Central Information Commission Judgements

Mr.Rajesh vs Air, Bhopal on 29 January, 2009

Central Information Commission
Mr.Rajesh vs Air, Bhopal on 29 January, 2009
             Central Information Commission
                                                        CIC/AD/A/X/09/00067/AD

                                                             Dated January 29, 2009

Name of the Appellant                    :    Mr.Rajesh

Name of the Public Authority             :    AIR, Bhopal

Background

1. The Appellant filed his RTI application dt.18.8.08 with the CPIO, AIR, Bhopal.

The Appellant wanted information about administrative and transfer matters.
The CPIO replied on 18.9.08 providing some information. Not satisfied with
the reply, the Appellant filed an appeal dt.14.10.08 with the Appellate
Authority. The Appellate Authority replied on 18.10.08 giving further
information. Still not satisfied, the Appellant filed a second appeal dt.10.11.08
before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for January 29, 2009.

3. Mr. A.K. Srivastava, ASD and CPIO and Ms. Usha Purie, Dy. Director General
and Appellate Authority represented the Public Authority.

4. The Appellant was present during the hearing.

Decision

5. Information against point 1 was provided to the Appellant during the hearing.

With regard to point 3 the Appellant stated that the issue was that of over
stay and he produced the list of officers who had availed of overstay for the
last 20 years. The Respondents submitted that the officers who have over
stayed did so within the requirement of the transfer policy and the station in
which they overstayed. They added that since the overstay has not been
based on rules, there is no further information to be provided to the
Appellant. With regard to point 4 (the order on which the subsequent order
of Ms. Rina Guha, Dy. Director, Admn. dt. 28.7.06 was brought out) the
Commission directs the CPIO, Directorate General, All India Radio to
provide the information directly to the Appellant. (A Copy of Ms. Rina
Guha’s order is enclosed for ready reference of the CPIO, Directorate
General, AIR). The Commission directs the CPIO to provide
nd
information/clarification against all the points, based on the 2 appeal by the
Appellant. Information to be provided within 20 days of the receipt of this
Order.

6. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer

Cc:

1. Mr.Rajesh
Transmission Executive (F&H)
Quarter No.C-2
Purana Panna Naka
Radio Colony
Akashvani
Chattarpur

2. The CPIO
O/o Dy. Dir. Genl. (CR-II)
All India Radio, Bhopal

3. The CPIO,
Dte. Geneeral All India Radio,
Akashvani Bhavan,
Sansad Marg,
New Delhi

4. The Appellate Authority
O/o Dy. Dir. Genl. (CR-II)
All India Radio, Bhopal

5. Officer in charge, NIC

6. Press E Group, CIC