Central Information Commission Judgements

Shri Navdeep Gupta vs Dg. It (Inv.) on 27 May, 2009

Central Information Commission
Shri Navdeep Gupta vs Dg. It (Inv.) on 27 May, 2009
          CENTRAL INFORMATION COMMISSION
                                  F. No. CIC/S/A/2009/000103
                            (Hearing at UT Guest House, Chandigarh)

Appellant                       :      Shri Navdeep Gupta

Public Authority                :      DG. IT (Inv.)
                                       (Through Shri Abhishek Garg, ADIT)

Date of Hearing                 :      27.5.2009

Date of Decision                :      27.5.2009

Facts

:

By his letter 2.6.2008, the appellant had requested for information on 12 paras
regarding the number of officers in the Department, vehicles allotted to them and the
expenditure incurred on petrol consumption and maintenance of these vehicles etc.

2. The CPIO, vide letter dated 7.7.2008, had claimed exemption in terms of notification
issued by the Central Govt. under section 24 of the RTI Act. The Appellate Authority had
upheld the decision of CPIO vide letter dated 8.8.2008

3. Hence, the present appeal.

4. The matter was heard on 27.05.2009. The Appellant appeared before the
Commission. The Public Authority is represented by the officer named above. It is the
submission of Shri Garg that no information is disclosable to the appellant in terms of
notification under reference. It appears to me that the CPIO/AA have misconstrued the law
in as much as the exemption would operate in relation to the matters relating to the
functioning of the Investigation Wing and that this exemption would not be available in
administrative matters. In this view of the matter, the information requested for by the
appellant is disclosable to him. However, the appellant has now scaled down his requirement
only to three paras, namely, 5, 8 and 11of his application.

Decision

4. In view of the above discussion, the CPIO is hereby directed to disclose information
to the appellant in respect of paras 5, 8 & 11 in four week’s time. It may be clarified that
information in regard to para 8 is to be provided only for the current year.

5. The matter is disposed of accordingly.

Sd/-

(M.L. Sharma)
Central Information Commission

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