Central Information Commission Judgements

Mr.Ravindra Parmar vs All India Radio, Ahmedabad on 4 December, 2008

Central Information Commission
Mr.Ravindra Parmar vs All India Radio, Ahmedabad on 4 December, 2008
           Central Information Commission
                                                CIC/OK/A/2008/1010/AD

                                                   Dated December 4, 2008

Name of the Appellant           :      Mr.Ravindra Parmar
                                       6, Arihant Flat
                                       Near Mithakali 6 Roads
                                       Derasar Road
                                       Navrangpura
                                       Ahmedabad 380 009

Name of Public Authority        :      The CPIO
                                       All India Radio
                                       Ahmedabad 380 009


Background

1. The RTI request was filed on 31.3.08. The Appellant requested for
information regarding suspension of two officials of AIR. The CPIO
replied on 29.4.08 stating that the queries related to ‘Third Party
Information’ and that the third party was contacted about disclosure
of the information relating to them but they did not give their consent.
Not satisfied with the reply received, the Appellant filed his first appeal
on 30.4.08 reiterating his request for the information. The Appellate
Authority replied on 7.7.08 stating that the RTI Act does not cast on
the Public Authority any obligation to answer queries as in this case, in
which a petitioner attempts to elicit answers to his questions such as
Why, When, What, Whether etc. The Appellant filed his second
appeal before the CIC on 11.7.08.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for December 4, 2008.

3. Mr.Bhagirath Pandya, Station Director & CPIO along with Mr.M.J.Peter
and Mr.T.V.Pradeep represented the Public Authority.

4. The Appellant Mr.Ravindra Parmar was present in person along with
Ms.Jayashri Parmar during the hearing.

Decision

5. The Commission noted that points 3.3 and 3.4 relate to third party
information and that the CPIO had already contacted the third party
who refused to give consent to disclosure of their personal files.

6. The Commission directs the CPIO to provide certified copies of the
information sought by the Appellant against points No.3.1, 3.2, 3.5 &
3.6 in the RTI application.

7. The Commission also directs the CPIO to allow the Appellant inspect
files related to points No.1 & 2 of the RTI application on a mutually
convenient date and provide certified copies of the information sought
by the Appellant on payment of photocopying charges.

8. All information to be provided within 1 month of receipt of this Order.

9. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.Ravindra Parmar
6, Arihant Flat
Near Mithakali 6 Roads
Derasar Road
Navrangpura
Ahmedabad 380 009

2. The CPIO
All India Radio
Ahmedabad 380 009

3. The Appellate Authority – RTI
All India Radio
Back Bay Reclamation
Church Gate
Mumbai 400 020

4. Officer incharge, NIC

5. Press E Group, CIC