Central Information Commission Judgements

Mr.N K Mohanram vs Ministry Of Information And … on 19 January, 2010

Central Information Commission
Mr.N K Mohanram vs Ministry Of Information And … on 19 January, 2010
                               Central Information Commission

                                                                                              CIC/AD/C/2009/001004
                                                                                             Dated January 19, 2010


Name of the Applicant                               :   Shri N.K. Mohan Ram


Name of the Public Authority                        :   DG: Doordarshan



Background

1. The applicant filed an RTI application dt.24.8.09 with the APIO, DG: Doordarshan requesting for 

the following information:

i) Copy of the full report of the preliminary enquiry in the case of atrocity filed by Shri B. 

Kempaiah,   Executive   Producer,   DDK,   Bangalore   against   the   applicant   submitted   by   Shri 

V.K.Agarwal, CE(I/C), DDK, New Delhi

ii) All the notings, correspondence and ATR further to the submission of the above referred 

preliminary enquiry report.

On not receiving any reply, he filed an appeal dt.30.9.09 with the CPIO, DG: Doordarshan and 

being aggrieved at not receiving any reply from the Appellate Authority, he filed another appeal 

dt.17.10.09 before the Appellate Authority. On still not receiving any reply, he filed a complaint dt. 

1.11.09   before   the   CIC.     The   CIC   vide   its   order   dt.26.11.09   directed   the   PIO   to   provide 

information to the Complainant by 29.12.09 and directed him to show cause in writing for the 

delay by 15.1.10.

2. The   Bench   of   Mrs.   Annapurna   Dixit,   Information   Commissioner,   scheduled   the   hearing   on 

January 19, 2010.  

3. Respondents were not present during the hearing.

4. The applicant was present during the hearing.

Decision

5. The Complainant submitted that partial information was provided on 9.12.09 and he had written to 

the CPIO on 19.12.09 seeking further clarification which was duly replied to on 30.12.09.   Not 

satisfied, he had replied to the CPIO on 13.1.10 and that there has been no response till then. 

He further added that he is seeking the letter by which DG: DD wrote to the National Commission 
of   SC/ST   and   Ministry   of   Information   &   Broadcasting   acquitting   him   (the   Complainant)   of   all 

charges.     The   Complainant   alleged   that   documents   provided   to   him   have   not   been   certified 

because   of   which   he   was   put   into   great   difficulty  while   filing   a   petition   before   the   CAT.   The 

Complainant also stated that letters are being sent under RTI by Suneetha Bharal, DDA without 

indicating whether she is CPIO or the deemed PIO.

6. In view of the fact that Complainant is seeking various correspondences and letters which can be 

easily identified by him if he is allowed to inspect the files, the Commission directs the PIO to 

allow inspection of relevant files by the Complainant on a mutually convenient date and time and 

to provide him with certified copies of documents he requires, free of cost.  The Commission also 

directs the PIO to attest each page of information already supplied to the Complainant when he 

visits the PIO’s office for inspection. The information may be provided by 31.01.2010 and the 

Complainant may submit a compliance report to the Commission by 07.02.2010.

7. The Commission further noted that information was provided only on 9.12.09 against the RTI 

application dated 24.08.09. Since the RTI application was made to APIO, the reply should have 

been given by 28.09.09, therefore, there is a delay of 71 days in providing information [28.09.09 

to   09.12.09,   exclusive   of   both   dates).   No   explanation   has   been   provided   to   the   order   dtd 

26.11.2009 wherein the CPIO was directed to send her explanation in writing to the Commission 

by 15th January 2010, to the Show Cause as to why a penalty of Rs. 25,000/­ may not be levied 

for delay in supply of information. Moreover, the PIO failed to appear before the Commission 

today (i.e. 19.01.2010) despite clear direction of the CIC. The Respondent has waived of the fair 

opportunity to explain in writing by 15th January 2010 and also to appear before the Commission 

on 19.01.2010 thereby indicating that she has nothing to say in the matter.    

8. Accordingly,   Ms.   Suneetha   Bharal,   DDA,   DG:Doordarshan   is   directed   to   pay   a   sum   of 

Rs.17,750/­[Rs. 250/­ x 71] in 5 equal monthly installments @ Rs.3550/­ per month.

9. The Appellate Authority is directed to recover the amount of Rs.17,750/­ from the salary payable 

to Ms. Suneetha Bharal, DDA, DG:Doordarshan by way of Demand Draft drawn in favour of ‘PAO 

CAT’ in 5 equal monthly instalments. The first installment should reach the Commission by 10th 

March 2010 and the last installment should reach by 10th July 2010.  The Demand Draft should 

be   addressed   to  Shri   G.   Subramanian,   Under   Secretary   &   Deputy   Registrar,   Central 

Information Commission, Club Building, Old JNU Campus, New Delhi 110 067.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri N.K.Mohan Ram
GF­8, ‘Atria Villa’
Palace Guttahalli Main Road
Malleshwaram
Bangalore 560 003

2. Ms.Suneetha Bharal
Deputy Director (A)
DG:Doordarshan
Copernicus Marg
New Delhi

3. The Appellate Authority
DG:Doordarshan
Copernicus Marg
New Delhi

4. The Director General
Doordarshan
Mandi House
New Delhi

5. Officer incharge, NIC

6. Press E Group, CIC