Central Information Commission Judgements

Mr.Pushpinder Kaur vs Ministry Of Information And … on 10 June, 2011

Central Information Commission
Mr.Pushpinder Kaur vs Ministry Of Information And … on 10 June, 2011
                        In the Central Information Commission 
                                                       at
                                                New Delhi

                                                                             File No: CIC/AD/C/2011/000209



Date  of Hearing :  June 10, 2011

Date of Decision :  June 10, 2011


Parties:

           Applicant

           Ms.Pushpinder kaur
           M/s.Amba Shree Films (India)
           150 Tagore Nagar
           Basti Sheikh Road
           Jalandhar 144 002

           The Applicant's representative  was heard through audio conferencing

           Respondents



           O/o the Director
           Doordarshan Kendra
           Jalandhar

           Represented by : Shri Daljit Singh, PIO & Sr. Director




                         Information Commissioner             :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/C/2011/000209


                                                        ORDER

Background

1. The Applicant filed an RTI application dt.12.8.10 with the PIO, DDK, Jalandhar seeking the following 

information:

i) Photocopy of agreement of 41 films (Names of the film provided) which was telecast on  

DDK, Jalandhar between April 2006 and June 2010.

ii) Photocopy of the censor of those 41 films

iii) Photocopy of agreements which shows that producer of the film has sold the telecasting  

rights to the supplier to whom payment has being made by DDK, Jalandhar

Shri Jyotinder Singh, CAPIO replied on 14.9.10 denying the information u/s 8(1)(d) of the RTI Act. 

Being aggrieved with the reply, the Applicant filed a complaint dt.Nil before CIC.

Decision

2. The Commission on review of the information sought and after hearing the submissions by both sides 

directs the PIO to provide  copies of censor certificates for the 41 films mentioned by the Appellant in 

his RTI Application as also the copies  of the agreements entered into by the suppliers and the DDK, 

Jalandhar.   In the event of non­availability of certificate/agreement of any of those 41 films, the PIO 

may   explain   the   reasons   for   its   non­availability.     As   for   the   agreements   reached   between   the 

producers and the suppliers the same  are not maintained by the Public Authority, as per submission 

of the Respondent.  Be that as it may, the information is denied by the Commission u/s  8(1)(d) of the 

RTI Act while holding that the disclosure will harm the competitive position of a third party.

3. The information should reach the Appellant by 10.7.11 and the Appellant to submit a compliance 

report to the Commission by 17.7.11.  With regard to point (iii), the Commission noted that the agreement is 

between two private individuals and hence falls outside the ambit of the RTI Act.   

4. The complaint is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Pushpinder  Kaur
M/s.Amba Shree Films (India)
150 Tagore Nagar
Basti Sheikh Road
Jalandhar 144 002

2. The Public Information Officer
O/o the Director
Doordarshan Kendra
Jalandhar

3. Officer in charge, NIC