Central Information Commission Judgements

Mr.Rajender Kumar Agrawal vs Ministry Of Information And … on 28 February, 2011

Central Information Commission
Mr.Rajender Kumar Agrawal vs Ministry Of Information And … on 28 February, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                               File No: CIC/AD/A/2010/001618

Date  of Hearing :  February 28, 2011

Date of Decision :  February 28, 2011


Parties:

           Applicant

           Shri Rajendra Kumar Aggrawal
           Mahatma Gandhi Path
           Katihar
           Bihar

           The Applicant was not present during the hearing



           Respondents

           Ministry of Information & Broadcasting
           'A' Wing
           Shastri Bhawan
           New Delhi

           Represented by :           Shri Sham Lal, PIO & Under Secretary
                                      Shri Vijay Sharma, Appellate Authority & Director
                                      Shri R.k.Sharma, SO, RNI




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/2010/001618


                                                      ORDER

Background

1. The Applicant filed an RTI application dt.4.2.10 with the PIO, M/o Information & Broadcasting.   He 

stated that he had applied for Lifetime Membership for “Professional Times” on 26.5.04 and that he 

had paid Rs.5000/­ in two installments as member ship fees.  The editor when contacted for renewal 

of membership  had asked him to furnish Rs.750/­ which was also sent on 9.9.09.  He further added 

that vide letter dt.5.10.09, he was asked to deposit Rs.3500/­ and when he sought reasons for the 

same, there was no reply.  He requested the Ministry to take action against Editor of “Professional 

Times”.  Shri Sham Lal, CPIO replied on 10.5.10 stating that the matter as alleged in the application 

appears   to   be  a   case  of   cheating  on  behalf  of  Shri  Mahesh  Narayana  Sharma,  Chief  Editor  of 

“Professional Times”.   He however explained that the matter does not pertain to the Ministry and 

advised the Applicant to approach the local police administration for redressal of his complaint.  Not 

satisfied with the reply, the Applicant filed an appeal dt.7.6.10 with the Appellate Authority and on not 

receiving  any  reply  filed  a  second  appeal dt.1.9.10 before CIC seeking  action against the  Chief 

Editor.

Decision

2. The Commission holds that the  relief sought by the Appellant cannot be granted to him as the matter 

falls outside the ambit of the RTI Act. He is advised to contact the local police in this connection. 

3. The appeal is rejected and the case closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Rajendra Kumar Aggrawal
Mahatma Gandhi Path
Katihar
Bihar

2. The Public Information Officer
Ministry of Information & Broadcasting
‘A’ Wing
Shastri Bhawan
New Delhi

3. The Appellate Authority
Ministry of Information & Broadcasting
‘A’ Wing
Shastri Bhawan
New Delhi

4. Officer Incharge, NIC