Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 2912/IC(A)/2008
F. No. CIC/MA/A/2008/00778
Dated, the 24thJuly, 2008
Name of the Appellant : Shri Vijay Kumar Sharma
Name of the Public Authority : Min. of Labour & Employment
Facts
:
1. The appellant was heard on 24.07.2008.
2. The appellant, an employee of the respondent under suspension, had asked
for certain information relating to other employees, against whom disciplinary action
is contemplated. He has asked for information in a format designed by him.
3. The CPIO has refused to provide the information u/s 8(1) (h) of the Act on the
ground that the cases are under investigation by the CBI and that the desired
information is not maintained in the format in which the appellant has asked for.
Decision:
4. An information is to be provided in the form in which it is asked for or it exists.
A CPIO is not expected to collect and compile the information in a format, as such
attempt would not allow for scrutiny of public action. Accordingly, if the information is
not available or maintained in the format designed by the appellant, it cannot be
furnished.
1
5. In view of the on-going investigation/disciplinary proceedings against the
officials, whose details have been sought for, denial of information u/s 8(1) (h) of the
Act is justified.
6. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma) 1
Assistant Registrar
Name and address of parties:
1. Shri Vijay Kumar, Sharma, C-34, Vidisha Apartments, Plot No. 79, I.P.
Extension, Delhi-110092.
2. Shri Hari Kumar, Under Secretary & CPIO, Ministry of Labour & Employment,
Shram Shakti Bhawan, New Delhi-110001.
If you don’t ask, you don’t get – Mahatma Gandhi
2
2All men by nature desire to know – Aristotle
3