Central Information Commission Judgements

Mr. Manendra Kumar vs Central Reserve Police Force on 16 June, 2011

Central Information Commission
Mr. Manendra Kumar vs Central Reserve Police Force on 16 June, 2011
                              Central Information Commission
                                2nd Floor, Room No. 305 B-Wing,
                                      August Kranti Bhawan
                                       Bhikaji Kama Place
                                            New Delhi
                                                                  Case No. CIC/WB/A/2010/000821/SS

        Name of Appellant                          :       Sh. Manendra Kumar



        Name of Respondent                         :       CRPF, Eastern Sector, West Bengal


                                                       ORDER

 

  Sh.   Manendra   Kumar,   the   Appellant,   through   RTI   application   dated   2.11.2009 
sought information regarding a departmental enquiry against him in connection with the 
leakage   of   question   paper   for   recruitment   of   constables   and   other   matter   connected 
therewith.  The PIO vide letter dated17.12.2009 replied to the Appellant which reads:­

“In   this   connection,   it   is   stated   that   appeal   prepared   by   you   on   the   subject   under  
reference   with   requesting   to   provide   some   information   and   documents   is   pertains   to  
departmental  enquiry  which  was  held  against  you  under  section  11(1)  of CRPF  Act,  
1949 which cannot be termed as human right violation or corruption.  As per para­5 of  
CO­1/2007 and section 24(1) of RTI Act, 2005 if the request for information does not  
relate to human right violation or corruption the information will not be furnished.”

[ Aggrieved with the reply, the Appellant filed an appeal before the First Appellate 
Authority (FAA).    The  FAA  vide  decision  dated  10.02.2010  upheld  the  reply  of the 
CPIO.  The relevant portion of the decision of the FAA reads:­

“The grounds of the appeal put forth vide your RTI appeal dated 15.01.2010 has been  
examined   in   depth.     Since,   the   requisite   information   are   not   related   to   human   right  
violation or corruption, the same information may not be furnished to the applicant in  
terms of the RTI Act as envisaged in Para 5 of Circular Order 01.2007. A departmental  
enquiry was held against you and charges were framed for the misconduct which do not  
come under the purview of human right violation or corruption.  In view of foregoing, the  
appeal dated 15.01.2010 preferred by you rejected by appellate authority.”

The Commission through it letter dated 8.04.2011 sought the comments of PIO on 
the appeal.  The PIO vide letter dated 30.04.2011, reiterated to earlier reply of the PIO 
and FAA to the Appellant. 

On careful perusal of the relevant documents on file and also keeping in view that 
facts and circumstances of the present case, the Commission is of the considered view 
that the information sought by the Appellant does not pertain to allegations of corruption 
or human rights violation.  No interference is called in the replies of the Respondent. 

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
16.06.2011

Authenticated true copy

(K. K. Sharma)
OSD & Asst.Registrar
 Copy to:

1. Sh. Mandendra Kumar

O/o DIGP

CRPF , Amravati 

Durgapur 

West Bengal

2. Central Public Information Officer

O/o Inspector General of Police

Eastern Sector, CRPF

HC Block, Sector­III, P.O. IB Market
Salt Lake, Kolkata

West Bengal