Central Information Commission Judgements

Dr.Shashi Prabhakailash vs Ministry Of Information And … on 30 May, 2011

Central Information Commission
Dr.Shashi Prabhakailash vs Ministry Of Information And … on 30 May, 2011
                       In the Central Information Commission 
                                                     at
                                               New Delhi

                                                                             File No: CIC/AD/A/2011/000833


Date  of Hearing :  May 30, 2011

Date of Decision :  May 30, 2011


Parties:

           Applicant

           Dr. Shashi Prabha  Kailash
           Deputy Director (AR)
           Room No.202, 2nd Floor
           All India Radio
           Akashwani Bhawan
           New Delhi 110 001

           The Applicant was present during the hearing at the Commission

           Respondents

           O/o the Director
           DG: AIR
           Audio Research Unit
           Sansad Marg
           New Delhi

           Represented by : Shri K.K.Sundaram, CPIO & Director(AR)
                                     Shri S.R.Pandey, Consultant
                                     Shri L.S.Bajpai, CPIO, AIR, New Delhi
                                     Shri Masood Javed, Sr.A.O, AIR, New Delhi
                                     Shri Sunil Kumar, UDC, AIR, New Delhi
                                     Shri Jahan Singh, HC, AIR, New Delhi

           The Respondents were present at the Commission for the hearing 

Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                              Decision Notice
 As given in the decision
                       In the Central Information Commission 
                                                          at
                                                  New Delhi
                                                                                       File No: CIC/AD/A/2011/000833
                                                       ORDER

Background

1. The Applicant filed an RTI Application dt.10.11.10 with the CPIO, DG:AIR seeking information against 

14 points including  File   notings   from   which   transfer   order   dt.4.11.10   have   been   issued,  

Copies of representations received (if any) based on which her transfer has been ordered 

vide  above order, reason  for taking out her transfer order and action taken on the circulation of 

pamphlet by Shri Arvind Dhanvick on 5.4.04.     Shri R.C.Singh, CPIO replied on 3.12.10 furnishing 

point   wise   information.   The   Applicant   filed   an   appeal   dt.15.12.10   with   the   Appellate   Authority 

complaining that  inspite  of  depositing Rs.6/­, copies of notings have not been provided and that 

information against point No.5, is incorrect.  She also stated that no reply has been received against 

points 6, 7, 8, 12 and 13 and that despite visiting the section several times, nobody was available to 

allow inspection of the Directorate’s file.

2. Shri L.S.Bajpai, CPIO replied on 6.1.11.  With regard to points 6, 7 and 8, he stated that action has 

been taken (Memo issued) and with regard to points 12 and 13,  that the case has been sent to the 

Competent   Authority   for   enquiry.     The   Applicant   then   filed   another   appeal   dt.20.1.11   with   the 

Appellate Authority stating that with regard to points 6, 7, 12 and 13 reply is not satisfactory since the 

copies of action taken reports have not been provided.  Ms.T.Dolkar, Appellate Authority forwarded 

the appeal to the concerned Appellate Authority against point 5.  With regard to points 6, 7, 8, 12 and 

13, she directed the CPIO, AIR, Delhi to re­examine the points and provide the copies of action taken 

report  on receipt of  payment of additional charges as per RTI rules.  Being aggrieved with the reply, 

the Applicant filed a second appeal dt.22.2.11 before CIC.

Decision

3. During   the   hearing,   the   Respondents   handed   over   to   the   Appellant   in   the   presence   of   the 

undersigned, the action taken reports and copies of memos  sought by the Appellant  against  points 

6, 7, 8, 12 and 13.

4. With regard to points 2 and 5, the Appellant submitted that the information provided  is incorrect since 

she   is   aware   of   the   fact   that   the  representation   from   SC/ST  association  has  been   received  by 

DG:AIR.     She   produced   documentary   evidence   to   this   effect   before   the   Commission.   The 

Respondents submitted that they are from the Audience Research Unit and that the representations 

have not been received by them from DG:AIR and that the Appellant has already been informed 

about this. 

5. The Commission after hearing the submissions of both sides is of the view that the PIO   DG:AIR 

should  be  given  an  opportunity to present his point of view before the Commission while giving 

reasons as to why   a penalty should not be imposed upon him for not replying in time to the RTI 

application.  

6. The case is therefore adjourned till 7th July 2011 , 10.30 am when another hearing will be held in the 

chamber of the Information Commissioner, Mrs. Annapurna Dixit on the matter. The PIO, DG:AIR to 

be present along with the information and also with the explanation in response to the show cause 

notice.  

7. The PIO ARU  is directed to forward a copy of this Order to CPIO, DG:AIR .

8. The hearing is adjourned.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Dr. Shashi Prabha kailash
Deputy Director (AR)
Room No.202, 2nd Floor
All India Radio
Akashwani Bhawan
New Delhi 110 001

2. The Public Information Officer
O/o the Director
DG: AIR
Audio Research Unit
Sansad Marg
New Delhi

3. The Appellate Authority
O/o the Director
DG: AIR
Audio Research Unit
Sansad Marg
New Delhi

4. Officer in charge, NIC