Central Information Commission Judgements

Shri Arun Kumar Anokhe vs Department Of Posts on 2 June, 2006

Central Information Commission
Shri Arun Kumar Anokhe vs Department Of Posts on 2 June, 2006


ORDER

Brief Facts:

1. The Appellant in this case is Shri Arun Kumar Anokhe, Advocate, who is representing Shri Sanjay Rangari, son of Shri Prahlad Rangari who retired as Postal Clerk, Station Para, Ward No. 11, Rajnandgaon on 04.07.2001 on grounds of invalidation. On his retirement, Shri Prahlad Rangari moved the Department of Posts, Ministry of Communications & IT for appointment of his son, Shri Sanjay Rangari on compassionate grounds.

2. The appeal of Shri Prahlad Rangari was turned down by the Department of Posts ‘as his family was not found to be in indigent conditions deserving immediate assistance for relief from financial destitution as provided under the rules.’

3. Shri Rangari then appealed to the Department and also to CVC levelling charges of corruption against the officials dealing with the case. This was done through Shri Arun Kumar Anokhe, Advocate.

4. Shri Anokhe requested for information on 17.1.2006 under five heads, four of which related to corruption in the Department while the fifth related to the compassionate appointment of Shri Prahlad Rangari’s son, but again alleging corruption in the Department. Not satisfied with the Department’s replies, Shri Anoke filed an appeal with this Commission.

5. The sion’s bench comprising Shri Wajahat Habibullah, Chief Information Commissioner and Dr. O.P. Kejariwal, Information Commission heard the case on 2nd June, 2006. The Department of Posts was represented by Shri A.B. Joshi, Deputy Director General (Vigilance) & CPIO, Department of Posts and Shri A.P. Srivastava, Assistant Director General (Vigilance). The Appellant nor his representative turned up for the hearing. Decision:

6. The Department of Posts informed the Commission that in its communication to Shri Anokhe, they had dealt with all the five issues raised by him. They showed to the Commission replies sent to the Appellant on all the five grounds. They also showed the Orders of the High Court staying the orders of CAT for action against Shri R.K. Choure (AD – staff) and also the Orders of the CVC concurring with the Department on the issue of corruption to the effect that they were not pursuing the matter further.

7. The Commission was satisfied with the replies of the Public Authority to the Appellant, Shri Arun Kumar Anokhe, and dismissed the appeal accordingly.