CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00518
Dated, the 16th October, 2008.
Appellant : Shri S.K. Gupta
Respondents : Principal Accounts Office, GNCTD
This matter came up for hearing on 15.10.2008. Appellant was present in
person, while the respondents were present through Shri Parkash Chand, A.O.
(Admn) and Shri J.D. Sharma, DCA (Admn).
2. On perusing the submissions made in writing both by the appellant as well
as the respondents and after hearing the arguments, it is noted that the
RTI-application of the appellant dated 15.09.2007 contained queries which
amounted to seeking explanations, reasons about certain service-related matters
by the appellant from the respondents. Appellant has also urged the respondents
through these queries for interpretations of service rules.
3. This matter has already been decided in earlier cases through
Commission’s orders in Kamal C. Tiwari Vs. Ministry of Defence; Appeal
No.CIC/AT/A/2006/00360; Date of Decision: 23.11.2006 and Subhash Chandra
Vs. Income Tax Department; Appeal Nos.CIC/AT/A/2007/00190 &
F.No.CIC/AT/A/2007/00291; Date of Decision: 8.6.2007. As such, the
RTI-queries dated 15.09.2007 of the appellant do not come within the scope of
Section 2(f) of the RTI Act and there is no obligation cast on the respondents to
answer to these.
4. Appeal fails. Closed.
5. Copy of this decision be sent to the parties.
Sd/-
( A.N. TIWARI )
INFORMATION COMMISSIONER
Page 1 of 1