Central Information Commission Judgements

Shri Sher Singh vs Department Of Expenditure on 15 January, 2010

Central Information Commission
Shri Sher Singh vs Department Of Expenditure on 15 January, 2010
                      CENTRAL INFORMATION COMMISSION
                                    .....

F.No.CIC/AT/A/2009/000768
Dated, the 15th January, 2010.

Appellant : Shri Sher Singh

Respondents : Department of Expenditure

This matter was heard on 31.12.2009 pursuant to Commission’s
notice dated 18.11.2009. Appellant was present in person, while the
respondents were represented by Ms.Renu Jain, Deputy Secretary &
CPIO.

2. It is seen that appellant’s RTI-application dated 02.06.2009 is not
so much ⎯ and largely ⎯ request for information within the meaning of
Section 2(f) of the RTI Act, but a series of interrogatories demanding
from the respondents their explanations regarding the surmises
appellant has made and his concerns.

3. These queries are clearly outside the scope of Section 2(f) as
upheld by the High Court of Bombay at Goa, in its decision dated
03.04.2008 in Dr.Celsa Pinto Vs. Goa State Information Commission
(W.P.No.419 of 2007). Commission had already taken this view in its
decisions 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.

4. In view of the above, no obligation can be cast on the
respondents to answer the queries of the applicant.

5. Appeal rejected.

6. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-15012010-09.doc
Page 1 of 1