Central Information Commission Judgements

Mr.Dp Sinha vs Accountant General Of India on 14 November, 2011

Central Information Commission
Mr.Dp Sinha vs Accountant General Of India on 14 November, 2011
                      Central Information Commission, New Delhi
                           File No.CIC/AT/C/2010/000296­SM
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                         :                                14 November 2011


Date of decision                        :                                14 November 2011



Name of the Complainant                 :    Shri D P Sinha
                                             Manki Niketan, H.No. 17,
                                             Road No. 5, East Patel Nagar,
                                             Patna - 800 023.


Name of the Public Authority            :    CPIO, O/o. the Accountant General (A&E),
                                             Bihar, Birchand Patel Path,
                                             Patna, Bihar.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri Ram Heth, CPIO was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We heard this case through video conferencing. The Complainant was 

not present in spite of notice. The Respondent was present in the Patna studio 

of the NIC. We heard his submissions.

3. The Complainant had sought the copy of the PPO of one Siddheshwar P 

Sinha, a retired DFO and some other details about the advances availed of by 

him. The CPIO informed him that in the absence of the PPO number, it would 

not be possible to search out the desired details regarding the pension of this 

retired employee as the data  of the  pensioners  was being maintained PPO 

number  wise   and   not   by   their   names.   He   had   also   noted   that   the   desired 

information being about the personal matters of a third party pensioner, it was 

CIC/AT/C/2010/000296­SM
exempt from disclosure in terms of Section 8 (1) (j) of  the Right to Information 

(RTI) Act. The Appellate Authority had endorsed this decision.

4. During the hearing, the Respondent submitted that the pension details, 

running  into  hundreds  of  thousands  at   any  given  point  of  time,  were  being 

maintained in the office of the AG, PPO number­wise and not by the names of 

the pensioners and, therefore, in the absence of the PPO number, it would 

indeed be impossible to search out the desired details regarding a particular 

pensioner. Besides, he also submitted that, in any case, the office of the AG did 

not maintain the copy of the PPO; only the details of the PPO are recorded in a 

particular register. It seems only two copies of the PPO are always made and 

forwarded to the pensioner himself as also to the Treasury concerned. In the 

light of this explanation, we cannot find fault with the CPIO for not providing the 

copy of the PPO.

5. In respect of the other details regarding the advances availed of by the 

said pensioner, he submitted that they should be available in the office of the 

AG, Jharkhand and not with them after the bifurcations of the State of Bihar. He 

indicated that a copy of the RTI request had been forwarded to the CPIO of the 

office   of   the   AG,   Jharkhand   right   at   the   beginning.   It   is   not   clear   if   the 

Complainant has received any communication from that CPIO till date.

6. Assuming that he has not received any information from the CPIO of the 

office of the AG, Jharkhand, we direct that the CPIO of the AG, Bihar should 

forward a copy of our order to the CPIO in the office of the AG, Jharkhand who, 

in   turn,   should   provide   the   necessary   information   regarding   the   advances 

granted to this particular retired employee if such information is still available in 

that office. This should be complied with within 20 working days of receiving this 

CIC/AT/C/2010/000296­SM
order. In case, the relevant  records are no longer available, even then, the 

CPIO concerned must write to the Complainant and inform him accordingly.

7. The complaint is this post of accordingly. 

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

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/AT/C/2010/000296­SM