Central Information Commission Judgements

Mr.Naresh Chandra vs Ministry Of Defence on 25 October, 2011

Central Information Commission
Mr.Naresh Chandra vs Ministry Of Defence on 25 October, 2011
                                 dsU nzh; lwp uk vk;k sx
                            Central Information Commission
                              2 ry] foxa ^c^ / 2nd Floor, 'B' Wing
                           vxLr ØkfUr Hkou / August Kranti Bhavan
                            Hkhdkth dkek Iysl/ Bhikaji Cama Place
                           ubZ fnYyh ­ 110066 / New Delhi - 110066

                                                   Case No. CIC/LS/A/2009/001059/SS

                                                                       Dated: 25.10.2011


       Appellant             :       Shri Naresh Chander

       Respondents           :       CISF,  New Delhi



                                             ORDER

 

 

This 2nd   appeal dated 20.08.2009 is filed by Shri Naresh Chander against 

C.I.S.F., New Delhi,  relating to his RTI­application dated 30.06.2009.  

2. Through his RTI­application  dated  30.06.2009,  the appellant had  asked for 

certain   information   pertaining   to   reinstatement   of   CISF   personnel   who   were 

dismissed from service for their involvement in Bokaro Mutiny.

3. CPIO, vide his reply dated 15.07.2009, declined to disclosed the information 

on the grounds that  the CISF was an exempt organization u/s 24(1) read with the 2 nd 

Schedule of the RTI Act. The CPIO was not bound to provide such information which 

it did not pertain to the allegations of corruption or human rights violation and  does 

not fall  within the ambit of the proviso  to Section 24(1) of the RTI Act.

No. LS/A­09/1059/SS : Naresh Chander vs. CISF, New Delhi Page 1 of 3

4.  Comments of the respondents have been obtained on the appeal petition. In 

their letter dated 16.09.2011, respondents have informed that the information asked 

by the appellant was regarding reinstatement of CISF personnel, who were dismissed 

from   service   for   their   involvement   in   Bokaro   Munity.   A   similar   petition   of   the 

complainant on the subject matter, had  been heard earlier by the Commission and 

disposed of vide CIC’s order No. CIC/WB/A/2007/00424 dated 14.07.2008.

5. On perusal of the RTI application and comments of the respondents and also 

having regard to the facts and circumstances of the present case, the Commission is 

of the considered view that the information sought by the appellant does not pertain 

to allegations of corruption or human rights violation. Therefore, no interference is 

called for on the part of the Commission.

6. Matter is closed at the Commission’s end. 

Sd/­

(Sushma Singh) 
                                                                          Information Commissioner 
 

 Authenticated true copy

   Sd/­

(D. C. Singh)
Deputy Registrar

No. LS/A­09/1059/SS : Naresh Chander vs. CISF, New Delhi Page 2 of 3
Copy to:

1. Shri Naresh Chander
S/o Shri Gopinath,
Ratan Pur, P.O. Dyodha (Umdi), 
Distt. ­  Kannoj (U.P.).

2. The Public Information Officer
Dy. Inspector General (Admn.), 
Directorate of C.I.S.F., 13, 
CGO Complex, Lodhi Road, 
New Delhi – 110 003

No. LS/A­09/1059/SS : Naresh Chander vs. CISF, New Delhi Page 3 of 3