Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5446 /IC(A)/2010
F. No.CIC/MA/A/2010/000146, 147, 380 & 396
Dated, the 17th May, 2010
Name of the Appellant : Shri Vikas Taparia
Name of the Public Authority : Bokaro Power Supply Co.(Pvt.) Lt.
Facts
:
1. The appellant was heard today, i.e. on 17th May, 2010.
2. The appellant, an advocate, has sought for certain information on behalf of
his client, who is an employee of the respondent. He has asked for different
information through various forms of queries. Being dissatisfied with the CPIO
and Appellate Authority’s responses, he has submitted as many as four appeals
before the Commission. During the hearing, the details of information asked for
and the CPIO’s responses were discussed.
3. The appellant stated that his client was harassed and threatened of dire
consequences. He therefore pleaded for expeditious disposal of all the appeals
submitted by him.
Decision:
4. Every citizen has the right to seek information. There is therefore no
justification for using a conduit for accessing any information that affect the life
and liberty of citizens. In the instant case, the affected person could have put up
his RTI application rather than seeking information through another person. The
appellant is advised to re-submit a detailed list of required information to the
concerned CPIO. The appellant should ensure that the required information is
clearly specified as per section 2 (f) of the Act, which requires that the
information should be available in any material form. The appellant should not
1
make attempt to elicit views and opinion of the CPIO through various forms of
queries, as has been attempted in his applications.
5. The CPIO is directed to furnish a point-wise response within one month
from the date of receipt of fresh application for information. If any information is to
be refused, the grounds for doing so should be clearly indicated for review, if
necessary, by the Commission.
6. The appellant would be free to approach this Commission again, in case
any information is refused to him u/s 8 (1) of the Act.
7. With these observations, all the appeals are disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Vikash Taparia, Gandha Jore, Chas, Rajendra Nagar Housing Colony
(K K Singh Colony), Bokaro, Jharkhand-827013.
2. Shri S C Sinha, Persineel Manager (A) & CPIO, Bokaro Power Supply Co.
(Pvt.) Ltd., Hall No. M-01, Old ADM Building, Ispat Bhawan, Bokaro Steel
City-827001, Jharkhand.
i
“All men by nature desire to know.” – Aristotle2