CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/01232
Dated, the 30th January, 2009.
Appellant : Shri Bhosale Laxman Shivaji
Respondents : Central Excise & Customs Department
In response to Commission’s notice dated 29.12.2008, this matter came up
for hearing on 21.01.2009. Appellant was absent. Respondents were present
through Shri H.S. Shirsat, Deputy Commissioner & CPIO.
2. Appellant’s RTI-application dated 22.09.2008 contained four queries
relating mostly to circulars, instructions regarding transfer guidelines of Gr. ‘C’
Inspectors, their postings and cooling off periods, the rotational policy and the
“Service Chart” of certain specified officers.
3. Respondents informed appellant that as the information requested by him
was voluminous, he better visit their office, where the information was held in
Registers and various files, which he could inspect and take the information he
wished to have.
4. To my mind, this is an eminently just and reasonable suggestion. Rather
than respondents supply to the appellant information which they believe pertains
to his queries, it is better appellant himself sees the information in the form it is
held by the respondents and decides which parts of it he wishes to receive as
certified copies.
5. Accordingly, it is directed that the CPIO shall issue to the appellant a
fresh notice, within 3 weeks of the receipt of this order, indicating the date and
time and place where the records will be held in readiness for the appellant to
inspect. After appellant has inspected the documents/files, he shall be allowed to
indicate such parts of inspected documents which he would wish to receive as
copies, including certified copies, on payment of fees as per the RTI Rules.
6. Appeal disposed of with these directions.
7. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-30012009-03.doc
Page 1 of 1