Central Information Commission Judgements

Mr.Omprakash Kashiram vs Ministry Of External Affairs on 9 March, 2011

Central Information Commission
Mr.Omprakash Kashiram vs Ministry Of External Affairs on 9 March, 2011
                         In the Central Information Commission 
                                                         at
                                                   New Delhi

                                                                     File No: CIC/AD/A/2011/000262

Date  of Hearing :  March 9, 2011

Date of Decision :  March 9, 2011


Parties:

           Applicant

           Shri Omprakash Kashiram
           H.No.03/16
           Amol Apartment
           Waldhuni
           Kalyan 421 301

           The Applicant was not present during the hearing.

           Respondents

           Ministry of External Affairs
           Joint Secretary (RTI)
           Akbar Bhawan
           Chanakyapuri
           New Delhi

           Represented by : Shri Debraj Pradhan, CPIO & JS(RTI)
                                     Shri Sanjay Jain, S.O




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/2011/000262


                                                      ORDER

Background

1. The Applicant filed an RTI application dt.7.7.10 with the PIO, PMO seeking information against 8 

points with regard to the action taken by India for getting the permanent member status in the United 

Nations   Security   Council.     Shri   Sanjukta  Ray,   CPIO  transferred   the   RTI  application  to   MEA  on 

15.7.10 under intimation to the Applicant,  on 22.7.10.  On not receiving any reply, the Applicant filed 

an appeal dt.27.8.10 with the Appellate Authorities of both PMO and MEA.   Shri Debraj Pradhan, 

CPIO, MEA replied on 10.9.10 providing detailed information against each point.  Not satisfied with 

the reply, the Applicant filed an appeal dt.27.9.10 with the Appellate Authority.   Shri Manbir Singh, 

Appellate Authority vide his order dt.21.10.10 upheld the decision of the PIO.  Being aggrieved with 

the reply, the Applicant filed a second appeal dt.12.11.10 before CIC.

Decision

2. The Commission noted that the   PIO has given a detailed reply against point (i)   even though the 

information sought does not comply with the definition of information as given in Section 2(f) of the 

RTI Act.   On review of the information provided against the remaining points, it was observed that 

available information has been furnished to the Appellant. In the interest of the Appellant, however, 

the PIO is directed by the Commission to provide further clarification   against point (ii)   which is 

available on record  apart from that which  has already been provided, to the Appellant by 9.4.11 and 

the Appellant to submit a compliance report to the Commission by 16.4.11.

3. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Omprakash Kashiram
H.No.03/16
Amol Apartment
Waldhuni
Kalyan 421 301

2. The Public Information Officer 
Ministry of External Affairs
Joint Secretary (RTI)
Akbar Bhawan
Chanakyapuri
New Delhi

4. Officer Incharge, NIC