Central Information Commission Judgements

Shri. Shashi Kant vs Department Of Atomic Energy on 24 November, 2010

Central Information Commission
Shri. Shashi Kant vs Department Of Atomic Energy on 24 November, 2010
                   Central Information Commission, New Delhi
                        File No.CIC/SM/A/2010/000601 & 618
                Right to Information Act­2005­Under Section  (19)



Date of hearing                    :                              24 November 2010


Date of decision                   :                              24 November 2010


Name of the Appellant              :       Shri Shashi Kant, 
                                           12­B, Annapurana, 
                                           Anushatinagar, 
                                           Mumbai - 400094


Name of the Public Authority       :       Central Public Information Officer,
                                           Bhabha Atomic Research Centre, 
                                           Central Complex, 3rd Floor, 
                                           BARC, Trombay, 
                                           Mumbai ­ 400 085.


       The Appellant was present in person.

       On behalf of the Respondent, Smt. Parvathi Harikrishnan, CPIO, was 

present.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal accepted

Elements of the decision:

Section 8(1)(h) ­  directed the CPIO to provide information 

CIC/SM/A/2010/000601 & 618

2. We heard these two cases through videoconferencing. Both the parties 

were present in the Mumbai studio of the NIC. We heard their submissions.

3. In two separate applications, the Appellant had sought the copies of his 

annual confidential reports from the beginning of his career and also the rules 

and regulations governing the promotion of scientists from level E up to the 

level of the Distinguished Scientist. The CPIO had not provided any of this 

information on the ground that the ACRs could not be disclosed since these 

were held in a fiduciary relationship and therefore, exempted from disclosure 

under Section 8(1) (h) of the Right to Information (RTI) Act. In regard to the 

rules   and   regulations   governing   the   promotions   at   various   levels,   he   had 

referred the Appellant to the website of the DAE.

4. After hearing the submissions of both the parties, we do not see why the 

desired information should not be disclosed. In fact, in several decisions in the 

past, the CIC has clearly held that the copies of the ACRs of an employee 

should be disclosed to him if he asks for it. We now direct the CPIO to provide 

to   the   Appellant   within   15   working   days   from   the   receipt   of   this   order   the 

attested photocopies of his entire ACR dossier from the beginning till the end, 

that   is,   cover   to   cover   as   also   the   photocopies   of   the   relevant 

rules/regulations/guidelines based on which promotions are given to scientists 

from level E to the level of the Distinguished Scientist.

5. With the above directions, the appeal is our disposed off.

CIC/SM/A/2010/000601 & 618

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2010/000601 & 618