Central Information Commission Judgements

Mr.Vinod Kumar Sharma vs Ut Of Chandigarh on 24 June, 2011

Central Information Commission
Mr.Vinod Kumar Sharma vs Ut Of Chandigarh on 24 June, 2011
                                  1


             Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

       Adjunct to Appeal : No. CIC/DS/A/2011/000220 

 Appellant /Complainant       :       Sh. Vinod Kumar Sharma, 
Chandigarh      
Public Authority              :       Home Department(III), 
Chandigarh
                              (Sh.Roop Ram, then Supdt., 
                              Ms.Prerna Puri,FAA,  Sh.Amrit 
                              ,PA,k Sh.Dalip Singh
                              And Mandeep Yadav, Clerk)

Date of Hearing               :        24 June 2011 
Date of Decision              :        24 June 2011

Facts

:­ 

1. In   pursuance   of   Commission’s   order   dated 
12.5.2011,   CPIO   appeared   before   the   Commission   to 
explain   the   circumstances   which   led   to   denial   of 
disclosure of information to the appellant under the 
provisions   of   Section   8(1)(h),     even   though   as   per 
the   averments   of   the   appellant,   the   disciplinary 
proceedings   had   been   completed,   final   orders   passed 
and penalty awarded to the appellant well before the 
orders of the CPIO.

2. The   First   Appellate   Authority   has   also     some 
written   submissions   in   this   matter   and   was   also 
present at the hearing today.  

3.  CPIO   has   stated   that   the   appellant   is   a   former 
employee  of Chandigarh   Administration  and during   his 
service,   was   issued   various   charge­sheets   in 
departmental   proceedings   besides   registration   of 
serious criminal cases against him (details of these 
cases   are   provided   in   the   written   submission). 
Therefore,   keeping   in   view   the   background   of   the 
appellant,   who was  involved  in  criminal  intimidation 
and   launching   of   physical   attack,   the   CPIO,   in   his 
best judgement, invoke the provisions of Section 8(1)

(g)   in   denying   the   information   to   the   appellant. 
These  facts  were  also  in the  knowledge   of the First 
Appellate   Authority,   who,   therefore,   up­held   the 
order of the CPIO after exercising her best judgement 
in the given situation.  It is noted that these facts 
   Adjunct to Appeal : No. CIC/DS/A/2011/000220  
2

were not brought before the Commission at the hearing 
held on 12.5.2011, which should have been done by the 
CPIO   who   represented   the   Public   Authority   at   the 
hearing. 

DECISION NOTICE

4. After   hearing   the   arguments   presented   by   the 
CPIO   and   after   perusing   the   written   submissions   of 
the   First   Appellate   Authority,   the   Commission   is 
satisfied   with   the   explanation   that   in   view   of   the 
reputation and past behaviour of the appellant, which 
is   substantiated   by   providing   details   of   the   cases 
registered   against   the   appellant,   the   CPIO   and   the 
First   Appellate   Authority   had,   in   their   best 
judgement, taken the decision to deny the disclosure 
of information under the provisions of   Section 8(1)

(h)   and   8(1)(g)   of   the   Act.     The   Commission, 
therefore,   drops   the   proposed   penalty   proceedings 
against   the   CPIO   and   also   having   considered   afresh 
the  case  in the light  of  the facts  presented  before 
the   Commission   today,   withdraws   its   recommendations 
to   the   controlling   authority   to   issue   memo   of 
stricture to the First Appellate Authority for lapse 
in   discharging   her   duties   as   mandated   under   the   RTI 
Act.   The respondent has confirmed that on the basis 
of   the   Commission’s   previous   order,   he   has   already 
received   the   information   requested   by   him.     No 
further action is required to be taken.   The case is 
closed. 

 

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
 
Copy to:­

1. Shri Vinod KumarSharma
House No.2254, Sector­19­C,
Chandigarh

2. The CPIO
The Supdt. Home­111,
Chandigarh Administration Sectt.
Sector­19­C, UT Chandigarh 

   Adjunct to Appeal : No. CIC/DS/A/2011/000220  
3

3. The Appellate Authority
The Supdt. Home­111,
Chandigarh Administration Sectt.
Sector­19­C, UT Chandigarh 
 

 4. Shri Bhupiner Singh
Joint Transport Commissioner
Govt. of Haryana, Chandigarh

5. The Commissioner Transport
Govt. of Haryana, Chandigarh

 
    

   Adjunct to Appeal : No. CIC/DS/A/2011/000220