Central Information Commission Judgements

Shri Khumeerulla Khan vs Central Excise Department on 15 January, 2010

Central Information Commission
Shri Khumeerulla Khan vs Central Excise Department on 15 January, 2010
                      CENTRAL INFORMATION COMMISSION
                                    .....

F.No.CIC/AT/A/2009/000763
Dated, the 15th January, 2010.

Appellant : Shri Khumeerulla Khan

Respondents : Central Excise Department

This matter was heard through videoconferencing (VC) on
29.12.2009 pursuant to Commission’s notice dated 16.11.2009.
Appellant and the Appellate Authority, Mohd. Yousaf, Joint
Commissioner (P&V) were present at NIC VC facility at Bangalore.
Commission conducted the hearing from its New Delhi office.

2. Matter is related to appellant’s RTI-application dated 20.04.2009,
replied to by CPIO on 20.05.2009. First-appeal was decided on
29.06.2009 by the Appellate Authority, Mohd. Yousaf, Joint
Commissioner (P&V).

3. During the hearing, respondents expressed their inability to
provide the requested information to the appellant as the matter
pertained to the year 1984. They stated that appellant’s interest was
in receiving information regarding the certificates of one,
Shri G.D.Ramegowda, which respondents could not locate in the records
available with them. They were not in a position to state at this
distance of time as to why and how the document was missing.

4. Should the appellant wish he may inspect the records held by the
respondents. Respondents are directed to give to the appellant, within
two weeks of the receipt of this order, a notice intimating to him a date
and time when he can conduct the inspection of the records and
documents relating to his RTI-queries. He shall be allowed to take such
copies of the inspected documents on payment of the requisite fee.
This will enable the appellant to satisfy himself that respondents had
correctly stated the position regarding the records.

5. Appeal disposed of with these directions.

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

( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-15012010-17.doc
Page 1 of 1