Central Information Commission Judgements

Shri Bhoj Raj Sahu vs Securities & Exchange Board Of … on 30 January, 2009

Central Information Commission
Shri Bhoj Raj Sahu vs Securities & Exchange Board Of … on 30 January, 2009
                                       dsUnzh; lwpuk vk;ksx
                             Central Information Commission
                                                    *****

Dated: 30.1.2009
INTERIM ORDER in Case No. CIC/AT/A/2008/01083

Appellant Shri Bhoj Raj Sahu
Vs.

Respondents Securities & Exchange Board of India (SEBI)

Hearing held on 27.1.2009

The interim order of the Commission is as follows:
“This matter was taken up for hearing on 21.1.2009 in response to Commission’s notice dated
7.1.2009. Appellant was absent when called. Respondents were present through Ms. Jeny John, AGM and
Ms. Jyoti Rathod, Manager, SEBI. Third-party (Bombay Stock Exchange) was present through its counsels.

2. During the hearing, it emerged that the respondents had to take a clear position regarding whether
they had the power to access the information held by the third-party under Section 2(f) of the RTI Act within
the provision of the SEBI Act which authorizes them to access this variety of information held by the third-
party.

3. Matter is accordingly adjourned to the next date of hearing for respondents to file their written
submission – which should be also transmitted by them to the third-party and the appellant – for the
consideration of the Commission.

4. Matter adjourned.”

Sd/-

(A. N. Tiwari)
Information Commissioner
Authenticated by

Sd/-

(D.C. Singh)
Assistant Registrar

Copy forwarded to:

1. Shri Bhoj Raj Sahu, Sahu Kirana, Near Bajaj Colony, Sec – 1, New Rajendra Nagar, Raipur
(C.G.) – 492001. (Appellant)

2. Dr. Anil Kumar Sharma, CPIO, Securities & Exchange Board of India, Plot No. C4-A, “G” Block,
Bandra Kurla Complex, Bandra (East), Mumbai – 400051.

3. Shri T.C. Nair, Appellate Authority, Securities & Exchange Board of India, Plot No. C4-A, “G” Block,
Bandra Kurla Complex, Bandra (East), Mumbai – 400051.

4. Shri Sunil N. Kapalia, Bombay Stock Exchange Ltd., Dalat Street, Mumbai – 400 001. (Third party)

The next hearing in the matter will be held at 11:00 A.M. on 18.3.2009 in Room No.
305, 2nd Floor, ‘B’ Wing, August Kranti Bhavan, Bhikaji Cama Place, New Delhi –
110066. All concerned are requested to attend the hearing.

(D.C. Singh)
Assistant Registrar