Central Information Commission Judgements

Mrs.Tani Kapoor vs Ministry Of Commerce And Industry on 31 May, 2011

Central Information Commission
Mrs.Tani Kapoor vs Ministry Of Commerce And Industry on 31 May, 2011
                             Central Information Commission
                               2nd Floor, Room No. 305 B-Wing,
                                     August Kranti Bhawan
                                      Bhikaji Kama Place
                                           New Delhi
                                                                     Case No. CIC/SS/A/2011/000305

        Name of Appellant                        :       Ms. Tani Kapoor
                                                               (The Appellant was present)



        Name of Respondent                       :       Export Credit Guarantee Corporation of India Ltd.
                                                         Udyog Minar, Gurgaon
                                                         (Represented by  Sh. P. L Thakur, DGM, 
                                                         RM & FAA, Sh. Suneel Kumar, Asst. 
                                                         Manager & Sh. R. Mahalingam, B.M. & 
                                                         CPIO)


        The matter was heard on                  :       26.05.2011


                                                     ORDER

 

  Ms.   Tani   Kapoor,   the   Appellant,   filed   an   RTI   application   dated   15.11.2010 
seeking   information   regarding   a   previous   reply   of   the   PIO,   and   matters   connected 
therewith.     The   PIO   vide   letter   dated   21.12.2010   provided   point­wise   reply   to   the 
Appellant.   Not satisfied with the reply, the Appellant field an appeal before the First 
Appellate Authority (FAA).   The FAA vide decision dated 7.01.2011 in reply to the 
Appellant held that the RTI application has been duly replied by the PIO.  Not satisfied 
with the reply, the Appellant has filed the present appeal before the Commission.

During the hearing the Appellant submits that complete requisite information has 
not  been  furnished   to   her.     On   the   other   hand,   the   Respondent   submit   that  requisite 
information as per record has already been furnished to the Appellant.

After hearing the parties and on perusal of the relevant documents on file,   and 
also having regard to the facts and circumstance of the present case the Commission is of 
the   view   that   by   and   large   requisite   information     has   already   been   furnished   to   the 
Appellant.   However, in the interest of transparency, the Commission  deems it fit to 
direct the PIO to revisit the matter and provide a clear reply with reference to query No. 8 
of the RTI application, within 10 days of receipt of this order.

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

 

(Sushma Singh) 
                                                                          Information Commissioner 
31.05.2011

Authenticated true copy

(K. K. Sharma)
OSD & Asst.Registrar
Copy to:

1. Ms. Tani Kapoor, 315, Bhera Enclave, New Delhi-110063

2. The Public Information Officer, Export Credit Guarantee Corporation of Indi Ltd.,
Gurgaon Branch, 3rd Floor, Udyog Minar, Vanijya Nikunj, Udyog Vihar, Phase-5,
Guragon-122016
[

3. The Appellate Authority, Export Credit Guarantee Corporation of Indi Ltd., World Trade
Tower, 4th Floor, Barakhamba Lane, Connaught Place, New Delhi-110001