Central Information Commission Judgements

Mr.Md Muzibur Rahman vs Ministry Of Home Affairs on 16 December, 2010

Central Information Commission
Mr.Md Muzibur Rahman vs Ministry Of Home Affairs on 16 December, 2010
                               Central Information Commission
                     Room No. 5, Club Building, Near Post Office
                  Old J.N.U. Campus, New Delhi - 110067
                                 Tel No: 26161997
                                                                         Case No. CIC/SS/A/2010/000565

        Name of Appellant                           :       Sh.  Md. Muzibur Rahman
                                                            (The Appellant was present along with
                                                             Sh. Dara Shikoer)


        Name of Respondent                                  :      M/o Home Affairs, Man Singh Road, New Delhi
                                                            (Represented by Sh. N. I. Choudhary, 
                                                            DS(VS))

        The matter was heard on                     :       16.12.2010


                                                        ORDER

 

Md. Muzibur Rehman, the Appellant, vide RTI application dated 26.11.2009, sought a 
copy of the letter whereby the M/o Home Affairs had requested the Govt. of Chhattisgarh, to 
provide adequate security to him.  The PIO, vide letter dated 18.12.2009, informed the Appellant 
that the sought for information cannot be provided u/s 24 (1) of the RTI Act, 2005, as the sought 
for letter refers to inputs received from the Central Securities Agencies.  Aggrieved by the reply of 
the PIO, the Appellant filed an appeal before the First Appellate Authority (FAA). Not getting any 
information even from the FAA, the Appellant has filed the present appeal before the Commission.

During the hearing the Appellant submits that he has been wrongly denied the sought for 
information.  On the other hand, the Respondent reiterate their original reply to the Appellant.

After hearing the parties and on perusal of the relevant documents on file, the 
Commission is of the view that sought for information pertains to the exempted organization and is 
not   concerned   with   any   allegation   of   Human   Rights   Violations   or   Corruption.       Hence,   no 
interference is called for in the reply of the Respondent. 

With this observation the matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
16.12.2010
 

Authenticated true copy

S. Padmanabha
Under Secretary & Dy. Registrar

Copy to:

1. Md. Muzibur

Q No. NCH B/12, P.O. SECL

Gevra Project Dist.

Korba (C.G.) – 495452

2. The Public Information Officer

Director (VS)

Govt. of India

M/o Home affairs

(PM Division), Jaisalmer House

26 Man Singh Road

New Delhi

3. The Appellate Authority 
Jt. secretary (PM)

Govt. of India

M/o Home affairs

(PM Division), Jaisalmer House

26 Man Singh Road

New Delhi