Central Information Commission Judgements

Shri Gopal Soni vs The New India Assurance Company … on 26 November, 2008

Central Information Commission
Shri Gopal Soni vs The New India Assurance Company … on 26 November, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00875-878 (4 appeals)
Dated, the 26th November, 2008.

Appellant : Shri Gopal Soni

Respondents : The New India Assurance Company Limited

These four second-appeals by Shri Gopal Soni (appellant) came up for
hearing on 19.11.2008. Appellant was absent, while the respondents were
represented by Shri P.K. Sinha, Chief Manager.

2. Even a brief look at these petitions leaves very little doubt in the mind that
these are vexatious and frivolous petitions, which are the products of an idle
mind and not a genuine quest for information. Even if RTI Act doesn’t enjoin
that the purpose of an applicant seeking any information be explored,
Commission cannot overlook the fact that petitioners such as this are using the
RTI Act with an intent which is clearly frivolous and vexatious.

3. Apart from the above, it is also noted that the queries in the four
second-appeals filed by this appellant are more about seeking explanations,
reasons, grounds, etc. from the respondents rather than requests for identifiable
information. As these are clearly beyond the scope of Section 2(f) of the RTI
Act, no obligation can be cast on the respondents to disclose information
corresponding to the queries. Copies of the petitions received from the appellant
are enclosed to this order as Annexes.

4. As these petitions are clearly frivolous and vexatious and the queries
contained in them do not fall within the scope of Section 2(f) of RTI Act, it is
directed that there shall be no disclosure obligation regarding these.

5. Appeals closed.

6. Copy of this decision be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 1 of 1