Central Information Commission Judgements

Shri Ram Dass vs Central Industrial Security … on 30 October, 2009

Central Information Commission
Shri Ram Dass vs Central Industrial Security … on 30 October, 2009
                CENTRAL INFORMATION COMMISSION
                 Appeal No. - CIC/WB/A/2009/000181 dated 24.02.'09
                        Right to Information Act- Section 19

Appellant:      Shri Ram Dass
Respondent:     Central Industrial Security Force (CISF), New Delhi.
                           Decision Announced 30.10.'09
Facts

:-

By an application dated 22.08.2008 Shri Ram Dass of Agra, Uttar Pradesh
sought information regarding purchase of ankle boot leather for general purpose,
ankle boot leather DMS and Derby shoes, by the CRPF, BSF & CISF and related
information from the Central Public Information Officer, Ministry of Home Affairs,
New Delhi. In response, the 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 right 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

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

1
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 present appeal is hereby
dismissed.

Announced. Notice of this decision be given free of cost to the parties.

Wajahat Habibullah
(Chief Information Commissioner)
30-10-2009

Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of
this Commission.

Pankaj K. P. Shreyaskar
Joint Registrar.

30-10-2009

2