Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/SS/A/2011/000225
Name of Appellant : Sh. Bhagwan chand Saxena
(The Appellant was present)
Name of Respondent : M/o Commerce & Industry, Jai Singh road, Delhi
(Represented by Sh. A. C. Dutt, CPIO &
Sh. Rajesh Singh, Dy. Director)
The matter was heard on : 19.05.2011
ORDER
Sh. Bhagwan Chand Saxena, the Appellant, filed an RTI application dated
22.09.2010 sought following information:
“A. It is on records whenever there is change as addition/deletion of manpower in
EIC, it has been initiating fresh work allocations. In order to know the details of work
allocated to Additional Director stating date of his joining EIC, Joint Director stating
date of his joining EIC and those of Deputy DirectorNT & Assistant Director – NT a
fresh or old, application requests for provision of certified copies of work allocation to
those.
B. Please provide Name & Designation of the officer who is accountable and
responsible for handling work of recruitment process of EIC against various
advertisement released as per work allocations.”
The PIO vide letter dated 6.10.2010 provided copies of the allocation of work
orders of the officers of EIC. Not satisfied with the reply the Appellant filed an appeal
before the First Appellate Authority (FAA). The FAA vide decision dated 29.10.2010
directed the PIO to furnish the date of joining of the Addl. Director, Jt. Director , Dy.
Director & Asst. Director at EIC. However, not satisfied with the reply, the Appellant has
filed the present appeal before the Commission.
During the hearing the Appellant submits that he has been furnished complete
information. On the other hand the Respondent submit that complete requisite
information as per record has been furnished to the Appellant. The Respondent further
submit that the Appellant has filed almost 284 RTI applications after his dismissal from
service. It is also submitted by the Respondent that by filing so many RTI applications
Appellant is putting great strain on the already scares manpower resources of the
organization.
[
After hearing parties and on perusal of the relevant documents on file, and
with regard to the large number of RTI applications, the Commission can only advise the
Appellant to behave like a responsible citizen, while speaking only for the RTI Act. Be
that as it may, in the present case the Commission deems it fit to direct the PIO to revisit
the matter and provide complete requisite information on point no. ‘b’ of the RTI
application. In respect of other points, requisite information has been provided to the
Appellant.
The matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
25.05.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. Bhagwan Chand Saxena
23/89, East Azad Nagar
Delhi-110051
2. The Public Information Officer
Dy. Director
Export Inspection Council of India
M/o Commerce & Industry
Govt. of India
3rd Floor, NDYMCA Cultural Building
1 Jai Singh Road
New Delhi-110001
3. The Appellate Authority
Export Inspection Council of India
M/o Commerce & Industry
Govt. of India
3rd Floor, NDYMCA Cultural Building
1 Jai Singh Road
New Delhi-110001