Central Information Commission Judgements

Mr. M S Sangha vs Cbi on 7 January, 2011

Central Information Commission
Mr. M S Sangha vs Cbi on 7 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2009/000949­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                7 January 2011


Date of decision                     :                                7 January 2011



Name of the Appellant                :   Shri M.S. Sangha
                                         H.No. 48, Samrat Gali,
                                         P.O. Gokul Puri, Delhi - 94.


Name of the Public Authority         :   CPIO, Central Bureau of Investigation,
                                         Anti Corruption Branch, Block No.4,
                                         CGO Complex, New Delhi.



        The Appellant was present in person.

        On behalf of the Respondent, Shri N.M. Singha, Sr. SP, CBI was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed

Elements of the decision:

Section 8(1)(h) ­  CPIO is directed to provide information.  

2. Both   the   parties   were   present   and   made   their   submissions.   The 

CIC/WB/A/2009/000949­SM
Appellant  had  sought  a  large  number  of  information  relating  to   a  variety  of 

matters. The CPIO had provided some of the information. Of the remaining 

information which had not been provided, after careful consideration of the facts 

of  the   case   and  the   submissions  made  by  both   the   parties,   we  are   of  the 

opinion that the following information should be disclosed:

i) the names of the officers to whom a number of official telephones had 

been   alloted   during   the   period   specified   in   query   (e)   in   the   RTI 

application;

ii) the copies of the records relating to the information sought in queries 

(f), (g), and (h);

iii) the copies of the relevant pages of the Visitors Register maintained in 

the office of the CBI, CGO complex during the period specified in the 

query (n).

3. We direct the CPIO to provide the above information to the Appellant 

within 10 working days from the receipt of this order.

4. The copy of the complete file of the correspondence between the CBI 

and the sanctioning authority cannot be disclosed as we are satisfied with the 

argument of the CPIO that it was covered under the exemption provision of 

Section 8(1) (h) of the RTI act on account of the fact that the matter is still under 

trial and the disclosure of this information could have an adverse effect on the 

prosecution of the offenders as would expose the prosecution strategy to book 

the offenders.

CIC/WB/A/2009/000949­SM

5. The cases disposed off accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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.

(Vijay Bhalla)
Assistant Registrar

CIC/WB/A/2009/000949­SM