Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000043SM
Right to Information Act2005Under Section (19)
Date of hearing : 9 June 2011
Date of decision : 9 June 2011
Name of the Appellant : Shri S Thirumalai Srinivasan
55, Lakshmi Nilayam, B/H Ganesha
Temple, NTS PO Bangaluru - 560 075.
Name of the Public Authority : CPIO, Central Information Commission,
2nd Floor, B Wing, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi.
The Appellant was not present in spite of notice.
On behalf of the Respondent, the following were present:
(i) Smt. Anita Gupta, AS & FAA,
(ii) Shri Tarun Kumar, JS,
(iii) Shri D.C. Singh, Nodal CPIO
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard this case through video conferencing. The Appellant did not
turn up in the Bangalore studio of the NIC in spite of notice. The Respondents
were present in our chamber. We heard their submissions.
3. The Appellant had wanted confirmation from the CPIO on whether the
documents attested as true copy by the designated CPIO/respective state or
CIC/WB/A/2010/000043SM
central government and public sector undertakings like the BSNL could be used
as authentic evidence in civil and criminal court proceedings. The CPIO had
informed him that what the Appellant had sought was not information within the
meaning of Section 2(f) of the Right to Information (RTI) Act. The Appellate
Authority had endorsed the decision of the CPIO.
4. After carefully considering the facts of the case, we find no reason to
interfere with either the decision of the CPIO or that of the Appellate Authority.
Indeed, what the Appellant had sought was in the nature of confirmation,
something not permissible under the Right to Information (RTI) Act; the citizen
has a right only to get information, as available. Therefore, the CPIO was not
wrong in pointing out that.
5. The appeal, thus, has no merit. It is disposed off accordingly.
6. 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/2010/000043SM