Central Information Commission Judgements

Shri H.K. Gambhir vs New India Assurance Company … on 29 May, 2009

Central Information Commission
Shri H.K. Gambhir vs New India Assurance Company … on 29 May, 2009
                 CENTRAL INFORMATION COMMISSION
                               .....

F.No.CIC/AT/A/2008/01589
Dated, the 29th May, 2009.

Appellant : Shri H.K. Gambhir

Respondents : New India Assurance Company Limited

Pursuant to Commission’s notices dated 20.02.2009 and
08.04.2009, this matter came up for hearing on 21.05.2009 in the
presence of both parties.

2. It is seen that the RTI-application of the appellant dated
24.07.2008 was initially replied to by the CPIO on 20.08.2008 and again
on 29.09.2008 on the direction of the Appellate Authority dated
08.09.2008.

3. While on the directive of the Appellate Authority, CPIO has
provided to the appellant point-wise responses to his queries, yet in my
view, the queries the way these are formulated do not merit a
response. These are in the nature of a series of interrogatories, which
demand the public authority to furnish to the appellant explanations,
reasons, etc. in the matter of disciplinary action or actions against its
employees. Appellant is not entitled to receive any such information as
the queries go beyond the scope of Section 2(f) of the RTI Act. It also
needs to be mentioned that these queries have the hallmark of being
vexatious and frivolous, meant not to elicit pointed information but to
watch the discomfiture of the public authority in answering them. Such
tendencies among the applicants such as this one need to be
discouraged.

4. Appeal rejected.

5. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-29052009-56.doc
Page 1 of 1