Central Information Commission Judgements

Mr.Vipulkumar Chandubahi Patel vs Ministry Of External Affairs on 22 September, 2010

Central Information Commission
Mr.Vipulkumar Chandubahi Patel vs Ministry Of External Affairs on 22 September, 2010
                  
                  Central Information Commission 

                                                                                                CIC/AD/A/2010/001127
                                                                                         Dated :  September 22, 2010



Name of the Applicant                                    :        Mr Vipul Kumar Chandubahi Patel


Name of  Public  Authority                               :        M/o External  Affairs, Regional Passport Office, 
                                                                  Ahmedabad.


                                                                        


Background

1. The RTI application was filed by the Applicant on 2.1.2010 with the PIO, Regional Passport Office, 

Ahmedabad   seeking   the   following   information   with   regard   to   the   passport   of   his   father,   Shri 

Chandubhai Haribhai Patel.

a) Details about Passport number of his father’s passport

b) Details of Passport Issued Date and month 

c) Information about Visa, and address.

The PIO replied vide his letter dated 28.1.2010 stating that the passport details cannot be provided 

for legal procedure as requested. Not satisfied with the reply, the Applicant filed his first appeal on 

18.2.2010. The Joint Secretary (CPV) & Appellate Authority replied vide letter dated 12.4.2010 

stating that the information sought by the Appellant is personal information of a third party and 

disclosure of the same might cause unwarranted invasion of the privacy of the third party. Hence 

the details can not be disclosed. Still not satisfied with the reply, the Appellant filed his second 

appeal before the Commission on 29.5.2010. 

2. The   Bench   of   Mrs.   Annapurna   Dixit,   Information   Commissioner,   scheduled   the   hearing   for 

September 22, 2010.

3. Shri   M.D.   Altani,   RPO   &   PIO  represented  the   Public   Authority   and   was  heard   through   video 

conferencing.

4.    The Applicant was present during the hearing.

Decision

5. The Appellant stated that he is seeking  information about his father who had left him before 

he was born. The only information he had about his father is the address in UAE as given in a letter 

sent by him to his mother before he was born.. The Appellant stated that he wants the information 

in order to trace the whereabouts of his father. 

6. The Commission while noting that the Appellate Authority had denied the information holding 

that the  same as pertaining to a 3rd party, directs the Appellant to submit a declaration to the PIO 

stating that  he is the son of Shri Chandubhai Haribhai Patel, who is the passport holder  and the 

PIO, on receipt of the declaration, to provide the complete   information sought by the Appellant. 

This information should be provided by 25.10.2010.

7. The appeal is accordingly disposed of. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri  Vipul Kumar Chandubhai Patel,
Talavadi Kampa,  
Durgawada Road,
Modasa,
Sabarkantha – 383 315.

2. The Public Information Officer
Ministry of External Affairs,
     Regional Passport Office,
Opp. L D Engineering Hostel
Gulbai Tekra
Ahmedabad – 6.

3. The Appellate Authority 
  Ministry of External Affairs
O/o the JS (CPV)
Patiala House annexe,
Tilak Marg,
New Delhi.

4. Officer Incharge, NIC.