Central Information Commission
CIC/AD/A/2010/000652
Dated June 9, 2010
Name of the Applicants : Shri Bal Krishan Sharma
Name of the Public Authority : AIR, Kota
Background
1. The Applicant filed an RTI application dt.9.9.09 with the PIO, AIR, Kota. He requested for information
related to talkers who were invited to participate in the programme ‘Kheti Va Ghar’ in AIR during the
period 1.1.2000 to 30.6.2008. He also provided the names of various talkers who were invited.
Furthermore he sought details of programme broadcast in respect of each one of them besides their
addresses, their duties, recording and amount of fees paid to them etc. He also sought information
related to Shri Brijendra Singh, compere including the dates on which he had been employed and the
amount paid to him The PIO replied on 1.10.09 requesting the Applicant to deposit Rs.520/ towards
supply of 260 pages of information. Not satisfied with the reply, the Applicant filed an appeal
dt.19.11.09 with the Appellate Authority reiterating his request for the information. Ms.Vijayalaxmi
Chhabra, Appellate Authority replied on 7.12.09 directing the PIO to provide the correct information
sought by the Applicant . In compliance with the orders of the Appellate Authority, the PIO provided
the information consisting of 260 pages of information free of cost. Still not satisfied, the Applicant
filed a second appeal dt.4.3.10 before CIC stating that the then CPIO had threatened him and that he
had lodged an FIR with the police, a copy of which was also enclosed by him.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 9,
2010.
3. Shri N.R.Meena, PIO and Shri M.K.Raga, Accountant represented the Public Authority.
4. The Applicant was not present during the hearing.
Decision
4. The Commission observed that the Appellant has not sought any relief from the Commission and
that he has only complained that the CPIO had threatened him. It was also noted that the Appellant
has already filed an FIR with the police and that the police has been seized of the matter and hence
the Commission finds no reason to interfere with the functioning of the law enforcing authority.
5. The appeal is rejected.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Bal Krishan Sharma
H.No.173 – A
Surya Nagar
Tarron Ki Koot
Tonk road
Jaipur 302 029
2. The PIO
O/o Station Director
All India Radio
Kota
3. The Appellate Authority
O/o Dy. Director General (WR)
All India Radio
Broadcasting House
Backbay Reclamation
Mumbai 400 020
4. Officer incharge, NIC
5. Press E Group, CIC