Central Information Commission Judgements

Mr. S T Mirchandani vs Office Of The Salt Commissioner on 26 April, 2010

Central Information Commission
Mr. S T Mirchandani vs Office Of The Salt Commissioner on 26 April, 2010
              Central Information Commission
                       2nd Floor, August Kranti Bhawan,
                   Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in

                                                        Decision No. 5352 /IC(A)/2010
                                                          F. No.CIC/MA/A/2010/00018
                                                            Dated, the 26th April, 2010

Name of the Appellant                 : Shri S T Mirchandani

Name of the Public Authority          : Salt Commissioner, Mumbai

Facts

:

1. The appeal was scheduled for hearing on 26th April, 2010, but the
appellant did not avail of this opportunity of personal hearing. The appeal is
therefore examined on merit.

2. In response to the RTI application, the CPIO and Appellate Authority have
duly replied, with which the appellant is not satisfied. The CPIO has clearly
indicated that the information asked for may be supplied to the authorized person
and not to the third party. Being dissatisfied with the CPIO’s response, the
appellant has pleaded for providing the information.

Decision:

3. The appellant has not indicated as to what is the public interest in
disclosure of information relating to a third party. This appeal is therefore
considered unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioneri

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri S T Mirchandani, 45/5B, Shyam Niwas, B Desai Road, Mumbai-
400026.

2. Dr. S. Mukherjee, Dy Salt Commissioner & CPIO, Exchange Building, 4 th
Floor, Sir Shivsagar Ramgulam Marg, Ballard Estate, Mumbai-400001.

2