CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/A/2010/000101
Appellant : Shri Amarjeet Singh Juneja
Public Authority : E-in-C's Branch.
(through : Col. H.S. Mann and Shri N.K. Singh,
Director)
Date of hearing : 31.03.2010
Date of Decision : 31.03.2010
Facts
:-
The matter, in short, is that MoD has launched a project called Married
Accommodation Project with the mandate to construct accommodation for married
officers and men of the Armed Forces. Col. Mann is posted in the said project. Shri
N.K. Singh is the Director(Contracts).
2. It is noticed that vide RTI application dated 28.6.2009, the appellant had sought
information regarding award of contracts for construction of Sewage Treatment Plant
Works at Delhi to the four contractors. Shri N.K. Singh, Director(Contracts) vide letter
dated 27.7.2009 had provided him para-wise information. The appellant was also
provided additional information by Shri Singh vide letter dated 16.9.2009 wherein
inspection of relevant records was offered to the appellant.
3. However, dissatisfied with this, the appellant has filed the present appeal wherein
he has prayed as follows :-
“(i) That the Dte Gen Md Accn Project, Integrated HQ MoD(Army), Kashmir
House, Rajaji Marg, New Delhi may be directed to supply me the
complete information as asked for vide my application, Exhibit-1 at the
earliest.
(ii) Dte Gen Md Accn Project, Integrated HQ MoD(Army), Kashmir House,
Rajaji Marg, New Delhi may be directed to compensate the huge loss
suffered by me on account of delay in supply of the information as sought
by me.”
4. The matter is called for hearing today dated 31.03.2010. Appellant not present.
The Public Authority is represented by the officers named above. It is the say of Col.
Mann that they have no objection to give inspection of the relevant records to the
appellant. In fact, such offer was made to him on 16.9.2009 but the appellant has not
availed of the same. It is also his say that it is not clear as to what precise documents he
is requesting for and, therefore, the best course of action would be that he inspects the
documents and obtains the copies of the relevant documents there-from.
DECISION
5. It is to be noted that the appellant has not availed of inspection offered to him.
Further, he has not appeared before the Commission to convass his case. He has
requested for complete information without explaining as to what the word ‘complete’
means. In our opinion, the offer made by the CPIO is just and fair. It is open to the
appellant to carry out the inspection of the relevant records and to take extracts there-
from on payment of requisite fee. No further relief is due to him.
6. The matter is decided accordingly.
Sd/-
( M.L. Sharma )
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application
and payment of the charges, prescribed under the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Address of parties :
1. The Dte Gen Md Accn Project,
IHQ of MoD(Army),
Engineer in Chief’s Branch,
Kashmir House, Rajaji Marg,
New Delhi-110011.
2. Shri Amarjeet Singh Juneja,
49-A, Pocket-A, Dilshad Garden,
New Delhi-110095.