CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796
                                                       Decision No. CIC/SM/A/2011/000024/SG/15167
                                                               Appeal No. CIC/SM/A/2011/000024/SG
Relevant facts emerging from the Appeal:
Appellant                                   :    Mr. L.Suguna Rajan
                                                 Higher Grade Clerk
                                                 Divisional Forest Office
                                                 South Andman
                                                 Wimberlygunj,
                                                 P.O. 744206
Respondent                                  :    Mr. M. Kasim
                                                 PIO & Sr. Accounts Officer
                                                 Directorate of Accounts and Budget
                                                 Andaman & Nicobar Administration,
                                                 Port Blair.
RTI application filed on                   :     02-06-2010
PIO replied on                             :     02-07-2010
First Appeal filed on                      :     08-07-2010
First Appellate Authority order of         :     NA
Second Appeal received on                  :     22-12-2011
Information sought about Shri Eswar Rao, Divisional Accountant, who was posted in the Divisinal Forest
Office, Nicobar
Q.No.         Information Sought                     Reply of PIO
1.            What is the entitlement of his Information sought has prefixes 'What' and
              personal effect?                       'whether' which does not seek information in the
                                                     purview of the RTI Act in terms of Section 2 (f) (i) &
                                                     (j) of RTI ACT, 2005.
2.            Whether the personal effect bill Same as above.
              submitted by him was settled on
              weight basis or volume basis. Kindly
              clarify?
3.            If the personal effect bill has been Same as above.
              settled on volume basis kindly
              specify the order! direction of
              GOl/A & N Admn?
4.            Amount paid while settling the Same as above.
              personal effect bill on transfer,
              voucher No & date of the settled
              bill?
5.            Whether the DAB is admitting the Same as above.
              personal effect bill of employees of
              Andaman           and        Nicobar
              Administration on volume basis if so
              kindly specify the order/direction of
              GOl/A & N Admn?
 Grounds for the First Appeal:
The CPIO did not give complete and true information and CPIO did not provide informations.
Order of the First Appellate Authority (FAA):
No information was provided.
Ground of the Second Appeal:
PIO had not given complete and true information.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. M. Kasim, PIO & Sr. Accounts Officer on video conference from NIC-Port Blair
Studio;
 The respondent states that the Appellant has withdrawn the appeal since he has already received
the information.
Decision:
The Appeal is disposed.
 The information has been received by the Appellant.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
 Shailesh Gandhi
Information Commissioner
13 October 2011
(In any correspondence on this decision, mention the complete decision number. (AG)