Central Information Commission Judgements

Mr.Suresh Bahadur Singh vs Ministry Of Information And … on 4 August, 2010

Central Information Commission
Mr.Suresh Bahadur Singh vs Ministry Of Information And … on 4 August, 2010
                              Central Information Commission

                                                                                                   CIC/AD/C/2010/000558
                                                                                                    Dated August 4, 2010


Name of the Applicant                                     :     Shri Suresh Bahadur Singh


Name of the Public Authority                              :     Prasar Bharati


Background

1. The Applicant filed an RTI application dt.11.12.09 with the PIO, O/o Chief Engineer (NR) requesting 

for information against 8 points.   He stated that he is a disabled person and has been transferred 

under disabled quota to a place which is more than 500 km from his main residence in Pratapgarh 

without following the DoPT OM dt.10.5.90.  He sought the rules under which he was transferred and 

also   reasons   why   he   was   not   given   promotion.   Shri   Satya   Prakash,   CPIO   replied   on   20.1.10 

enclosing the desired information. Not satisfied with the reply, he filed an appeal dt.10.2.10 with the 

Appellate Authority with a copy to Central Information Commission stating that the reply provided by 

the PIO is incorrect.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 4, 

2010.  

3. Shri   M.M.Thaman,   DE,   Shri   G.K.Acharya,   Head   Clerk   and   Shri   Binod   Kumar,   Dealing   Asst. 

represented the Public Authority.

4. The Applicant was heard through audio conferencing.

Decision

5. The Respondents stated that the  information provided is correct and as available in the records. The 

Appellant however stated that information is incorrect. 

6. The Commission therefore  directs the PIO to provide an affidavit to the Commission with  a copy to 

the Appellant providing the same information and stating that the information provided is true and as 

per information available in the records.  The affidavit should reach the Commission with a copy to 

the   Appellant   by   4.9.10   and   the   Appellant   is   directed   to   submit   a   compliance   report   to   the 

Commission  by 11.9.10.

7. The Commission ordered accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Suresh Bahadur Singh
H.No.D­2/443, New Sector­L
LDA Colony
Behind Kranti Vidya Mandir
Bangla Bazar
Lucknow 226 012

2. The PIO
Prasar Bharati
O/o Chief Engineer (NR)
AIR & Doordarshan
Jamnagar House
Shahjahan Road
New Delhi

3. Officer incharge, NIC