Central Information Commission Judgements

Smt. Amanpreet Kaur vs Headquarters 21 Corps, Ministry … on 3 August, 2009

Central Information Commission
Smt. Amanpreet Kaur vs Headquarters 21 Corps, Ministry … on 3 August, 2009
                          Central Information Commission
              Complaint No.CIC/WB/C/2008/00795-SM dated 07.05.2008
                 Right to Information Act-2005-Under Section (18)



                                                        Dated:   3 August 2009



Name of the Complainant           :   Smt. Amanpreet Kaur,
                                      W/o Capt. Paramjeet Singh,
                                      House No. 18979/2, Street No. 15,
                                      GTB Nagar, BIBI Wala Road,
                                      Bathinda, Punjab.


Name of the Public Authority      :   CPIO, Headquarters 21 Corps, Ministry of
                                      Defence, Pin 908521, C/o 56 APO.




       The Complainant was not present for the hearing.


       On behalf of the Respondent, the following were present:-
       (i)      Lt. Col. Amod Malik, PIO
       (ii)     Maj. Arun Sharma, Adjutant, 125 SATA Regiment.


2. The case in brief is that the Complainant had, in her application
dated May 7, 2008, requested the CPIO for the salary details of Capt
Paramjit Singh, her husband. The CPIO replied on June 10, 2008 and
provided some information but did not particularly address her information
requirements. Not satisfied with this reply, she wrote to the GOC, 21 Corps
requesting him to provide her with the desired information. On not receiving
any response, she has sent this complaint to the CIC.

3. During the hearing, the Complainant was not present. The
Respondent was present and made his submissions. It was informed that, in
the meanwhile, the Complainant and the Officer concerned had divorced
through due legal process and were no longer husband and wife. In spite of
this development, we do not see why the information sought would still not
be provided to her since it only related to the gross salary drawn by that

CIC/WB/C/2008/00795-SM
Officer at the relevant time. Therefore, we direct the CPIO to provide the
Complainant within 10 working days from the receipt of this order, the gross
salary drawn by the said Officer per month on the date of the application.

4. With the above direction, the complaint is disposed off.

5. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges prescribed under the Act to the
CPIO of this Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/WB/C/2008/00795-SM