Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5316/IC(A)/2010
F. No.CIC/MA/A/2010/00002
Dated, the 16th April, 2010
Name of the Appellant : Shri Ankur Singh
Name of the Public Authority : Indian Institute of Carpet Technology
Facts
:
1. The appeal was scheduled for hearing on 16th April, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.
2. On perusal of the documents submitted by the appellant, it is observed
that he has asked for details of appointment of staff including education
qualifications. The CPIO has furnished partial information, while the remaining
information has been refused to him u/s 8 (1) (e) and (j) of the Act on the ground
that the information asked for relate to third party, the disclosure of which is not in
public interest. Being dis-satisfied with the CPIO’s response, the appellant has
pleaded for providing complete information.
Decision:
3. The CPIO has furnished partial information, while the remaining
information has be refused u/s 8 (1) (e) and (j) of the Act. The appellant has,
however, not indicated as to what the public interest in disclosure of information
relating to the third parties nor mentioned as to how he is affected in the matter of
1
recruitment of staff by the respondent. In view of this, the CPIO has correctly
refused to provide the information relating to third parties u/s 8 (1) (e) and (j) of
the Act.
4. This appeal is, therefore, considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner i
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Ankur Singh, B-27/70, Lane No. 11, Ravindrapuri Colony, Varanasi,
UP.
2. Shri Siddhartha Shukla, A & S Officer & PIO, Indian Institute of Carpet
Technolgy, Chauri Road, SRN Bhadohi-221401.
i
“All men by nature desire to know.” – Aristotle2