, 2001, 2007
& 2008. He submits that the order of the Commission has already been
complied with and the additional information sought by the appellant does
not fall in the ambit of the Commission’s order and requests for dismissal of
the appeal.

3. We find merit in Dr Tyagi’s submission. The appeal is dismissed as
the appellant has gone beyond the scope of his RTI application.

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. Dr A.K. Tyagi
Scientist-F,
DRDO, DRDO Bhawan,
Rajaji Marg, New Delhi-110011

2. Shri M Chelladurai
MSL Division, CVRDE,
Avadi, Chennai-600054