Central Information Commission Judgements

Mr.Surendra Mishra vs Ministry Of Defence on 6 June, 2011

Central Information Commission
Mr.Surendra Mishra vs Ministry Of Defence on 6 June, 2011
          CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                            File No.CIC/LS/A/2011/001468
Appellant               :        Shri Surinder Mishra
Respondent              :        Cantt Board, MHOW
Date of Hearing         :        6.6.2011
Date of Decision        :        6.6.2011

FACTS

:

Heard today dated 6.6.2011. Appellant present. The public authority
is represented by Shri H.S. Kaloya, Cantt Engineer (CPIO). The parties are
heard.

2. The matter, in short, is that vide RTI application dated 18.8.2010, the
appellant had essentially requested for the copies of the documents/records
pertaining to all works executed by the Cantt Board for the years 2004-05 to
2009-10. Shri Kaloya submits that the Cantt Board executes about 25 works
per year and, therefore, requested information would cover 150 works and
the information in regard thereto would be voluminous. On this, the
appellant scales down his requirement to two years, that is, 2005-06 & 2006-

07.

3. In the premises, the CPIO is hereby directed to provide photocopies
of all documents relating to all works of the value of Rs one lakh and above
for the above mentioned two years to the appellant in 04 weeks time.

Sd/-

(M.L. Sharma)
Central 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.

(K.L. Das)
Deputy Registrar

Address of parties :-

1. Shri H.S. Kaloya
Cantt Engineer (CPIO),
Cantt Board, MHOW,
Madhya Pradesh

2. Shri Surendra Mishra
B No 87, Hariphatak,
Mhow, Madhya Pradesh