CENTRAL INFORMATION COMMISSION
Appeal No. CIC/WB/A/2009/000134 dated 19.2.2009.
Right to Information Act 2005 - Section 19
Appellant - Shri Ram Dass
Respondent - Central Industrial Security Force
Decision announced: 18.3.2010
Facts
:
By an application dated 22.08.2008 Shri Ram Dass of Agra, Uttar Pradesh
sought information from the Central Public Information Officer, Ministry of Home
Affairs, New Delhi regarding purchase by the CRPF, BSF & CISF of ankle boot
leather for general purpose, ankle boot leather DMS and Derby shoes, and
related information. In response, CPIO Shri Ajeet Singh Shekhawat Inspector
General/Adm., CISF by a letter dated 10.09.2008 refused the information under
the provision of Section 24 (1) of RTI Act, 2005 stating that the CISF is an armed
force of the Union & outside the purview of the Act except for cases of allegation
of corruption & human rights violation, which the information sought by the
appellant does not fall precisely within the ambit of. Shri Dass, being aggrieved
with the response, approached the First Appellate Authority of the Force. The
appellate authority Shri RK Das, DG CRPF in his order dated 10.10.2008 upheld
the stand of the CPIO.
DECISION NOTICE
The appeal was scheduled to be heard on 18.3.’10. But we find that this
case has already been dealt with in our Decision Notice of 30.10.2009 in Appeal
No. CIC/WB/A/2009/000181, as follows:-
“The application of appellant Shri Ram Dass is concerned with
CISF, BSF and CRPF together. However the present appeal has
been filed against the response received from CISF only.
Nevertheless, CISF together with BSF and CRPF are all
organizations listed at S. Nos. 9, 10, and 12 of the Second
Schedule of Right to Information Act, 2005 as dealing with security
and intelligence, and therefore not covered by the Act except for
information pertaining to the allegation of Corruption and Violation
of Human Rights. The information sought by the appellant Shri
Dass has made no such allegations. The information sought by the
complainant is general information in a matter of and concerning
administrative procedure and hence, in light of Sec 24(1) does not
lie under the ambit of RTI Act.”
In view of the above, the hearing scheduled for 18.3.’10 are cancelled and
the parties informed, and the present appeal is also hereby dismissed.
Announced this eighteenth day of March 2010. Notice of this decision be
given free of cost to the parties.
(Wajahat Habibullah)
Chief Information Commissioner
18.3.2010
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.
(Pankaj K.P. Shreyaskar)
Joint Registrar
18.3.2010