Central Information Commission Judgements

Ms.Rani vs Government Of Nct Of Delhi on 29 August, 2011

Central Information Commission
Ms.Rani vs Government Of Nct Of Delhi on 29 August, 2011
                       In the Central Information Commission 
                                                    at
                                              New Delhi

                                                                           File No: CIC/AD/A/2011/001643




Date  of Hearing :  August 29, 2011

Date of Decision :  August 29, 2011


Parties:

           Applicant

           Ms.Rani
           D/o Shri Ramesh Mishra
           R/o A­41, st.No.3
           Jaitpur Extension
           Badarpur
           New Delhi 110 044

           The Applicant was present along with Shri Raj Kumar Mishra and Shri Ashok Kumar Sherawat during 
           the hearing.


           Respondents

           Delhi Transport Corporation
           O/o the Senior Manager
           BBM complex
           Delhi 110 009

           Represented by : Ms.Renu Popli, PIO & Sr.Manager
                                   Shri Subash Chander




                         Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission 
                                                          at
                                                  New Delhi

                                                                                    File No: CIC/AD/A/2011/001643



                                                       ORDER

Background

1. The Applicant filed an RTI Application dt.9.7.10 with the PIO, DTC seeking information against four 

points including the  reasons as to why  the person (Regn.No.2010120085) who is much junior to her 

in  the  employment  exchange    (Regn. No.2010129019)  got an interview  letter  and  was  recruited 

whereas she did not get even the interview letter.  .Ms.Renu Popli, PIO replied on 9.8.10 enclosing 

the following information dt.22.7.10 furnished by the concerned officer:

Engagement of conductor on contractual basis for 89 days from the candidates sponsored by the  

employment   exchange   were   considered   on   seniority   of   registration   with   last   No.2009152549.  

Contractual engagement is not covered under reservation.

Not satisfied with the reply, the   Applicant filed an appeal dt.11.10.10 with the Appellate Authority 

stating that information provided is inadequate.  The Appellate Authority replied on 30.11.10.  Being 

aggrieved with the reply, the Applicant filed a second appeal dt.11.7.11 before CIC.

Decision

2. During the hearing the Appellant sought information against all the points. The Commission therefore 

reviewed the information sought, pointwise and decided as given below:

Point 1

The Commission holds that no information has been sought against this point.

Point 2

The Appellant submitted that the person who is junior to her had received the  interview letter from 

the DTC   whereas she has not received any.  The Respondents however maintained their position 

that the last person to be called for the interview was one with the  registration number 2009152549. 

The Appellant who  alleged that a person with a registration number after that give to her has been 
called for an interview by the DTC, however was unable to produce any proof that the junior (Roll no. 

2010120085) was indeed called for the interview. In this peculiar situation, the  Commission believes 

that  Appellant will only be satisfied if she is allowed by the to inspect all the records relating to the 

engagement of conductor on contractual basis for 89 days,  on a mutually convenient date  so that 

she can check for herself whether her junior has been called for an interview and if yes, the reasons 

as to why she/he(the junior)   was called and why she(Appellant)   was not. The Appellant may be 

provided with attested copies of documents, free of cost. 

Point 3

The Respondents submitted that information sought runs into 10000 pages and compiling the same 

would disproportionately divert the resources of the Public Authority.   When the Appellant suggested 

that the same be provided in the form of a CD, the Respondents submitted that even then it would 

disproportionately divert the resources of the Public Authority since 10000 pages will first have to be 

scanned before the same are copied into a CD.

In the light of this submission, the  Commission directs the PIO to  allow the Appellant to inspect the 

relevant records on a mutually convenient date and time and to provide him with attested copies of 

documents free of cost identified by him  upto 100 pages free of cost and to charge him at Rs.2/­ per 

page for pages beyond that number. 

Point 4

The Commission directs the PIO to provide the information sought against this query.

All information to be provided by  29.9.11.

3. The Commission directs the PIO to show cause as to why action should not be initiated against 

him/her u/s 20(1) of the RTI Act for not replying to the information sought against points 3 and 4. 

He/She is directed to submit his/her written response so as to reach the Commission by 5.10.11.

4. The appeal is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Rani
D/o Shri Ramesh Mishra
R/o A­41, st.No.3
Jaitpur Extension
Badarpur
New Delhi 110 044

2. The Public Information Officer
Delhi Transport Corporation
O/o the Senior Manager
BBM complex
Delhi 110 009

3. The Appellate Authority
Delhi Transport Corporation
O/o the Chief General Manager
I.P.Estate
New Delhi

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.