Central Information Commission
Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
Bhikaji Cama Place, New Delhi110066
Web: www.cic.gov.in Tel No: 26167931
Case No. CIC/AT/A/2010/000810/SS
Name of the Appellant : Shri K.N. Maniyan
(The Appellant was not present)
Name of the Public Authority : National Institute of Rock Mehanics,
Karnataka.
Represented by Dr. C. Srinivasan,
Scientist and and Shri A.N. Nagarajan,
Registrar.
The matter was heard on : 13.5.2011.
ORDER
Shri K.N. Maniyar, the Appellant, through his RTI application dated
24.12.2008, sought the following information from the PIO:
1. The Final Report of the Sub Committee’s recommendation on
Recruitment & Promotion Policy and Pay Scale of Scientific Staff, Technical Staff
and Administrative Staff at NIRM duly signed by the Committee members.
2. Prevailing CSIR Pay Scale, qualification and Experience on the basis of
which the Committee had adopted Pay Scale of Scientific, Technical and
Administrative Staff at NIRM.
3. Approved minutes of 8th meeting held on 23rd Oct. 1990 (signed by the
Chairman & members of the NIRM Board), in which the Board members had
approved the R&P Rules and Pay Scale or NIRM.
The PIO, vide letter dated 24.2.2009 replied to Appellant which reads as
follows:
1. The SubCommittee comprising three members of the Governing
Body had informed the GB in its 9th meeting about the finalization of
R&P Rules by the SubCommittee. The GB then after due
deliberation approved the R&P Rules. The approved minutes is
enclosed as stated in para 3 below. However, the draft submitted to
the Governing Body in its 9th meeting held on 23rd Oct 1990 is
available.
2. The relevant papers are not traceable. However, the draft submitted
to the Governing Body in its 9th meeting held on 23rd October 1990 is
available.
3. Copy of the relevant page containing the Item No.7 Recruitment &
Promotion Rules signed by the Chairman and Secretarycum
Administrative Officer is enclosed. It is appropriate to mention that
the confirmed minutes are only signed by the Chairman and the
Secretary of the Institute and there be no signature of other
members.
Not satisfied with the reply, the Appellant filed an appeal before the First
Appellate Authority (FAA). The FAA, vide its decision dated 30.3.2009 upheld the
reply of the PIO, hence the present appeal before the Commission.
During the hearing the Respondent submits that complete information
available on record has already been furnished to the Appellant. Shri A.N.
Nagaraja through his written representation pleads that the Appellant is raising his
grievance since 1998 and so far he has tried in vain the same issue before various
agencies including National Human Right Commission, State Commissioner of
Disabilities, Bangalore, High Court of Karnataka and the Ministry of Mines and that
the NIRM has not violated any provision of the rules while providing Shri Maniyan,
the Appellant, all the legitimate benefits.
After hearing the parties and on perusal of relevant documents on file the
Commission is of the view that information available on record and permissible
under the RTI Act has been provided to the Appellant, hence no interference is
called for.
The matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
19.5.2011
Authenticated true copy:
(S.Padmanabha)
Under Secretary & Deputy Registrar
Copy to:
1. Shri K.N. Maniyan,
Indian Institute of Management,
Indore , Pigdamber, RAU453331.
2. The Public Information Officer,
National Institute of Rock Mechanics,
P.O. Champion Reefs, Kolar Gold Fields563117,
Karnataka.