Central Information Commission Judgements

Smt.V Radhika vs Department Of Revenue on 26 August, 2011

Central Information Commission
Smt.V Radhika vs Department Of Revenue on 26 August, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                           Case No. CIC/SS/A/2011/000528

Name of Appeal                         :      Smt. V. Radhika

Name of Respondent                     :      Office of the Commissioner of Customs,
                                       Central Excise & Service Tax, Hyderabad

Date of Hearing                        :      17.08.2011

                                           ORDER

Smt. V. Radhika, the appellant has filed this appeal dated 13.1.2011 before the
Commission against the decision of FAA, Office of the Commissioner of Customs, Central
Excise & Service Tax, Hyderabad for denial of information to her RTI-request dated
15.8.2010. The matter came up for hearing on 17.8.2011 through videoconferencing. The
appellant was absent, whereas the respondents were represented by Shri Srikant Patil,
Additional Commissioner & FAA and Shri Aijaz Unnisa, CPIO at NIC videoconferencing
facility at Hyderabad.

2. The appellant filed RTI-request dated 15.8.2010 seeking information in a tabular
form (provided by the appellant) seeking information regarding supply of laser blades to
TTD, Tirupathi during the year 2005-06 to 2009-10 by M/s. Malhotra Shaving Products (P)
Ltd., Hyderabad.

3. Upon not getting the required information from the CPIO, the appellant preferred
first-appeal before FAA. The FAA vide order No. II/39/2010-RTI Tech (Appeal) dated
19.10.2010 upheld the reply of CPIO.

2 Case No. CIC/SS/A/2011/000528

4. On perusing the records, it is observed by the Commission that the appellant has
filed six identical second-appeals seeking information pertaining to M/s. Malhotra Shaving
Products (P) Ltd, Hyderabad through six different RTI-applications.

5. The Commission has heard one of the second-appeals of the appellant in case No.
CIC/SS/A/2011/000529 on 27.6.2011 and dismissed the appeal vide its order dated
6.7.2011

7. Consistent with the above-said decision of the Commission in Case No.
CIC/SS/A/2011/000529 dated 6.7.2011, the Commission observes that the information
regarding supply of laser blades to TTD, Tirupathi during the year 2005-06 to 2009-10 by
M/s. Malhotra Shaving Products (P) Ltd., Hyderabad, as per her RTI-request dated
25.8.2010 cannot be disclosed to the appellant.

The appeal is dismissed.

(Sushma Singh)
Information Commissioner
26.8.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Smt. V. Radhika,
H. No. 11-13-156, Road No. 3, Alkapuri,
Near R.K. Puram
Hyderabad-500035

The Assistant Commissioner & CPIO,
Office of Commissioner of Customs & Central Excise,
Hyderabad-IV Commissionerate, Posnett Bhavan,
Tilak Road, Ramakoti,
Hyderabad-500001.

The Additional Commissioner &First Appellate Authority,
Office of Commissioner of Customs & Central Excise,
Hyderabad-IV Commissionerate, Posnett Bhavan,
Tilak Road, Ramakoti,
Hyderabad-500001.

3 Case No. CIC/SS/A/2011/000528