Central Information Commission Judgements

Mr.Ravindra Parmar vs Air, Mumbai on 20 February, 2009

Central Information Commission
Mr.Ravindra Parmar vs Air, Mumbai on 20 February, 2009
              Central Information Commission
                                                             SA/UG/09/F981TZM5

                                                            Dated February 20, 2009

Name of the Applicant                     : Mr.Ravindra Parmar

Name of the Public Authority              : AIR, Mumbai

Background

1. The Applicant filed an RTI request dt.25.7.08 with the CPIO, AIR, Ahmedabad.

He requested for the following information:

i) Records of the recent correspondence done between SE(M) and SD
Primary regarding locking of AIR studios to prevent misuse of AIR studios for
private productions and decision by SD thereof

ii) Records of the correspondence with respect to recent inquiry
conducted during 9th to 12th June 2008 for former SE of AIR, Ahmedabad by
the Superintending Engineer of AIR, Nagpur or other authority.

iii) Records of the Marathon 2006(correspondence received from
Directorate-done with Directorate, correspondence with the Govt/Semi Govt/
Pvt. Parties w.r.t sponsorship, accounts, quotations, tenders or any other
related to this event)

iv) Records of correspondence done by SD Primary and SD CBS with State
Govt. and its departments/agencies w.r.t Advertisewments
(Spots/Jingles/Sponsored Programmes) and its related issues

v) Records of statements of Outstanding Due sent to the Directorate
since Jan.2005.

The CPIO replied on 18.8.08 denying the information under Section 18(1)(h)
with regard to point Nos.4 & 5 and with regard to point No.2, he added that
Station Engineer has referred the matter to Chief Engineer (WZ), AIR & DDO
and as soon as the inputs are received from SE, AIR, Ahmedabad, the same
will be conveyed at the earliest. The applicant filed an appeal dt.30.8.08 with
the Appellate Authority reiterating his request for the information. The
Appellate Authority replied on 22.10.08. Not satisfied with the FAAs reply,
the applicant filed a second appeal dt.13.12.08 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for February 20, 2009.

3. Mr. B.M. Pandya, Station Director represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. The Commission was informed by both the Appellant and the Respondents
that except for point 3 against which the Appellant has sought information
about a case which is at present being investigated by the CBI, the remaining
information is already in the public domain. After hearing the arguments put
forth by both the parties, the Commission, denies disclosure of information
against point 3 under Section 8(1) (h) since disclosure of information would
impede the process of investigation by the CBI and with regard to the
remaining points directs the CPI0 to allow inspection of files by the Appellant
and to provide him with certified copies of information he requires.

6. All information to be provided within 20 days of receipt of this Order.

7. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.Ravinder Parmar
6, Arihant Flats
Near Mithakali Six Road
Derasar Road
Navrangpura
Ahmedabad 380 009

2. The CPIO &
Station Director
All India Radio
Ahmedabad 380 009

3. The Appellate Authority
All India Radio
Backbay Reclamation
Mumbai 400 020

4. Officer in charge, NIC

5. Press E Group, CIC