Central Information Commission Judgements

Shri K. K. Agrawal vs Central Reserve Police Force … on 11 September, 2009

Central Information Commission
Shri K. K. Agrawal vs Central Reserve Police Force … on 11 September, 2009
                CENTRAL INFORMATION COMMISSION
                 Complaint No. - CIC/WB/A/2008/01103 dated 23.06.'08
                      Right to Information Act- Section 19(3)

Appellant   :       Shri K. K. Agrawal
Respondent:         Central Reserve Police Force (CRPF), New Delhi.
                            Decision announced 11.9.'09


Facts

:-

By an application dated 26.03.2008 Shri K. K. Agrawal of Neemuch,
Madhya Pradesh sought information/ certified copies of noting concerned with
the file related to the payment of arrears and interest thereon of the appellant
from the Central Public Information Officer, Directorate General, Central Reserve
Police Force, New Delhi. In response, the CPIO & ADIG (Adm), CRPF, New
Delhi Shri Ramesh Chandra by letter dated 09.04.2008, refused the information
under Section 24(1) of Right to Information Act, 2005. Shri K. K. Agrawal, being
aggrieved with the response, filed an appeal on 29.04.2008 under Section 19(1)
of the RTI Act before the first appellate authority, Intelligence Bureau, (MHA),
New Delhi. The appellate authority & DIG, CRPF, Shri S. R. Ojha by his order of
28.05.2008 upheld the stand taken by the CPIO. Being aggrieved, Shri Sharma
has approached this Commission under Section 19(3) of RTI Act, 2005.

Decision

The Central Reserve Police Force is indeed an organization listed at S,
No. 10 in the Second Schedule of Right to Information Act, 2005 as dealing with
security and intelligence, and therefore not covered by the Act except for
information pertaining to allegation of Corruption and Violation of Human Rights.
The information sought by the appellant Shri K. K. Agrawal has made no such
allegations. The information sought by the appellant is general information and
hence, in light of Sec 24(1) does not lie under the ambit of the RTI Act, 2005. In
light of the above the present appeal is hereby dismissed.

1

Announced. Notice of this decision be given free of cost to the parties.

Wajahat Habibullah
(Chief Information Commissioner)
11.09.2009

Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of
this Commission.

Pankaj K. P. Shreyaskar
Joint Registrar.

11.09.2009

2