Central Information Commission Judgements

Smt. Manisha Bansal vs Ministry Of Personnel, Public … on 15 July, 2011

Central Information Commission
Smt. Manisha Bansal vs Ministry Of Personnel, Public … on 15 July, 2011
                       In the Central Information Commission 
                                                       at
                                               New Delhi

                                                                         File No: CIC/SM/A/2011/000122­AD


Date of Hearing :  July 15, 2011

Date of Decision :  July 15, 2011


Parties:



           Appellant

           Smt. Manisha Bansal
           W/o Shri Mukesh Bansal
           Opp. to 293, Scheme No. 1,
           Aryanagar, 
           Alwar 301 001

           The Appellant, represented by his representative, was heard through audio.

           Respondents

           Department of Personnel & Training (DoPT)
           North Block,
           New Delhi




           Represented by: Shri Vibhag Mishra, Director and Shri Zoya C.B., U. S.



                         Information Commissioner            :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                            at
                                                    New Delhi

                                                                                   File No: CIC/SM/A/2011/000122­AD


                                                         ORDER

Background

1. The Applicant filed her RTI­application dated 17.06.2010 with the PIO, DoPT, New Delhi, seeking 

certain clarification in respect of the term  ‘set’  appearing in  the order issued by the DoPT to the 

different Ministries/Departments in relation to the provision of school dresses to the children as per 

the  scheme  ‘the  Children  Education Assistance & Re­imbursement of Tuition Fee’. The PIO,  on 

02.07.2010,   gave   the   required   clarification   to   the   Applicant   on   the   above   point.   He   (PIO)   also 

informed   the   Applicant   that   they   have   clarified   this   point   to   all   the   Departments,   which   have 

approached them in this regard. The Applicant, however, being aggrieved with the reply of the PIO, 

filed her 1st­appeal with the Appellate Authority on 28.07.2010 complaining that the PIO has neither 

given her the names of the Departments who sought the clarification on the above mentioned point, 

nor has he furnished the copies of clarification the public authority had issued to them. Besides, the 

Appellant also questioned if the public authority had realized the fact that there is a doubt among the 

Ministries/Departments in respect of above point   and questioned as to why it had not issued one 

common clarification to all the Ministries/Departments. The Appellate Authority, in his order dated 

03.08.2010,   recorded   that   the   PIO  has  provided  the  complete  information,  as  available  with  his 

division, to the Appellant and that clarification & interpretation do not qualify to be information under 

the RTI­Act. The Appellant, thereafter, filed the present petition dated nil before the Commission–

received on 03.11.2010– expressing her concern about the different interpretations being made by 

different   Departments   in   respect   of   the   above   mentioned   order   of   the   public   authority,   and   the 

consequences thereof. She also clarified that all what she wants to know from the Respondents is as 

to what interpretation is being made by the different departments with regard to the above mentioned 

point and in which manner the Education Allowance is being paid by them. 

Decision

2. During   the   hearing,   the   Respondents   informed   the   Commission   that   they   have   given   required 

clarification to the Appellant with respect to the reservations raised by her in her RTI­application. 

They, however, produced before the Commission an O.M. dated 30.12.2010 which contained  further 

explanation on various issues related to educational allowances including the present one (i.e sets of 

school dresses to be provided to the children as per the scheme ‘the Children Education Assistance  

& Re­imbursement of Tuition Fee’). The copy of this  O.M. according to them  has not been furnished 

to the Appellant as it has been issued after the present appeal, although the information contained it 

has already been conveyed to her.

3. Since the O.M. dated 30.12.2010 above completely satisfies the requirement of the Appellant’s RTI­

application, it is directed that the PIO should furnish a copy of the same to the Appellant within  1 

week of receipt of this order.

4. The Appeal is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Smt. Manish Bansal
W/o Shri Mukesh Bansal
Opp. to 293, Scheme No. 1,
Aryanagar, 
Alwar 301 001

2. The Appellate Authority
Department of Personnel & Training (DoPT)
North Block,
New Delhi

3. The Public Information Officer
Department of Personnel & Training (DoPT)
North Block,
New Delhi

4. Officer in charge, NIC