In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000529
Date of Hearing : May 5, 2011
Date of Decision : May 5, 2011
Parties:
Appellant
Shri Nitesh Kumar Tripathi
Room No. 101,
Boys Hostel, RIMS and R, Saifai,
Etawah 206 301
The Appellant was not present.
Respondents
M/o External Affairs
Represented by: Shri Debraj Pradhan, PIO and Shri Sandeep Sood, SO RTI
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000529
ORDER
Background
1. The Applicant, through his RTIapplication dated 2.10.2010, filed with the PIO, Prime Minister’s
Offfice (PMO), New Delhi, sought 4 items of information relating to various activities of PMO. The
PIO, PMO, on 28.10.2010, transferred the query at Sl No. 4(i.e. no. of times Prime Minister has
spoken to his counterparts in other countries over the hotline sine 2004 till date) of this application to
the PIO M/o External Affairs, New Delhi for response. The PIO, M/o External Affairs, on 04.11.2010,
informed the Applicant that this information is not readily available with the Public Authority and that it
cannot be compiled too as doing so would disproportionately divert the resources of the public
authority. He cited Section 7(9) of the RTIAct in support. The Appellate Authority, on 08.12.2010, in
response to the Appellant’s 1stappeal dated 13.11.2010, endorsed the PIO’s view. Aggrieved with
this reply, the Appellant filed the present petition in the Commission on 27.12.2010 requesting that
the information be directed to be furnished to him.
Decision
2. Upon hearing the Respondents and on perusing the records, and having noted that the information is
not being maintained by MEA, the Commission is in agreement with the Respondents’ decision that
compiling the information sought herein (Sl No. 4 of RTIapplication) will indeed disproportionately
divert their resources, if allowed to be disclosed. Further, there is no larger public interest which
warrants the disclosure of the present information.
3. The appeal is thus rejected.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Nitesh Kumar Tripathi
Room No. 101,
Boys Hostel, RIMS and R, Saifai,
Etawah 206 301
2. The Appellate Authority
M/o External Affairs
Office of the Secretary
Room No 183A South Block
New Delhi
3. The Public Information Officer
M/o External Affairs
Joint Secretary (RTI)
Akabar Bhavan
New Delhi
4. Officer Incharge, NIC