Central Information Commission Judgements

Mr. Ravinder Kumar Singh vs Cbi on 2 February, 2011

Central Information Commission
Mr. Ravinder Kumar Singh vs Cbi on 2 February, 2011
                     Central Information Commission, New Delhi
                           File No.CIC/WB/C/2010/000479­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                         :                                   2 February 2011


Date of decision                        :                                   2 February 2011



Name of the Appellant                   :    Shri Ravinder Kumar Singh
                                             Superintendent of Police, 18/87,
                                             Indira Nagar, Lucknow, U.P.


Name of the Public Authority            :    CPIO, Central Bureau of Investigation,
                                             Anti Corruption Branch,
                                             Sector 30A, Chandigarh.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)     Shri S.P. Singh, Sr.SP,
        (ii)    Shri Satish



Chief Information Commissioner                    :       Shri Satyananda Mishra



2. In spite of notice, the Appellant was not present in the Lucknow studio of 

the NIC. The Respondents were present in the Chandigarh studio.

3. The Appellant had sought the photocopies of the opinion given by the 

legal   adviser  in   a   particular  case   pending  trial   against  him.   The   CPIO  had 

denied   the   information.   During   the   hearing,   it   was   argued   that   the   desired 

CIC/WB/C/2010/000479­SM
documents   contained   the   evaluation   and   assessment   of   the   strength   and 

weakness of the case and the strategy to be adopted by the CBI for prosecuting 

the offenders including the Appellant. It was also argued that the disclosure of 

this information when the trial was on would impede  the prosecution  of the 

offenders  by  exposing  the  strategy  of  the   CBI  in   the  matter.  They  pleaded 

exemption in terms of Section 8(1) (h) of the Right to Information (RTI) Act. 

4. We tend to agree with the contention of the Respondents. The desired 

information, if disclosed, has clear potential of impeding the prosecution of the 

offenders and, therefore, cannot be disclosed in terms of the above provision.

5. The appeal is thus not allowed.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/C/2010/000479­SM