Central Information Commission Judgements

Mr.Ravi Anand vs Ministry Of Information And … on 26 April, 2010

Central Information Commission
Mr.Ravi Anand vs Ministry Of Information And … on 26 April, 2010
                      Central Information Commission

                                                                                     CIC/AD/A/2010/000426
                                                                                        Dated April 26, 2010


Name of the Appellant                               :    Mr. Ravi Anand


Name of the Public Authority                        :    Prasar Bharati, New Delhi


Background

1. The Applicant filed his RTI Request on 27.08.2009,  with the PIO Prasar  Bharati, New 

Delhi, seeking information against 4 points related to the “Impugned Seniority” assigned 

to   him   and   repeatedly   disputed   by   him   through   various   representations   including   the 

reasons for not taking up his representation of 2.6.09 before issuing promotion order on 

12.8.09.     The   PIO   replied   on   30.09.2009   stating   that   the   Applicant   has   raised   some 

questions in the form of queries such as ‘What and Why’ and that the RTI Act does not 

cast   on  the   Public  Authority   any  obligations  to   answer  queries  in   which   an   Applicant 

attempts to elicit answers to his questions with prefixes, such as why, what and whether. 

Further it is not ‘information’ as defined u/s 2 (f) of the RTI Act, 2005. Not satisfied with 

the   reply,     the   Applicant   filed   his   First   Appeal   on   27.10.2009   requesting   for   the 

information  /No./   Details   of   court   cases   which   were   pending   before   courts   and   were 

referred to by DG AIR vide letter dated 11.10.2001 mentioning the matter as subjudice 

and also to provide him with  the office orders/details which affected his seniority as JTS 

officer  for  the   year  1984.  The   Appellate   Authority  replied   on  25.11.2009   directing   the 

CPIO to allow the Appellant to inspect the records on a mutually convenient date. Still not 

satisfied, the Applicant  filed his Second Appeal  before the Commission on 26.03.2010 

commenting on the information provided and also requesting the Commission to exercise 

its powers to trigger the process of recasting the roster of seniority and accordingly grant 

him promotion with consequential benefits. 

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

for April 26, 2010.  

3. Mr. R.K. Dhall, Dy. Director, Ms. Anu Kalra, Section Officer, S.R. Pandey, Consultant 

represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. After hearing both sides  and as requested by the Appellant the Commission  directs that 

File No­ 1/4/99­S3 may be inspected by the Appellant and he be provided with copies of 

documents he requires. The copy of the judgment referred to in  various communication 

to the Appellant by the Public Authority, as sought by the Appellant in point 1 of his first 

appeal  may be furnished to him. The PIO to obtain clarification with respect to Numbers 

of posts in group A & B in the UPSC Engineering Examination   in the year 1976. This 

information   may  be   obtained   from  the   Ministry  and   provided   to   the   Appellant   by  PIO 

Prasar Bharati.  All information to be provided by 15.05.2010.  

6. The appeal is accordingly disposed of. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr. Ravi Anand,
H No­ 1172, Indira Nagar,
Lucknow,
UP­ 226016

2. The Public Information Officer,
Prasar Bharati, 
O/o the DDA (E), S­III Section,
DG: AIR, Akashwani Bhavan,
Parliament Street,
New Delhi

3. The Appellate Authority,
Prasar Bharati, 
O/o the Director (A),
DG: AIR, Akashwani Bhavan,
Parliament Street,
New Delhi

4. Officer in charge, NIC

5. Press E Group, CIC