Central Information Commission
CIC/OK/A/2008/697/AD
Dated December 5, 2008
Name of the Appellant : Mr.Suresh Kumar
Shiv Gauri Niwas
13-A B Sector,
Vijay Nagar, Lalghati
Bhopal 462 030
Name of Public Authority : The CPIO
Doordarshan Kendra
Bhopal
Background
1. The RTI request was filed on 24.1.08. The Appellant wanted
information against 11 points related to recruitment /appointment to
the post of Production Assistant done by DDK, Bhopal from 2nd to 15th
December, 1993. The CAPIO, Doordarshan, Bhopal replied on 19.2.07
stating that with regard to points No.3 to 6 and to point 11,
information will be provided on payment of prescribed fees. As for the
other points, information is exempted from disclosure under Section
8(1)(e) of the RTI Act. The information contained in 64 pages was
provided on 13.3.08. The Appellant filed his first appeal on 25.2.08
stating that denial of information without giving any justification or
grounds as to how these provisions under Section 8(1)(e) are
applicable is malafide denial of the legitimate information. The
Appellate Authority replied on 12.3.08 disposing off the appeal by
directing the Director, DDK, Bhopal to examine the application afresh
and provide the required information to the Appellant, without
expressing any opinion and without specifying the time limit. The
Appellant filed his second appeal before the CIC on 26.4.08.
requesting for refund of Rs. 128/- for not providing the documents
within the time limit and reiterating his request for the information.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for December 5, 2008.
3. Mr.D.Prasad Rao, Director & CPIO and Mr.R.Venkateswarulu, Deputy
Director General and Appellate Authority along with Mr.Rajesh Sharma
and Mr.A.K.Gupta represented the Public Authority.
4. The Appellant Mr.Suresh Kumar was present in person during the
hearing.
Decision
5. After going through the case carefully and listening to the arguments,
the Commission directs the CPIO to provide information relating to
points 1,7,8,9 & 10 raised by the Appellant in his RTI application
within 1 month of receipt of this Order, free of cost.
6. The CPIO to showcause as to why the information sought against points
1,2,7,8,9,10 is exempted from disclosure under provisions of Section
8(1)(e) . The response to reach the Commission within 15 days of
receipt of this Order.
7. The appeal is disposed off
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(K.G.Nair)
Designated Officer
Cc:
1. Mr.Suresh Kumar
Shiv Gauri Niwas
13-A B Sector,
Vijay Nagar, Lalghati
Bhopal 462 030
2. The CPIO
Doordarshan Kendra
Bhopal
3. The Appellate Authority – RTI
Doordarshan Kendra
New Delhi
4. Officer incharge, NIC
5. Press E Group, CIC