Central Information Commission Judgements

Mr. Sumit Sharma vs National Sample Survey … on 24 November, 2008

Central Information Commission
Mr. Sumit Sharma vs National Sample Survey … on 24 November, 2008
             CENTRAL INFORMATION COMMISSION
                                                                 Appeal No.3118/ICPB/2008
                                                                    F. No. PBA/2008/00560
                                                                        November 24, 2008

               In the matter of Right to Information Act, 2005 - Section 19


Appellant:           Mr. Sumit Sharma

Public authority:    National Sample Survey Organisation
                     Mr. G.R. Meena, DDG (NZ) & CPIO

FACTS

:

The appellant has sought information under RTI Act by his letter dated
12.10.2007 addressed to CPIO, National Sample Survey Organisation, Jaipur (“NSSO”)
requesting information pertaining to receipt of reply in respect of RTI application from
DDG, Jammu (APIO). In this connection, he has raised various queries against six
paras. The PIO has provided reply vide letter dated 31.10.2007 by which he has
provided suitable clarification to all his queries. Still not satisfied with the reply provided
by the CPIO the appellant has preferred an appeal on 14.11.2007 and the first AA has
disposed of this appeal on 27.12.2007 by which he has agreed with the stand taken by
the PIO. Again aggrieved with the said decision, the appellant filed this appeal before
the Commission on 10.4.2008. Comments were called for vide letter dated 25.6.2008,
which was received from DDG-cum-CPIO on 7.7.2008. The appellant has also
submitted his rejoinder.

DECISION:

2. I have gone through the RTI application and other replies received in this
connection. At the outset, I would like to point out to the appellant that he has not
requested information as per definition of ‘information’ as provided under section 2(f) of
RTI Act. He has mainly raised queries whether APIO is competent to direct him to pay
fees; whether reply to RTI application can be communicated to the concerned officer
etc. cannot be deliberated under RTI Act. Still the CPIO has provided proper
clarification in his reply dated 31.10.2007. Therefore, I consider the appeal as frivolous
and reject the same.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar
1
Address of parties :

1. Mr. G.R. Meena, DDG (NZ) & CPIO, National Sample Survey Organisation, O/o
DDG (North Zone), 70/149-154 Patel Marg, Mansarovar, Jaipur-302020 (Raj)

2. Mr. Sumit Sharma, Investigator (Invt), C/o K-27, K-27, Kirti Nagar, Dhawan
Colony, Ferozepur (Punjab)

2