Central Information Commission Judgements

Shri V.S. Karjinni vs Inst. Of Chartered Accountants Of … on 13 July, 2009

Central Information Commission
Shri V.S. Karjinni vs Inst. Of Chartered Accountants Of … on 13 July, 2009
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                           Decision No. 4164/IC(A)/2009

                                                             F. No. CIC/MA/A/2009/00365

                                                                Dated, the 13th July, 2009

Name of the Appellant                   :       Shri V.S. Karjinni

Name of the Public Authority            :       Inst. of Chartered Accountants of India
         1
Facts

:

1. Both the parties were heard on 2nd July, 2009.

2. In the course of hearing, it emerged that:

• “The CPIO has furnished a point wise response, but he has provided
partial information.

• The records of discussions of the Council meeting have been refused on
the ground that the remarks and observations of the Council Members are
confidential and private in nature.”

3. The appellant pleaded for providing complete information as asked for in
his RTI application. The CPIO stated that the disclosure of remarks made by the
Council Members and their identities in disciplinary cases would endanger the life
and liberty of the concerned Members of the Council.

If you don’t ask, you don’t get – Mahatma Gandhi

1
Decision:

4. The respondent has refused to provide the information relating to the
records of discussion of the Council members, on the ground that the requested
information is ‘confidential and private in nature’. He has however not indicated
the relevant provisions of the Act u/s 8 (1) for claiming exemption from the
disclosure of information. The ground for denial of information is therefore
unacceptable. The CPIO is therefore directed to furnish the requested
information within 15 working days from the date of issue of this decision, failing
which penalty proceedings u/s 20 (1) of the Act would be initiated.

5. The appellant would be free to inspect the relevant records on a date and
time mutually convenient to both the parties. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name and address of parties: 2

1. Shri V.S. Karjinni, No. 139, Samartha Nilaya, II Main, AGB Colony,
Mahalakshmipuram, Bangalore-560086.

2. Shri V. Sagar, CPIO (RTI), Institute of Chartered Accountants of India,
ICAI Bhavan, I.P. Marg, New Delhi-110002.

All men by nature desire to know – Aristotle

2