CENTRAL INFORMATION COMMISSION
...
F.No. CIC/AT/A/2009/000101
Dated, the 25th June, 2009
Appellant : Smt. T.A. Gaikwad
Respondents : Central Board of Excise and Customs (CBEC)
This matter was heard on 19.05.2009 pursuant to Commission’s
notice dated 17.04.2009. Appellant was absent, when called. Respondents
were present through CPIO.
2. CPIO submitted during the hearing that all information, other than
item No. 1 of appellant’s RTI-application dated 06.12.2007, had been
provided him through a reply dated 07.01.2008. As regards item No. 1,
CPIO submitted that appellant wanted 20 years’ (1987 to 2008)
information in a format given by him.
3. After hearing the CPIO and upon perusing the records, it is found
unfeasible to allow the appellant to receive such voluminous information
in a format given by him. Nevertheless, in order to satisfy the appellant, it
is proposed to allow the appellant to inspect all records–subject to
availability–connected with item No. 1 of his RTI-application dated
06.12.2007. It is, therefore, directed that the CPIO, on a day, time and
place to be identified for the purpose and intimated to the appellant,
shall allow the appellant to inspect all available records connected with
item No. 1 of his RTI-application dated 06.12.2007. He, on payment of
fee, shall also allow the appellant to take copies or certified copies from
the inspected records. This exercise should be completed within 4 weeks
of the receipt of this decision.
4. Appeal disposed of with the above direction.
5. Copy of this decision be sent to the parties.
(A.N. TIWARI)
Information Commissioner
Page 1 of 1