Central Information Commission Judgements

Shri A. Govind Rao vs Mineral Exploration Corporation … on 8 May, 2009

Central Information Commission
Shri A. Govind Rao vs Mineral Exploration Corporation … on 8 May, 2009
                  CENTRAL INFORMATION COMMISSION
                                .....

F.No.CIC/AT/A/2008/01570
Dated, the 08th May, 2009.

Appellant : Shri A. Govind Rao

Respondents : Mineral Exploration Corporation Limited

This matter was heard through videoconferencing on 27.04.2009.
Appellant was present at NIC Studio at Hyderabad. Respondents were
present at NIC Studio at Nagpur. Commission conducted the hearing
from the videoconferencing facility at its New Delhi Office.

2. Appellant’s RTI-application dated 29.08.2008 was about disclosure
of information relating to Tour Diaries and TA Bills for the period
01.01.2006 to 31.07.2008 of the Chairman-cum-Managing Director,
MECL, Nagpur.

3. CPIO, through his communication dated 20.09.2008 and Appellate
Authority, through his decision dated 23.10.2008, declined to disclose
this information under Section 8(1)(j) of RTI Act.

4. I see no reason for not disclosing this information which is fully
covered by Commission’s decision in G.R. Singh Vs. NPCC Limited;
Appeal No. CIC/AT/A/2006/00479; Date of Decision: 14.02.2007. Only
information which may be withheld from disclosure is the purpose of
the tours taken up by the CMD of the Company. All other information is
liable for disclosure. Section 8(1)(j) is clearly inapplicable in matters in
which the public officer performs official duties and receives
appropriate compensation from public funds such as TA/DA , Transport
Allowance, etc.

5. It is directed that the information requested shall be disclosed to
the appellant as directed at para 4 above within one week of the
receipt of this order.

6. Appeal allowed.

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

( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-08052009-01.doc
Page 1 of 1