Central Information Commission Judgements

Shri.Rohit Bhardwar vs Ministry Of Personnel, Public … on 13 July, 2011

Central Information Commission
Shri.Rohit Bhardwar vs Ministry Of Personnel, Public … on 13 July, 2011
                         In the Central Information Commission 
                                                                  at
                                                         New Delhi

                                                                                             File No: CIC/SM/A/2011/000071
                                                                                                         



Date  of Hearing     :  July 13, 2011

Date of Decision     :  July 13, 2011



Parties:

           Applicant


                    Shri Rohit Bhardwar
                    H.No. 34/1, Hamamdaspura
                    Adj. Sewak Ram Hospital, Kapurthala Road
                    Jalandhar.

                    Applicant was  not present.

           Respondent(s)

                    Central Administrative Tribunal
                    O/o the Dy.Registrar, Jodhpur Branch
                    Near Raj High Court,
                    P.O.Box No. 619
                    Jodhpur.

                    Represented by  :   Shri  R.L.Gupta,  Dy.Registrar



           Information Commissioner                     :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                              at
                                                     New Delhi
                                                                                                                           
                                                                                          File No: CIC/SM/A/2011/000071



                                                          ORDER

Background

1. The  RTI Application dated  24.6.2010  was filed by the Applicant with the PIO, Central Administrative 

Tribunal, Chandigarh.   He sought a list of   OA cases instituted and disposed off during the period 

1.1.2006  till  date in a given  format.  The PIO  replied on  9.7.2010  stating that the Applicant  has not 

sought  any specific information in  Table­1 in terms of clause 2 (f) and 2 (j)  of the RTI Act, and that 

such type of information is  not being  maintained in the given  form. He added that  providing such 

information will require  compilation/creation of information  which is not intended by the RTI Act.  The 

Applicant thereafter filed his first appeal on   20.7.2010   seeking the information once again.   The 

Appellate Authority stated in his  order dated 14.8.2010 that on receipt of the appeal the Applicant  was 

asked  to appear before  him(the Appellate Authority) for a personnel hearing on 10.8.2010  and that 

the   Applicant  however  did   not   turn  up  for  the  hearing.    The  Applicant  again  wrote  to  the  AA  on 

25.7.2010    indicating   his   disinterest in  appearing  for a  personal hearing  since  his appeal    is  self 

explanatory.   In response to  this  letter the Appellate Authority  decided  that the PIO  is not supposed 

to create   information   or interpret or   solve problems raised by the Applicant or   furnish replies to 

hypothetical questions.   He   also stated that the Applicant  has devised his own proforma which will 

require   culling out information from   thousands of   pending and disposed off case files.   He further 

contended  that  this amounts to  creation of information which is  not permissible under the RTI Act. 

Being aggrieved with this reply the Applicant filed his  second appeal before the Commission.
Decision 

2. During the hearing the Respondent  reiterated that the information as sought by the Appellant is not 

available in the given format in which it is being requested and also that compiling the information 

would  require  the PIO to  cull  out the information from thousands of   files dealing with OA cases. 

Hence the Applicant was asked to appear for a personal hearing,   an opportunity which the Appellant 

did not avail of.

3. The Commission after hearing the Respondent and on perusal  of submissions on record    is of the 

opinion   that   the   information   sought   is   voluminous  and   is   available  in   thousands  of   files   and  that 

compiling the information would indeed disproportionately  divert the resource  of the Public Authority

 since it is not available in the form in which it is being sought. The PIO is therefore not obligated to 

provide the information.     However the Appellant  may, if he  so desires,  specify the  exact OA Cases 

for which he would  like to receive the information .  The PIO to then  allow the Appellant  to inspect the 

files dealing  with those OA cases listed out by the Appellant,  on a mutually convenient date so that 

the Appellant can glean from them the information required by him.  The Appellant  may  be provided 

with attested  copies of documents  identified by him from those files  during the inspection, with only 

50 pages   free of cost  and the rest at the rate of Rs.2/­ per page as  photo copying charges.   The 

inspection to be completed by 15 August, 2011.

 4.      The appeal is accordingly disposed of.  

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc      

1. Shri Rohit Bhardwar
H.No. 34/1, Hamamdaspura
Adj. Sewak Ram Hospital, Kapurthala Road
Jalandhar.

2. The Public Information Officer
Central Administrative Tribunal
O/o the Dy.Registrar, Jodhpur Branch
Near Raj High Court,
P.O.Box No. 619
Jodhpur.

3. The Appellate Authority
 Central Administrative Tribunal
O/o the Dy.Registrar, Jodhpur Branch
Near Raj High Court,
P.O.Box No. 619
Jodhpur.

4. Officer Incharge, NIC.