Central Information Commission Judgements

Mr. Kailash Nath Bhardwaj vs Central Vigilance Commission on 8 June, 2011

Central Information Commission
Mr. Kailash Nath Bhardwaj vs Central Vigilance Commission on 8 June, 2011
                    Central Information Commission, New Delhi
                          File No.CIC/WB/C/2010/000015­SM
                 Right to Information Act­2005­Under Section  (19)



Date of hearing                        :                                      8 June 2011


Date of decision                       :                                      8 June 2011


Name of the Appellant                  :   Shri Kailash Nath Bhardwaj,
                                           Flat No. 301­G, Pocket 2,
                                           Mayur Vihar Phase 1,
                                           Delhi - 110 091.


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



       The Appellant was present in person.

       On behalf of the Respondent, the following were present:­
       (i)     Shri V.K. Nanda, Advisor,
       (ii)    Shri Raj Kumar, Section Officer



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions.

3. The Appellant had wanted to know about the action taken by the CVC on 

the   four   matters   included   in   the   complaint   made   by   him.   The   CPIO   had 

informed him that the CVC had forwarded his complaint to the LIC for taking 

CIC/WB/C/2010/000015
further necessary action. At the level of the Appellate Authority though, it was 

also decided to disclose the relevant file notings based on which the above 

decision had been taken in the CVC. Consequently, the copies of those records 

were also provided.

4. During the hearing, the Appellant submitted that the CVC had forwarded 

his complaint to the very same people against whom he had complained. He 

expressed his dissatisfaction at the manner in which the CVC had dealt with his 

complaint. On the other hand, the Respondents submitted that the complaint 

had been forwarded to the CVO of the LIC for further necessary action in terms 

of the policy followed by the CVC in this regard and that no other action had 

been taken at their end.

5. The CPIO, in this case, informed the Appellant about whatever action 

had been taken by the CVC on the complaint filed by him. If the Appellant is not 

happy with the action taken by the CVC, the CIC is not the forum to agitate that 

matter because we do not have any powers to adjudicate on the quality of the 

decision   taken   by   any   public   authority;   the   CIC   can   only   adjudicate   if   the 

desired   information   has  been   disclosed   or   not.   In   this   case,   the   CPIO  has 

truthfully informed the Appellant about whatever action had been taken by the 

CVC. Therefore, there is no ground to interfere with the decision of the CPIO or 

the Appellate Authority in this case.

6. The appeal is thus disposed of without any further orders.

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

CIC/WB/C/2010/000015
(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/WB/C/2010/000015