Central Information Commission Judgements

Mr. S K Nagarwal vs Central Vigilance Commission on 1 August, 2011

Central Information Commission
Mr. S K Nagarwal vs Central Vigilance Commission on 1 August, 2011
                       Central Information Commission, New Delhi
                           File No.CIC/WB/A/2010/000145­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                   1 August 2011


Date of decision                      :                                   1 August 2011



Name of the Appellant                 :   Shri S K Nagarwal
                                          51, Sitaram Colony,
                                          Ramnagar Sodala, 
                                          Jaipur - 302 019.


Name of the Public Authority          :   CPIO, Central Vigilance Commission,
                                          Satarkta Bhawan, GPO Complex,
                                          Block A, INA, New Delhi - 110 023.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Smt. Parwinder Kaur, Advisor,
        (ii)     Shri S.K. Gwaliya, SO/ACPIO



Chief Information Commissioner                 :      Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Jaipur studio of the NIC while the Respondents were present in 

our chamber. We heard their submissions.

3. The Appellant had sought the copies of a number of records some of 

which the CPIO had provided. The remaining records were not provided either 

CIC/WB/A/2010/000145
on the ground that these were covered under the Public Interest Disclosures 

and   Protection   of   Informer(PIDPI)   Resolution   or   because   the   matters   were 

under investigation at the relevant time. The Appellate Authority had endorsed 

the decision of the CPIO.

4. At the outset, the Respondents submitted that some of the records which 

had not been disclosed because the matters were under investigation at the 

relevant   time   could   now   be   disclosed   since   the   investigations   were   over. 

However,   in   respect   of   the   copies   of   the   complaints   filed   under  the   PIDPI 

Resolution, it was argued that such complaints were treated as confidential and 

were never disclosed as the disclosure of the identity of the complainant could 

endanger his personal safety. Besides, it was also argued that the CIC had, in 

its  order  dated 2  March  2009  in the  appeal number CIC/WB/A/2008/01082, 

decided that there would be no obligation on the part of the public authority to 

disclose the identity of the complainant.

5. After carefully considering the facts of the case and after having gone 

through the contents of the relevant records including the three complaints, we 

are   of  the   view  that  the  copies  of   those  files  and  records  which  had  been 

withheld earlier on the ground that the matters were under investigation should 

now be disclosed. Besides, we are also of the view that the copies of the three 

complaints received against Sri Anil Kumar under the PIDPI Resolution should 

be disclosed after suitably deleting the name and identity of the complainant 

including all references to him in the body of the complaints.

6. We direct the CPIO to provide the above information to the Appellant 

within 15 working days from the receipt of this order.

CIC/WB/A/2010/000145

7. The appeal is disposed off accordingly.

8. 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/A/2010/000145