Central Information Commission Judgements

Mr.Shilpi Singh vs Ministry Of Home Affairs on 18 May, 2011

Central Information Commission
Mr.Shilpi Singh vs Ministry Of Home Affairs on 18 May, 2011
                            Central Information Commission
                              2nd Floor, Room No. 305 B-Wing,
                                    August Kranti Bhawan
                                     Bhikaji Kama Place
                                          New Delhi
                                                               Case No. CIC/SM/A/2009/001469/SS

       Name of Appellant                        :        Smt. Shilpi Singh
                                                         (Sh. P. K. Singh represents the Appellant)



       Name of Respondent                       :        CISF, Bihar,  M/o Home Affairs, 
                                                         (Represented by Sh. Kumar Vinay, 
                                                         S.DEO, DIG/East Zone, Sh. S. Malhotra, 
                                                         AC/OPS, Sh. Ajay Khajuria, Insp./OPS & 
                                                         Sh. Tara Singh, Insp.)


       The matter was heard on                  :        10.05.2011


                                                    ORDER

 

In the present case, the Appellant through his RTI application dated 21.04.2009 
sought information in connection with the sanction of special increment to her by the 
CRPF.   The PIO vide letter dated 16.07.2009, provided factual information regarding 
increment of the Appellant.   Not satisfied with the reply, the Appellant filed an appeal 
before the Commission.  The FA vide decision dated 29.07.2009 upheld the reply of the 
PIO.

During   the   hearing   the   Appellant   submits   that   she   has   not   been   given   special 
increment for achieving medals in national and international sports tournaments.   The 
Respondent on the other hand submit that despite the fact that the information requested 
by the Appellant was neither related to violation of human rights or corruption, but in 
their personal interest, requisite information has been provided to the Appellant.

After hearing the parties and on perusal of the relevant documents on file, the 
Commission is of the view that the PIO, CISF is not bound to provide the requested 
information to the Appellant as the information requested does not pertain to violation of 
human rights or corruption, inspite of which  the PIO has already provided the requisite 
information to the Appellant.  Therefore, no interference is called for in the replies of the 
Respondent.     The   Appellant   is   advised   to   raise   her   grievance   before   the   concerned 
competent authority. 

 The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
18.05.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Smt. Shilpi Singh
Inspector No. 066130014
RAF 747, Sector – 3
R. K. Puram
New Delhi-110022

2. The Public Information Officer
CISF
M/o Home Affairs
Boring Road
Patliputra, Patna-13
Bihar

3. The Appellate Authority
CISF
M/o Home Affairs
Boring Road
Patliputra, Patna-13
Bihar