Central Information Commission Judgements

Mr. Ravinder Singh Maan vs Govt. Of Nct Of Delhi on 9 April, 2009

Central Information Commission
Mr. Ravinder Singh Maan vs Govt. Of Nct Of Delhi on 9 April, 2009
                    CENTRAL INFORMATION COMMISSION
                           Room No. 415, 4th Floor,
                         Block IV, Old JNU Campus,
                             New Delhi -110 067.
                            Tel: + 91 11 26161796

                                                     Decision No. CIC /SG/A/2009/000096/2675
                                                            Appeal No. CIC/SG/A/2009/000096

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Ravinder Singh Maan,
Ward No. 11, Central Jain No. 3,
Tihar, Hari Nagar, New Delhi-110064.

Respondent                            :      Dr. V.K.Goyal,
                                             Director (FSL) & PIO,
                                             Govt. of NCT of Delhi,
                                             Forensic Science Laboratory,

Home Department, Madhuban Chowk, Sector-14,
Rohini, New Delhi-110085.


RTI application filed on              :      17/03/2008
PIO replied                           :      26/03/2008
First appeal filed on                 :        /07/2008
First Appellate Authority order       :      21/08/2008
Second Appeal filed on                :      20/10/2008

The appellant had asked in RTI application regarding complete process of
determination, qualitative and chromatographic tests performed on samples suspected to
be heroin.

Particular of required information:-
• Time taken for the entire process.

• Is the entire process completed at one go or it is done in phases?
• How many phases? Details of each phase.
• Chemicals used in these tests.

• Method of using the drug detection kit manufactured by Hindustan Antibiotics Ltd.
How does the kit indicate the presence of the following drugs:-
• Cocaine.

• Charas.

• Heroin.

• Smack.

• Poium.

• Details of chemical used in these kits.
• Conditions in which these kits work ideally. Etc.

The PIO replied.

With reference to your application I.D. No 72/RTI/FSL, dated 17.03.2008 under the RTI
Act, 2005, I am to say that the information sought by you cannot be supplied as it is not covered
under section 2 (f) of the Act, since, it is in the public domain and can be accessed by you in the
relevant books and / or over the internet.
The First Appellate Authority ordered:

“I have gone through the record i.e. order/letter dated 26.03.2006 of Director/FSL and the
appeal of the appellant and decided that the information sought by the appellant cannot be
supplied as it is not covered under section 2(f) of the Act, since, it is in the public domain and
con be accessed by him in the relevant books and / or over the internet and this office has not
hold such type of information.”

Relevant Facts emerging during Hearing:
The following were present.

Appellant : Mr. Ravinder Singh Maan
Respondent : Dr. Madhulika on behalf of Dr. V.K. Goel PIO
The PIO will give the following information to the appellant:

1. Copies of the Standard test methods used by the Public authority.

2. Information on whether the Public authority is using any kits.

Decision:

The appeal is allowed.

The information will be provided to the appellant before 25 April 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
9th April, 2009
(In any correspondence on this decision, mentioned the complete decision number.)