Central Information Commission Judgements

Ms.Komal vs Central Bureau Of Narcotics on 19 May, 2009

Central Information Commission
Ms.Komal vs Central Bureau Of Narcotics on 19 May, 2009
                 CENTRAL INFORMATION COMMISSION
                               .....

F.No.CIC/AT/A/2009/00144
Dated, the 19th May, 2009.

Appellant : Ms.Komal

Respondents : Central Bureau of Narcotics

This matter was heard on 19.05.2009 in response to the
Commission’s notice dated 17.04.2009. Respondents were present
through Shri S.C. Gupta, Assistant Narcotics Commissioner and
Shri D.Banerjee, Superintendent & CPIO. Appellant was absent when
called.

2. Respondents informed the Commission that most information
requested through appellant’s RTI-application dated 04.04.2008
pertained to the year 1990 and the majority of this has already been
destroyed under the weeding out policy of the public authority.
However, on receiving the RTI-application of the appellant, respondents
attempted to find the information which she had requested and could
lay their hands on some information relating to the rent of the leased
premises and the date of the vacation of the lease by the public
authority. This has been transmitted to the appellant on 29.04.2008.

3. As the information requested by the appellant no more exists, it
cannot be authorized to be provided.

4. Appeal closed.

5. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-19052009-05.doc
Page 1 of 1