Central Information Commission Judgements

Shri Anoop Kumar Gupta vs Airports Authority Of India on 29 September, 2008

Central Information Commission
Shri Anoop Kumar Gupta vs Airports Authority Of India on 29 September, 2008
                     Central Information Commission
                                         *****

No.CIC/OK/A/2006/00839

Dated: 29 September 2008

Name of the Appellant : Shri Anoop Kumar Gupta,
452, DDA SFS Flats,
Pocket I, Sector 9, Dwarka,
New Delhi – 110 075.

Name of the Public Authority : Airports Authority of India

Penalty Order

Shri Anoop Kumar Gupta of New Delhi, filed an RTI Application with the
PIO, Airport Authority of India, seeking information on seven counts, wherein
the Appellant sought photocopies of the normal orders and special orders,
delegating the Administrative Powers to the Executive in the grades of Assistant
Manager, Manager, Senior Manager/Assistant General Manager and Deputy
General Manager/Joint General Manager of the operational discipline, namely
ATC, CNS-Technical, CNS Electronics and CNS Operations at various Airports and
field stations and also at Corporate Headquarters and Regional Headquarters of
the Airport Authority of India and other information related to it.

2. Not getting any satisfactory reply from the PIO and the First Appellate
Authority, the Appellant approached the Central Information Commission, with
a Second Appeal.

3. The Commission heard the Case on 17 April 2007 and the Commission
directed the Respondents to provide complete, unambiguous and specific
replies to the queries of the Appellant. The Commission also issued a Show
Cause Notice to the Respondent for violating the provisions of the RTI Act.

4. In response to the Show Cause Notice of the Commission, Shri M. Dey,
the Executive Director (Pers. & Admn.), submitted that the delay was caused
because he had to collect the information from several departments. Shri M.
Dey, further, submitted that there was a countrywide agitation of the Airports
Authority Employees Union, from November 2006 to January 2007, which
resulted in diversion of resources and time of the management. The
Respondents attached the documents related to the strike.

5. After careful examination of the reply of the Respondent and other facts
and the circumstances of the present Case, the Commission finds that there
were reasonable causes for the delay in providing the information to the
Appellant. Hence, keeping in view the voluminous information sought and the
strike of Airports Authority Employees’ Union, the Commission drops the
penalty proceedings against Shri M. Dey.

6. The Commission ordered accordingly.

Sd/-

(O.P. Kejariwal)
Information Commissioner
Authenticated true copy:

Sd/-

(G. Subramanian)
Assistant Registrar

Cc:

1. Shri Anoop Kumar Gupta, 452, DDA SFS Flats, Pocket I, Sector 9,
Dwarka, New Delhi – 110 075.

2. Shri M. Dey, ED(P&A), Airports Authority of India, Rajiv Gandhi
Bhawan, Safdarjung Airport, New Delhi – 110 003

3. Shri T. Premnath, General Manager (PR) & PIO, Airports Authority of
India, Rajiv Gandhi Bhawan, Safdarjung Airport, New Delhi – 110 003

4. Shri H.S. Bains, Appellate Authority, Airports Authority of India, Rajiv
Gandhi Bhawan, Safdarjung Airport, New Delhi – 110 003.

5. Officer Incharge, NIC

6. Press E Group, CIC