Central Information Commission Judgements

Shri.T Dharmaraj vs Ministry Of Earth Sciences on 21 July, 2010

Central Information Commission
Shri.T Dharmaraj vs Ministry Of Earth Sciences on 21 July, 2010
                                Central Information Commission
                       Complaint No.CIC/SM/C/2009/901342 dated 24­03­2008
                         Right to Information Act­2005­Under Section (18)



                                                                        Dated: 21 July 2010

Name of the Complainant                :   Shri T. Dharamraj
                                           Scientist C, I & O T Division,
                                           Indian Institute of Tropical Meterology, 
                                           Dr. Homi Bhabha Road,NCL Post, Pune - 411 
                                           008.


Name of the Public Authority           :   CPIO, Indian Institute of Tropical Meterology, Dr. 
                                           Homi Bhabha Road,
                                           NCL Post, Pune - 411 008.


         The Complainant was present in person.

         No one was present on behalf of the Respondent.

2. In this case, the Appellant had, in his application dated 24 March 2008, requested the 

CPIO for the certified copies of his annual confidential reports (ACRs) for the period from 2000 

to 2007. In his reply dated 10 April 2008, the CPIO refused to disclose the information based 

on some instruction received from the Government of India following a decision by the CIC. 

Not satisfied with the reply of the CPIO, the Appellant had preferred an appeal on 6 May 2008. 

It is not clear if the Appellate Authority had passed any order on the appeal. However, now the 

Appellant has approached the CIC in second appeal.

3. We heard  this  case  through  video conferencing.  The  Appellant  was  present  in the 

Pune studio of the NIC. The Respondent was not present in spite of notice. We heard the 

submissions of the Appellant. In the last two years, the CIC has consistently held that an 

employee has a right to obtain copies of his own ACRs. Therefore, we now direct the CPIO to 

provide to the Appellant within 10 working days from the receipt of this order the photocopies 

of his ACRs for the period from 2000 to 2007 free of cost.

4. With the above direction, the appeal is disposed off.

CIC/SM/C/2009/901342

5. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
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.

(Vijay Bhalla)
Assistant Registrar 

CIC/SM/C/2009/901342