Central Information Commission Judgements

Sh. Clifford J Coelho vs National Aviation Company Of … on 27 November, 2008

Central Information Commission
Sh. Clifford J Coelho vs National Aviation Company Of … on 27 November, 2008
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                          Decision No.3483/IC(A)/2008
                                                            F. No.CIC/MA/A/2008/01438
                                                        Dated, the 27th November, 2008

Name of the Appellant:                  Sh. Clifford J Coelho

Name of the Public Authority:           National Aviation Company of India Ltd.
         i
Facts

:

1. The case was heard in absence of the appellant on 24/11/2008.

2. Through his application dated 21/4/2008, the appellant, a contractual
employee of the respondent, has sought for his salary details for 17 years from
August 1991 till date.

3. The CPIO replied and informed the appellant to collect the information, as
available with him, for 10 years, from January 1998 to April 2008. He also
informed that the information for the period from August 1991 to December 1997
are not available with his office and, therefore, cannot be provided.

4. In response to his 1st appeal, the Appellate Authority has allowed
inspection of records and directed the CPIO to provide the available information
free of cost.

5. Being not satisfied with the responses of the CPIO and the Appellate
Authority, the appellant has pleaded for providing correct and true information
from the respondent.

6. During the hearing, the CPIO stated that the appellant has not collected
the available information for ten years. He also stated that the information for the
remaining seven years, 1991 to 1997 are not available with them. Hence, it
cannot be furnished.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
Decision:

7. The appellant has sought for his salary details for 17 years, which are
maintained by the contractor through which the services of the appellant was
requisitioned. The CPIO has provided partial information but the appellant has
asked for complete information. The desired information is not maintained by the
respondent. But, the CPIO has made an effort to collect the information from the
contractor through which the appellant’s services were obtained. The CPIO is
directed to make efforts to obtain the remaining information from the concerned
contractor.

8. Since the information being old are not readily available, as stated by the
CPIO, the appellant should provide the relevant evidence, like salary-slip or
appointment letter or related documents to reconstruct the details of salary
payments, including deductions, if any. Both the parties should accordingly
cooperate in the matter in order to share the information within one month from
the date of issue of this decision.

9. The CPIO is also directed to furnish the available information free of cost
at the earliest.

10. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Sh. Clifford J. Coelho, Baburao House, Dewool Wadi, Chakala, Andheri
(East), Mumbai – 400 099.

2. Sh. R. Harihar, Executive Director (WR) & CPIO, National Aviation
Company of India Ltd., Airlines House, 113, Gurudwara Rakabganj Road,
New Delhi – 110 001.

3. Sh. S. Chandrasekhar, Director Finance & AA, National Aviation Company
of India Ltd., Airlines House, 113, Gurudwara Rakabganj Road, New Delhi

– 110 001.

ii
“All men by nature desire to know.” – Aristotle

2