Central Information Commission Judgements

Shri Subash Chander vs Food Corporation Of India on 16 March, 2009

Central Information Commission
Shri Subash Chander vs Food Corporation Of India on 16 March, 2009
          CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                             File No. CIC/PB/C/2008/00939/LS
Complainant             :        Shri Subash Chander
Public Authority         :       Food Corporation of India
                                 (through Smt. Meera Gyani, AGM)

Date of Hearing          :       16.3.2009
Date of Decision         :       16.3.2009
Facts

The matter in short, is that the complainant herein had joined the FCI in the
clerical cadre way back in 1972. He opted to join the Accounts Cadre in 1984. He
was promoted as Asst. Grade-I (Accounts) in 2000. His grievance, however, is that
his junior has been promoted but he has not been promoted. It is in this context that
he had sought information from the CPIO vide letter dated 5.5.2008.

2. The CPIO had responded to him vide letter dated 2.6.2008. Aggrieved with
the CPIO’s response, he has filed the present complaint.

3. The matter was heard on 16.3.2009. The complainant appeared before the
Commission. The public authority is represented by the officer named above. It is
the say of Smt Gyani that the promotions in the Accounts Cadre have been done as
per prevailing rules and procedures and no irregularity has been committed. The
complainant, however, is not satisfied with this. On a query raised by Smt Gyani,
the Commission hereby clarifies that as per its several earlier decisions, the
documents relating to promotion, DPCs and ACRs are not exempted from disclosure.

DECISION

4. The complainant is hereby directed to seek an appointment with Smt Gyani
on a working day for clarifying his doubts. Besides, Smt Gyani is also directed to
allow inspection of the relevant records by the complainant, if he, so desires and also
to provide him copies of the requisite documents.

5. The matter is disposed of subject to the above directions.

Sd/-

(M.L. Sharma)
Central 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

(K.L. Das)
Assistant Registrar