Central Information Commission Judgements

Dr.Sukh Pal Singh vs Ministry Of Agriculture on 31 May, 2011

Central Information Commission
Dr.Sukh Pal Singh vs Ministry Of Agriculture on 31 May, 2011
                             Central Information Commission
                               2nd Floor, Room No. 305 B-Wing,
                                     August Kranti Bhawan
                                      Bhikaji Kama Place
                                           New Delhi
                                                                     Case No. CIC/SS/A/2011/000367

        Name of Appellant                        :       Sh. Sukh Pal Singh
                                                               (The Appellant was present)



        Name of Respondent                       :       Agricultural Scientist Recruitment Board, Krishi 
                                                         Anusandhan Bhawan­I, Pusa, New Delhi
                                                         (Represented by Mrs. Namrta Sharma, 
                                                         Dy. Secretary, Sh. Suren Pal, CPIO & 
                                                         Sh. N. K. Sharma, S.O.)


        The matter was heard on                  :       24.05.2011


                                                     ORDER

 

  Sh.   Sukh   Pal  Singh,   the   Appellant,   filed   an   RTI   application   dated   18.11.2010 
sought regarding  the denial of permission to appear in the interview for the post of ADG 
(Soil & Water Management) ICAR, New Delhi.   The PIO vide reply dated 16.12.2010 
provided point­wise reply to the Appellant.   Not satisfied with the reply, the Appellant 
filed an appeal before the First Appellate Authority (FAA).   The FAA vide decision 
dated   14.01.2011   further   clarified   the   position   regarding   the   sought   for   information. 
However still not satisfied with the reply the Appellant has filed the present appeal before 
the Commission.

During the hearing, the Appellant submits that the information has not been 
furnished   to   him   to   his   satisfaction.   On   the   other   hand   the   Respondent   submit   the 
requisite information as per record has been provided to the Appellant. 

After hearing the Respondent and on perusal of the relevant documents on file, the 
Commission is of the view that requisite information available on record and permissible 
under the RTI Act has been furnished to the Appellant.  No interference is called for on 
the part of the Commission. The reply of the PIO is upheld.

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

 

(Sushma Singh) 
                                                                          Information Commissioner 
31.05.2011

Authenticated true copy

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

1. Sh. Sukh Pal Singh

A­27, Sector­33, Noida

Dist. Gautam budh Nagar

UP­201301

2. The Public Information Officer

Technical Officer

Agricultural Scientist Recruitment board

Krishi Anusandhan Bhawan­I, Pusa

New Delhi

3. The Appellate Authority

Secretary 

Agricultural Scientist Recruitment board

Krishi Anusandhan Bhawan­I, Pusa

New Delhi