Central Information Commission Judgements

Shri Tanbir Singh vs Northern Region Farm Machinery … on 6 February, 2009

Central Information Commission
Shri Tanbir Singh vs Northern Region Farm Machinery … on 6 February, 2009
                       CENTRAL INFORMATION COMMISSION
                                     ...

F.No. CIC/AT/A/2008/01178
Dated, the 6th February, 2009

Appellant : Shri Tanbir Singh
Respondents : Northern Region Farm Machinery Training & Testing
Institute, Hissar

This 2nd appeal-petition came up for hearing on 20.01.2009 in response to the
Commission’s notice dated 26.12.2008. Both parties were present.

2. The short-point for decision in this case is whether the grades given in Annual
Confidential Reports (ACRs) of the appellant and extracts thereof for the years 1996-97
to 2001-02 and the subsequent years 2002-03 to 2004-05be disclosed to him.

3. This information is squarely covered by the Commission’s order in the case of
Gopal Kumar Vs. Army HQs; Appeal No.CIC/AT/A/2006/00069; Date of Decision:
13.07.2006 and B.L. Sinha Vs. Company Affairs; Appeal No.: CIC/AT/A/2007/00256;
Date of Decision: 03.05.2007.

4. In view of the above, it is directed that there shall be no disclosure obligation as
regards the appellant’s RTI-application dated 13.05.2008.

5. Appeal rejected.

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

(A.N. TIWARI)
Information Commissioner 

Page 1 of 1