In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001769
Date of Hearing : July 29, 2011
Date of Decision : July 29, 2011
Parties:
Applicant
Shri Salim Khan
S/o Shri ajeem Khan
Ward No. 05
Villae Rehpuwa
Post - Pingavan
Tehsil Punhana
Distt - Mewat (Haryana)
Applicant was present.
Respondent(s)
Office of the Chief Minister
O/o the Deputy Secretary
Delhi Secretariat
Delhi.
`
Represented by : Shri Yuvraj Singhsan, PIO, CMO
Shri Randeep Dahiya, Supdt. CMO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001769
ORDER
Background
1. The RTI Application dated 19.4.11 was filed by the Applicant with the PIO, O/o the Chief Minister,
Delhi seeking information in Hindi language, a list of employees in all the Departments, Board and
Council of the Delhi Government who have acquired the additional qualifications of Hindi Sahitya
Sammelan exam including those who have retired. The PIO informed the Applicant that it is not
possible to provide the information since he has to collect the information from a large number of
places. In this connection the PIO enclosed a circular from DOPT dated 12 th June 2008 which
stated that the Applicant must seek information from the custodian of the information. He also
informed the Applicant that the names of PIOs of all Departments and all offices are available on the
net. Being aggrieved with this reply the Applicant filed his first appeal which was replied to by the
Appellate Authority on 7.6.11 after the Applicant failed to appear for personal hearing on 6.6.11 as
the hearing notice was received late by him. The Appellate Authority also upheld the decision of the
PIO in his order. Being aggrieved with this reply the Applicant filed a second appeal before the
Commission
Decision.
2. During the hearing the Commission noted that the information sought is voluminous in nature and
pertains to a large number of Departments/Offices of the Delhi Government and that compiling and
providing the information is not possible as per Section 7(9) of the RTI Act since the exercise of
compilation will disproportionately divert the resources of the Public Authority. The Appellant was
informed about the contents of the DOPT Circular and advised to apply separately to PIOs of
different Departments in Delhi Government , whose names and addresses are already available on
the Government’s website. Based on the discussions which followed it was agreed that since the
Appellant is not computer literate, the PIO, Chief Minister’s office will provide him with a print out of
the details of the names and addresses of PIOs by 2.8.2011 in Hindi, if available in that language
and if not, in English.
3. The Appeal is accordingly disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc
1. Shri Salim Khan
S/o Shri ajeem Khan
Ward No. 05
Villae Rehpuwa
Post – Pingavan
Tehsil Punhana
Distt – Mewat (Haryana)
2. The Public Information Officer
Office of the Chief Minister
O/o the Deputy Secretary
Delhi Secretariat
Delhi.
3. The Appellate Authority
Office of the Chief Minister
O/o the Addl Secretary
Delhi Secretariat
Delhi.
4. Officer in charge, NIC.
.