Central Information Commission
CIC/AD/C/09/00112
Dated April 1, 2009
Name of the Applicant : Mr.Mihir Mehta
Name of the Public Authority : AIR, Ahmedabad
Background
1. The Applicant filed an RTI request dt.5.9.08 with the CPIO, AIR, Ahmedabad.
He requested for information against 7 points with regard to sponsored
programme ‘EINSTEIN SAPEKSHWAAD BRAHMAAND in 2005-2006. The CPIO
replied on 24.9.08 denying information u/s 8(1)(h) of the RTI Act and stating
that it is information which would impede the process of investigation or
apprehension or prosecution of offenders. The Applicant filed a complaint
dt.16.1.09 before the CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for April 1, 2009.
3. Both the Complainant and the Respondent were absent at the hearing.
Decision
4. On perusal of the reply provided by the CPIO on 24.9.08 it was found that the
information was denied under Section 8(i)(h) of the RTI Act. Since the
Complainant has by-passed the first Appellate Authority and also since no
clarification or explanation has been given by the CPIO with regard to the
denial of information under Section 8(i)(h) , the RTI application is remanded
back to the first Appellate Authority for his/her decision.
5. The Complainant may approach the Commission if not satisfied with the
information provided.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Asst. Registrar
Cc:
1. Mr.Mihir Mehta
M-14/159, Vidyanagar Flats
132 Feet Ring Road
B/h Himmatlal Park – II
Ahmedabad 380 015
2. Mr.B.M.Pandya
The CPIO &
Station Director
All India Radio
Ahmedabad 380 009
3. The Appellate Authority & DDG(WR-I),
O/o DDG(WR-I),
All India Radio,
Backbay Reclamation,
Broadcasting House,
Church Gate,
Mumbai-400 020
4. Officer in charge, NIC
5. Press E Group, CIC