CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00111
Dated, the 01st August, 2008.
Appellant : Shri Avijit Chandra
Respondents : Council of Scientific and Industrial Research (CSIR)
This second-appeal by Shri Avijit Chandra (appellant) came up for
hearing on 28.07.2008 pursuant to Commission’s hearing notice dated
12.05.2008. Parties were heard through video conferencing. Appellant was
present at NIC Studio at Dhanbad, while the respondent-CPIO was present in
person at NIC Studio, New Delhi, from where the Commission conducted the
hearing.
2. From a perusal of the documents filed before me and especially the
RTI-application of the appellant, dated 06.06.2007, it is found that the appellant
wishes to engage the respondents in a dialogue about whether the experts
selected for appellant’s assessment promotion held on 05.04.2006 and
20.12.2006 had the requisite expertise to evaluate the appellant. He has
demanded explanations from the public authority for its actions in selecting the
experts.
3. The queries of the appellant go well beyond the scope of Section 2(f) of
the RTI Act. He cannot be allowed to demand and receive such information
which is not specific to any extant information and which amounts to forcing the
respondents to explain their decisions and their conduct to the appellant.
The RTI Act cannot be used for such a dialogue.
4. In view of the above, this appeal does not succeed. Closed.
5. Copy of this decision be sent to the parties.
Sd/-
( A.N. TIWARI )
INFORMATION COMMISSIONER
Authenticated by –
Sd/-
( D.C. SINGH )
Under Secretary & Asst. Registrar
Page 1 of 1