In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000538
Date of Hearing : May 11, 2011
Date of Decision : May 11, 2011
Parties:
Appellant
Shri Chander Bhan Dhindhoria
H.No. 1159 A, Housing Board Colony,
Sector 15 A,
Hisar 125 001
The Appellant was not present.
Respondents
Prasar Bharti
All India Radio
Rohtak
Represented by: Dr. Anita M. Kumar, PEX, Shri Ramphal Chahal, PEX and Shri S.R. Saini, PIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000538
ORDER
Background
1. The Applicant, through his RTIapplication dated 08.09.2010, filed with the PIO, Akashvani, Rohtak,
sought various information on different subjects (viz., Voice Test, Instructions, Assessment, Selection
process, action taken on letters) The PIO, through his replies dated 05.10.2010 and 20.10.2010,
preceded by an interim reply dated 13.09.2010, gave pointwise information to the Applicant. The
Applicant, however, aggrieved with the PIO’s reply, filed his 1stappeal with the Appellate Authority on
25.10.2010, who, vide his order dated 16.11.2010, asked the PIO to reexamine the Appellant’s
request at Sl. Nos. 13 & 4 and 6 and provide to him the required information. The PIO accordingly on
25.11.2010 furnished the required information to the Appellant. The Appellant, thereafter, approached
the Commission in 2nd -appeal on 27.12.2010 stating that he is not satisfied with the information
supplied to him in respect of Sl. No. 1,2,3,6 & 8 of his RTIapplication.
Decision
2. During the hearing, the Respondents stated that they have furnished complete information to the
Appellant as maintained by them in their records and that there is nothing more that can be given to
the Appellant corresponding to his RTIqueries.
3. After perusing the records and upon hearing the submissions, the Commission sees no infirmity
in the replies furnished to the Appellant by the Respondents which fulfill the disclosure requirement
under the RTIAct. It is accordingly directed that there shall be no further disclosure obligation on the
Respondents with regard to the present RTI application.
4. Appeal is disposed of with the above direction.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Chander Bhan Dhindhoria
H.No. 1159 A, Housing Board Colony,
Sector 15 A,
Hisar 125 001
2. The Appellate Authority
Prasar Bharti
Office of the Dy. Director General (NR)
All India Radio, Parliament Street,
Rohtak
3. The Public Information Officer
Prasar Bharti
Office of the Station Engineer
All India Radio,
Rohtak
4. Officer Incharge, NIC