Central Information Commission Judgements

Shri. Prabeen Kumar vs Cbi on 2 February, 2011

Central Information Commission
Shri. Prabeen Kumar vs Cbi on 2 February, 2011
                          Central Information Commission, New Delhi
                             File No.CIC/WB/C/2010/000555­SM
                     Right to Information Act­2005­Under Section  (19)


Date of hearing                          :                                      2 February 2011


Date of decision                         :                                      2 February 2011


Name of the Appellant                    :    Shri Prabeen Kumar
                                              H.No. 63E, Road No. 12,
                                              Near Bhahdurpur Gumti, Rajendra Nagar,
                                              Patna - 800 016.


Name of the Public Authority             :    CPIO, Central Bureau of Investigation,
                                              Anti Corruption Branch, 
                                              Dr. S K Singh Path, Bailey Road, Patna.


        The Appellant was present in person.

        On behalf of the Respondent, Shri Vijay Kumar Singh, CPIO & SP was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. Both the parties were present in the Patna studio of the NIC. We heard 

their submissions.

3. The   Appellant   had   sought   some   information   which   the   CPIO   had 

provided to him. The Appellant submitted that the information provided against 

his   queries   (e)   and   (f)   were   not   factually   correct.   The   Respondent   did   not 

dispute  this  and wanted  to  verify  the  records to ascertain  if  the information 

provided was right.

4. In the background of the above, we direct the CPIO to provide to the 

Appellant  within   10   working  days  from  the   receipt  of   this   order  the   correct 

information against these two queries including the photocopy of any relevant 

record or file noting.

CIC/WB/C/2010/000555­SM

5. The appeal is disposed of accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/C/2010/000555­SM