Central Information Commission Judgements

Mr.S M Aftab Ahmed vs Ministry Of External Affairs on 30 August, 2010

Central Information Commission
Mr.S M Aftab Ahmed vs Ministry Of External Affairs on 30 August, 2010
                            Central Information Commission

                                                                                        CIC/AD/A/2010/001056
                                                                                        Dated August 30, 2010



Name of the Applicant                               :    Shri S.M.Aftab Ahmad


Name of the Public Authority                        :    RPO, Delhi



Background

1. The Applicant filed an RTI application dt.17.2.10 with the PIO, RPO, New Delhi.  He stated that he is 

seeking the information of a person named, Surinder Singh Dhir S/o Shri Gurmukh Singh resident of 

20, Balbinder Aptt., Plot No.A­6, Paschim Vihar, New Delhi 110 063, sex Male, and his date of birth 

10.4.1944, birth place Ferozpur(Punjab) issued Passport No.A­3386029 and issuing date 6.10.97 

valid upto 5.10.07.  He also enclosed the photocopy of the said passport.  In this context, he sought 

the following information:

i) Whether the said passport is renewed after the expiry date i.e.5.10.07

ii) Whether Surinder Singh Dhir, who is an ex­serviceman of Indian Army has submitted his 

designation with his service number and the name of Regiment/Corps at the time of application for 

Passport.  Kindly furnish it.

iii) On which basis Shri Dhir has applied for passport, like Army quota or general category

iv) Whether Shri Dhir has visited any country by the means of the said issued passport or not.

v) Whether Shri Dhir is alive or not as per the inquiry of your department.

Shri V.Mahalingam, PIO replied on 11.3.10 denying the information u/s 8(1)(j) as it is third party 

information.  Not satisfied with the reply, the Applicant filed an appeal dt.25.3.10 with the Appellate 

Authority reiterating his request for the information. Shri A.Manickam, Appellate Authority replied on 

12.4.10  upholding  the  decision  of  the PIO.  Being aggrieved with  the reply,  the Applicant  filed  a 

second appeal dt.26.4.10 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 30, 

2010.  

3. Shri Anurag Bhushan, PIO & RPO and Shri Suresh Yadav, Asst. represented the Public Authority.

4. The Appellant was present during the hearing.

Decision

5. The Commission on review of the information sought directs the PIO to invite submissions from the 

third party u/s11 of the RTI Act  and to take a decision about disclosure of information based  on the 

submissions made by the third party. 

6. The entire exercise to be completed by 30.9.10 and the Appellant to submit a compliance report to 

the Commission   by 6.10.10.

7. The appeal is disposed of with the above directions

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri S.M.Aftab Ahmad
H.No.8/40
Rajender Nagar
Sector­3
Sahibabad
Ghaziabad
Uttar Pradesh

2. The PIO
Regional Passport Office
Hydco, Trikoot­3
Bhikaji Cama Place
R.K.Puram
New Delhi

3. The Appellate Authority
Ministry of External Affairs
O/o Joint Secretary (CPV)
Patiala House Annexe
Tilak Marg
New Delhi

4. Officer incharge, NIC