Central Information Commission Judgements

Mr.M Chelladurai vs Ministry Of Defence on 19 May, 2011

Central Information Commission
Mr.M Chelladurai vs Ministry Of Defence on 19 May, 2011
                CENTRAL INFORMATION COMMISSION
                Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                    File No.CIC/LS/A/2011/000267

Appellant                                 :      M. Chelladurai
Respondent                      :          DRDO
Date of hearing                 :         19.5.2011
Date of decision                :         19.5.2011

FACTS

The matter is heard today dated 19.5.2011. Appellant not present.
The DRDO is represented by Dr. A. K. Tyagi, Scientist ‘F’.

2. I have heard Dr. Tyagi and also perused the relevant records. It is
noticed that in RTI application dated 22nd June 2010, the appellant had raised two
queries. The first query relates to non communication of adverse remarks to him and
the second query relates to the acceptance of such remarks by CEPTEM. Dr. Tyagi
submits that the CPIO had informed the appellant vide letter dated 10th November,
2010, that the remarks extracted by the appellant in the RTI application were not
considered to be adverse in terms of the policy guidelines incorporated in ACR
Booklet, Part-II of 2005. Dr. Tyagi submits that any grading above 40% is not
considered to be adverse and as the appellant was graded ‘FAIR’, this grading is above
40%.

3. This may be so. The least that can be done is to send photocopy of
the relevant extracts from the ACR Booklet to the appellant, free of cost, in next 03
weeks time.

4. As regards the second query, suffice it to say that it was the mandate
of CEMPTEM to take a view on the entries made in the appellant’s ACR for the year
2005. It does not appear to have been their job to communicate ‘adverse remarks’
contained therein to the appellant. In the premises, no action is called for on query
referred to above.

Sd/-

(M.L. Sharma)
Central 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.

(K.L. Das)
Deputy Registrar

Address of parties :-

1. The Scientist ‘G’ & CPIO
DRDO Bhawan, Rajaji Marg,
New Delhi-110105

2. The Appellate Authority
DRDO Bhawan, Rajaji Marg,
New Delhi-110105

3. Shri M. Chelladurai
MSL-Division,
CVRDE, Avadi,
Chennai