Central Information Commission Judgements

Mr. Raghavendra Rao Editor vs Vice-President Secratariat on 29 March, 2011

Central Information Commission
Mr. Raghavendra Rao Editor vs Vice-President Secratariat on 29 March, 2011
                       Central Information Commission, New Delhi
                      File No.CIC/WB/A/2010/000279, 280, 281 & 283
                    Right to Information Act­2005­Under Section  (19)


Date of hearing                        :                                29 March 2011


Date of decision                       :                                29 March 2011



Name of the Appellant                  :   Shri Vipin Kumar
                                           Editor, Room No. 221,
                                           Rajya Sabha Secretariat,
                                           Parliament House Annexe, New Delhi.


                                           Shri Rajesh Kumar Bhardwaj
                                           Editor, Room No. 225, 
                                           Rajya Sabha Secretariat,
                                           Parliament House Annexe, New Delhi.


                                           Smt. Nirupa Belwal
                                           Editor, Room No. 221, 
                                           Rajya Sabha Secretariat,
                                           Parliament House Annexe, New Delhi.


                                           Shri Raghvendra Rao,
                                           Editor, Room No. 225,
                                           Rajya Sabha Secretariat,
                                           Parliament House Annexe, New Delhi.


Name of the Public Authority           :   Central Public Information Officer,
                                           Vice­President's Secretariat,
                                           New Delhi.


                                           CPIO, Rajya Sabha Secretariat,
                                           Parliament House Annexe,
                                           New Delhi.



         One of the Appellant, Shri Raghavendra Rao was present.

         On behalf of the Respondent, the following were present:­

CIC/WB/A/2010/000279, 280, 281 & 283

(i) Shri Deepak Goyal, JS & AA,

(ii) Shri Prem Singh, DD,

(iii) Shri Sundip  Misra, Assistant Director,

(iv) Shri Ashok Dewan,

(v) Shri Mahitab Singh,

(vi) Shri Pawan Singh

Chief Information Commissioner : Shri Satyananda Mishra

2. Four identical second appeals had been fixed for hearing today. Only 

one   Appellant   out   of   the   four   appeared   before   us.   The   Respondents   also 

appeared. We heard their submissions.

3. In   identical   applications   addressed   to   the   CPIO,   the   Appellants   had 

sought some information regarding the acceptability of e­mail as a medium of 

representation to the VP of India/Chairman, Rajya Sabha, the modalities for 

meeting   personally   the   VP/Chairman,   Rajya   Sabha   and   the   information 

regarding the availability of any forum where an employee of the Rajya Sabha 

Secretariat can make a direct representation before the VP/Chairman, Rajya 

Sabha. Although the CPIO had provided some information by himself and the 

Appellate Authority had offered some further clarifications on these queries, the 

Appellant submitted that the copies of the file notings relating to the manner in 

which their representations had been considered and disposed of had not been 

provided to them in their entirety. Besides, he also submitted that the CPIO did 

not very clearly mention if an employee could send a representation through an 

e­mail to the VP/Chairman, Rajya Sabha.

4. The   Respondents   clarified   that   all   available   information   had   already 

been   provided   to   the   Appellants   and   the   relevant   file   in   which   their 

CIC/WB/A/2010/000279, 280, 281 & 283
representations had been dealt with was also shown to two of the Appellants 

including the one present during the present hearing. It was further submitted 

that later some pages were found to be missing from that file since the date of 

inspection. On our request, the relevant file was shown to us and we found that 

the pages from 11 to 44 were missing from it. We consider this to be a serious 

matter. We feel that the loss of so many pages from the file should be enquired 

into and responsibility fixed. Therefore, we direct the CPIO to bring this fact to 

the notice of the competent authority within the Rajya Sabha Secretariat for him 

to decide the manner and modality of enquiring into this matter. The outcome of 

the enquiry shall be reported to the CIC within two months of receiving this 

order.

5. In regard to the acceptability of the e­mail as a medium of making a 

representation to the VP of India/Chairman, Rajya Sabha, we direct the CPIO of 

the Rajya Sabha Secretariat to clarify this matter within 10 working days from 

the receipt of this order based on the available instructions/guidelines in this 

regard.

6. We   understand  that   the   representations  filed   by   the   Appellants  have 

since been considered by the competent authority and resolved. It is also noted 

that as far as the Vice President’s office is concerned, the CPIO had provided 

complete and adequate information. Thus, there is no further information to be 

given   in   this   case   other   than   the   above.   The   appeals   are   disposed   of 

accordingly. 

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

CIC/WB/A/2010/000279, 280, 281 & 283
(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/A/2010/000279, 280, 281 & 283