Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5960/IC(A)/2010
F. No.CIC/MA/A/2010/000603
Dated, the 23rd September, 2010
Name of the Appellant : Shri Basant Kumar Misra
Name of the Public Authority : DGFT
Facts
:
1. The appellant was heard on 23rd September, 2010.
2. The appellant stated that he has asked for information relating to Duty
Drawback, which has been refused to him u/s 8 (1) (d) of the Act.
3. However, on examination of the RTI application, it was noted that the
required information was not clearly specified as per section 2 (f) of the Act. The
appellant therefore pleaded for allowing inspection of relevant records relating to
the Duty Drawback in respect of a Company, which is identified in his RTI
application.
Decision:
4. The appellant’s plea is accepted. The CPIO is directed allow inspection of
records so as enable the appellant to clearly identify the required information.
The CPIO would be free to invoke section 10 (1) of the Act to withheld personal
1
and commercial information. In doing so, the grounds for refusal of information
should be clearly indicated for review, if necessary, by the Commission.
5. Both the parties should mutually decide a convenient date and time for
inspection of records within 15 days from the date of receipt of this decision.
6. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Basant Kumar Misra, 14/2/5, Bhawani Nagar, Marol Marosi Road,
Andheri (E), Mumbai-400059.
2. Shri T. Vasanthakumari, Foreign Trade Development Officer & ACPIO,
O/o the Jt. Director General of Foreign Trade, 6th Floor, C-Wing, Kendriya
Sadan, Bangalore-560034.
i
“All men by nature desire to know.” – Aristotle2