Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Central Information Commission

Mr.B Mohan vs Ministry Of Chemicals And Fertilizers on 6 July, 2011

                   CENTRAL INFORMATION COMMISSION
                              D- Wing, 2nd Floor,
                   August Kranti Bhavan, Bhikaji Cama Place,
                              New Delhi - 110066


                                                Appeal No.CIC/SS/A/2011/000462

PARTIES TO THE CASE:


Appellant                :     Mr B Mohan
Respondent               :     Ministry of Chemicals & Fertilizers
Date of Decision         :     6.7.2011
Appellant represented by -     Appellant in person
Respondent represented by -       Shri Shiv Narain, Director.
                                  Shri K. Sensarma, Director


                                      ORDER

BACKGROUND OF THE CASE

1. Date of RTI Application - 13/09/2010 Date of PIO's Reply - 11/10/2010 Date of First Appeal - 22/08/2010 Date of First Appellate Authority's Order - 25/11/2010

2. The Appellant through his RTI Application had sought the following information from the Respondent/Public Authority :

"(a). What are the formulations (with name of the companies) which were being marketed In violation of Para 8 (6) of the DPCO,1955 for which prices were fixed by the NPPA in the year 2008 and what are the prices fixed by the NPPA.
(b). Whether control samples of these formulations (involved in para 8 (6) violation cases) were collected from the companies and whether any notice issued to the concerned companies and If control sample were not collected and no notice was issued to the companies, what were the reasons for that."

3. The PIO in his order dated 11/10/2010 referred to the appellants' earlier RTI application which the appellant has filed on 28/06/2010 and relied as follows:

"In your original dated 28/06/2010, you have not mentioned either any specific name of the formulation or any prices of the formulation which is more than 8 to 10 times as claimed in your RTI application dated 28/06/2010. However whatever information is available with the NPPA has already been provided to you."

4. Aggrieved by the order of the PIO, the appellant went into the appeal before the First Appellate Authority (FAA). The FAA upheld the order of the PIO by stating, "It may be seen that in the reply by the CPIO, it has been clearly stated that the said details/information solicited by you were furnished vide this office letter no. 23011/07/(232)/09-Admn dated 30/07/2010. However, copy of the above said letter is enclosed for ready reference."

In the second appeal filed before the Commission, the appellant has pleaded that precise and specific information has not been provided to him in response to his RTI application.

DECISION NOTICE:

5. The Commission has carefully considered the submissions of the parties. Both the CPIO as well as the Appellate Authority have neither provided the requested information to the Appellant nor have they stated the reasons for not providing the information in accordance with Section 4 (1) (d) of the RTI Act. The Commission is of the view that this amounts to denial of information on the part of the CPIO. The information sought by the Appellant is not exempt under any of the provisions of RTI Act or even if it is so, still the CPIO as well as the FAA were mandated to provide reasons for the same in their respective orders. To our dismay, that has not been done.

6. The Commission sees no reason that why this information should be denied to the Appellant. The Commission hereby direct the CPIO to provide the Appellant the abovementioned requested information within 10 days from the receipt of this order.

7. The appeal is disposed of with the above directions.

Sd/-

Sushma Singh Information Commissioner