CENTRAL INFORMATION COMMISSION
Complaint No.- CIC/WB/C/2007/00814 dated 30.10.'07
Right to Information Act- Sec 18
Complainant: Shri K. Saravanan
Respondent: Central Reserve Police Force, (CRPF) New Delhi.
Facts
: –
By an application dated 15-06-2007 Shri K. Saravanan of
Ramanathapuram District, Tamil Nadu sought information regarding action taken
on his appeals dated 15-10-2004, 22-04-2005 and 11-10-2006 filed against his
dismissal order dated 27-08-2004 from the Central Public Information Officer,
Central Reserve Police Force, Hyderabad. In response, the copy of the
application of Shri K. Saravanan was endorsed to Directorate, CRPF, New Delhi
and a reply against which was sent to the complainant Shri K. Saravanan dated
19-07-2007 by the CPIO & ADIGP (Adm.) CRPF, New Delhi Shri Ramesh
Chandra in which the information was denied u/s 24(1) of RTI Act. Shri K.
Saravanan has then complained to this Commission.
The Central Reserve Police Force is listed at S No. 10 of the Second
Schedule of Right to Information Act, 2005 and therefore outside the purview of
the RTI Act except as per the Proviso to Sec 24 (1) in respect to “information
pertaining to the allegations of corruption and human rights violations”. The
information sought by the complainant Shri Saravanan cannot be placed under
either category. This is merely information regarding an issue of enforcement of
discipline in a security force in processing an application on the circumstances
leading to complainant Shri K. Saravanan’s dismissal from service. In view of
this, the complaint is not admissible under the RTI Act. Hence, we find the
present complaint without merit and it is hereby dismissed.
Announced. Notice of this decision be given free of cost to the parties.
Wajahat Habibullah
(Chief Information Commissioner)
22-06-2009
1
Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of
this Commission.
Pankaj K. P. Shreyaskar
Joint Registrar.
22-06-2009
2