Central Information Commission Judgements

Shri Milap Choraria vs Dgit (Inv), Kolkata on 22 June, 2009

Central Information Commission
Shri Milap Choraria vs Dgit (Inv), Kolkata on 22 June, 2009
208 MilapChorariaVsDGIT Inv Kolkata 22 06 1                    1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                     Appeal No. CIC/LS/A/2009/000208

Appellant:                                                      Shri Milap Choraria

Public Authority:                                               DGIT (Inv), Kolkata
                                                                (through Shri Amitava Bhattacharyya,
                                                                DDIT (Inv.), Kolkata

Date of Hearing:                                                22/06/2009

Date of Decision:                                               22/06/2009

FACTS

:-

The matter, in short, is that in his letter dated 15/12/2007, the Appellant has
requested for supply of copies of all the documents and file notings in relation to his
application dated 19/09/2007 filed before Shri S.K. Tyagi, said to be posted at the
headquarters of the Ministry of Finance. The CPIO had disposed of the matter vide
order dated 21/01/2008, holding that no specific information had been sought by the
appellant. The first Appeal against CPIO’s order was disposed of by Addl. DIT (Inv.),
Kolkata, vide order dated 03/03/2008, wherein he had upheld the decision of CPIO.

2. The present Appeal is directed against the orders of CPIO/AA.

3. The matter was called for hearing on 22/06/2009. The Appellant did not appear
before the Commission The public authority is represented by Shri Amitabh
Bhattacharya. It is the submission of Shri Bhattacharya that the Appellant did not appear
either before CPIO or before AA to clarify as to what precise information did he want.
The Commission also suffers from the same handicap as the appellant is not present to
convass as to what precise information has been requested for by him.

DECISION

4. In view of the above, the Appeal is dismissed.

5. However, the Appellant would be at liberty to move the CPIO, again, requesting
for specific and pointed information, whereupon the CPIO would provide him such
information as available with him. The Appellant would not be required to deposit any
fresh fee for this purpose.

Sd/-

(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.

(K.L. Das)
Assistant Registrar
Tele: 011 2671 73 53
Fax: 011 2610 62 76