Central Information Commission Judgements

Shri Rakesh Kumar vs Debts Recovery Tribunal on 6 January, 2009

Central Information Commission
Shri Rakesh Kumar vs Debts Recovery Tribunal on 6 January, 2009
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/01073
Dated, the 06th January, 2009

Appellant : Shri Rakesh Kumar

Respondents : Debts Recovery Tribunal

This second-appeal came up for hearing on 31.12.2008 in response to
Commission’s notice dated 19.11.2008. Both parties are present.

2. Appellant, through his RTI-application dated 31.12.2007, raised 10
queries which were replied through CPIO’s communication dated 17.01.2008
and the decision of the Appellate Authority dated 21.04.2008. A copy of the
RTI-query of the appellant is enclosed to this order.

3. The decision is as follows:-

Item Nos.1 and 10: Information related to these queries has been fully disclosed.

Item No.2: It is directed that for the appellant’s ACRs for 2003-2004 and
2004-2005, the periods for which the ACRs were written by the various reporting
and reviewing officers may be intimated to the appellant within two weeks of the
receipt of this order.

Item 3: There is no requirement to provide to the appellant the reasons for not
sending his ACRs to his parent department ⎯ the Ministry of Information and
Broadcasting. However, it is directed that CPIO shall provide to the appellant
the dates on which his ACRs were actually sent to his parent department and an
account of those ACRs which had not yet been sent to his parent department.
This will be done within two weeks of the receipt of this order.

Item 4: It is directed that the copies of all correspondences between the
appellant’s parent department regarding his ACRs and his present employer ⎯
the respondents ⎯ may be provided to him within two weeks of the receipt of
this order.

Items 5, 6, 8 and 9: There shall be no obligation to disclose this information as
the queries are hypothetical and in the nature of seeking explanations, reasons,
etc. from the respondents which takes the queries outside the scope of Section
2(f) of the RTI Act.

Page 1 of 2

Item 7: It is directed that this information be disclosed to the appellant through
inspection of the relevant file / records held by the respondents. This may be
done within four weeks of the receipt of this order on a day and time to be
intimated to the appellant by the CPIO. Appellant shall be allowed to take such
copies including certified copies from inspected files on payment of the
prescribed fee.

4. Appeal disposed of with the above directions.

5. Copy of this decision be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 2 of 2