Central Information Commission Judgements

Mr.A K Venkatachalapathy vs Central Vigilance Commission on 3 November, 2011

Central Information Commission
Mr.A K Venkatachalapathy vs Central Vigilance Commission on 3 November, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2011/001177
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                               3 November 2011


Date of decision                      :                               3 November 2011



Name of the Appellant                 :   Shri A K Venkatachalapathy
                                          Advocate, 185/13, Seethammal Colony,
                                          Gobichettipalayam, Erode, District,
                                          Tamilnadu - 638 452.


Name of the Public Authority          :   CPIO, Central Vigilance Commission,
                                          Satarkta Bhawan, Block A,
                                          GPO Complex, INA, New Delhi - 110 023.



        The Appellant was represented by Shri Rajkumar.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Surendra Mohan, Director,
        (ii)     Shri Dal Chand



Chief Information Commissioner                 :      Shri Satyananda Mishra



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

present in the Gobichettipalayam studio of the NIC through his representative. 

The   Respondents   were   present   in   our   chamber.   We   heard   both   their 

submissions.

3. The Appellant had wanted to know about the action taken on a complaint 

CIC/SM/A/2011/001177
he had sent to the CVC against the NHAI in respect of the construction of a 

particular road. The CPIO of the CVC informed him that the complaint had been 

sent to the NHAI and, therefore, the RTI application was also transferred to 

them. Thereafter, the Appellant preferred an appeal before the first Appellate 

Authority which was also transferred to the NHAI.

4. During the hearing, the Appellant insisted that he had a right to know 

about the investigations made by the CVC on the complaint preferred by him. 

On the  other hand,  the Respondent  submitted  that the  CVC had  not  found 

anything of vigilance angle in the complaint and, therefore, had not conducted 

any investigation on its own into this complaint and had instead transferred the 

entire   matter   to   the   NHAI   for   further   necessary   action.   If   indeed,   no 

investigation had been conducted by the CVC, obviously, the CPIO cannot be 

expected to provide any further details.

5. It is the NHAI which should provide whatever information is available in 

respect of this particular complaint forwarded to them by the CVC. Therefore, 

we direct the CPIO of the CVC to forward a copy of this order along with a copy 

of the RTI application to the NHAI with the further direction that the CPIO of the 

NHAI should provide the desired information to the Appellant directly within 15 

working days of receiving this order.

6. Needless   to   say,   the   Appellant   would   be   free   to   approach   the   first 

Appellate Authority in the NHAI and, later, the CIC if he is not satisfied with the 

information provided by the CPIO of the NHAI.

7. The appeal is disposed of accordingly.

CIC/SM/A/2011/001177

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/SM/A/2011/001177