Central Information Commission
Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
Bhikaji Cama Place, New Delhi110066
Web: www.cic.gov.in Tel No: 26167931
Case No. CIC/SS/A/2011/001307
Dated: 08.11.2011
Name of Appellant : Ms. Sangita Sharma
Name of Respondent : Airports Authority of India
Date of Hearing : 03.11.2011
ORDER
Ms. Sangita Sharma, the appellant has filed this appeal dated 12.4.2011 before the
Commission against the Airports Authority of India, New Delhi, for not providing
information to her RTI-request dated 17.1.2011. The matter came for hearing on
03.11.2011. The appellant was represented by Shri Pradeep Sharma, whereas the
respondents were represented by Shri Sanjeev Jinpal GM (E).
2. The appellant filed an RTI-request dated 17.1.2011 seeking information three
queries – “(1) A copy of the application for extension of time submitted by the contractor
engaged for the construction of the recently completed terminal building at Visakhapatnam
Airport along with recommendations/ endorsement made by various officers including final
approval recorded by competent authority; (2) A copy of the letter issued by the competent
authority to the contracting agency communicating the extension of time granted in respect of
above work; and (3) The amount of price escalation paid to the contractor for the period beyond
stipulated date of completion as per the final bill settled for the work mentioned above .” CPIO
vide letter No. AAI/ENGG(C)/RTI/GM(C)-1/05 dated 9.2.2011 informed the appellant that
the information sought by her was not maintained in their wing in the Central Head
Quarters and therefore on account of its non-availability, they were not in a position to
provide the same. The appellant was advised to take up the matter with the concerned
custodian of the information.
2 Case No. CIC/SS/A/2011/001307
3. Aggrieved by the reply of the CPIO, the appellant preferred first-appeal on
24.2.2011. The FAA vide order No. Appeal/RTI/2011/12 dated 24.3.2011 upheld the reply
of CPIO.
4. Having heard the parties and perused the relevant documents in file, the CPIO is
hereby directed to transfer the RTI-application u/s 6(3) to the custodian of information i.e.
CPIO, AAI, Southern Region, Chennai within one week of the receipt of this order. The
CPIO, AAI, Southern Region, Chennai is hereby directed to provide the requisite
information to the appellant within two weeks of the receipt of RTI application from CPIO,
AAI, New Delhi.
The matter is accordingly disposed of with the above directions.
(Sushma Singh)
Information Commissioner
Authenticated true copy:
(K.K. Sharma)
OSD & Deputy Registrar
Address of the parties:
Ms. Sangita Sharma,
N-35/1, New No. 37, 7th Cross Street,
Besant Nagar,
Chennai-600090
The CPIO,
Airports Authority of India,
Rajiv Gandhi Bhavan,
Safdarjung Airport,
New Delhi-110003.
The First Appellate Authority,
Airports Authority of India,
Rajiv Gandhi Bhavan,
Safdarjung Airport,
New Delhi-110003.
The CPIO,
Airports Authority of India,
Southern Region,
Chennai Airport,
Chennai.