Central Information Commission Judgements

Ms.Anu Jain vs Ministry Of Civil Aviation on 25 March, 2011

Central Information Commission
Ms.Anu Jain vs Ministry Of Civil Aviation on 25 March, 2011
                        Central Information Commission
             Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                     Bhikaji Cama Place, New Delhi­110066
                    Web: www.cic.gov.in Tel No: 26167931

                                                 Case No. CIC/SS/A/2010/001095

Name of Complainant                :      Smt. Anu Jain

Name of Respondent                 :      National Aviation Company of India Ltd.


Date of Hearing                    :      15.03.2011

                                       ORDER

Smt. Anu Jain, the appellant has filed this appeal dated 09.11.2010 before
the Commission against National Aviation Company of India Ltd. (NACIL), New
Delhi, for not providing information to her RTI-request dated 23.8.2010, which
came up for hearing on 15.3.2011. The appellant was represented by her
husband Shri Arvind Jain, whereas the respondents were represented by Ms.
Preeti Jain, Deputy Manager (OL) and Shri Vinay Kumar, AGM (P).

2. The appellant filed RTI-request dated 23.8.2010 seeking information on
two RTI-queries – (i) whether it was done on the request of Shri Ashok Kumar
Gupta; and (ii) if Shri Ashok Kumar Gupta produced certain documents to stake
his claim then, I would like true/ certified copies of such documents which were
relied upon to pay the rent of Shri Ganga Ram to Shri Ashok Kumar Gupta. The
CPIO vide letter No. DAD/RTI-25(i)/257-81 dated 6.10.2010 has denied
information to the appellant being third party information.

3. Aggrieved by the decision of CPIO, the appellant filed first-appeal on
29.10.2010 before AA, NACIL. The AA vide order No. CA/RTI/2010/Appeal/241
dated 2.11.2010 has upheld the decision of CPIO.

-2-

Case No. CIC/SS/A/2010/001095

4. During the hearing the appellant has submitted that NACIL has started
payment of rent towards property at Kanchanjunga Building to Shri Ashok Kumar
Gupta after the death of his father Shri Ganga Ram on 8.7.1993. The appellant
has claimed that she is daughter of Shri Ganga Ram and hence she is also legal
heir of Shri Ganga Ram.

5. After hearing the parties and on perusal of the relevant documents on file,
the CPIO is directed to provide requisite information to the appellant after
producing her identity, within two weeks of the receipt of this order.

The appeal is disposed of with the above directions.

Sd/-

(Sushma Singh)
Information Commissioner
25.03.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Smt. Anu Jain,
25-C, Kailash Apartment,
Kailash Colony, Lala Lajpat Rai Marg,
New Delhi.

The CPIO,
National Aviation Company of India Ltd.,
Airlines House, 113, Gurudwwara Rakabganj Road,
New Delhi-110001.

The Appellate Authority,
National Aviation Company of India Ltd.,
Airlines House, 113, Gurudwwara Rakabganj Road,
New Delhi-110001.