Central Information Commission Judgements

Mr.Prasanta Mukherjee vs National Institute Of … on 21 January, 2009

Central Information Commission
Mr.Prasanta Mukherjee vs National Institute Of … on 21 January, 2009
            Central Information Commission
                                                SA/UG/09/F5617 Y2FI/AD

                                                   Dated January 21, 2009

Name of the Appellant                :   Mr.Prasanta Mukherjee

Name of the Public Authority         :   National     Institute               of
                                         Homeopathy, Kolkatta


Background

1. The Appellant filed an RTI request dt.25.3.08 with the CPIO, National
Institute of Homeopathy. He wanted the following information:

i) Whether Recruitment Rules of the NIH at the relevant point of
time when Shri Shyamalendu Bhowmik was appointed and
subsequently promoted provided qualification Bachelor of Science in
the post of Jr. Accountant/Accountant or not/

ii) Whether Shri Shyamalendu Bhowmik presently Office
Superintendent obtained his qualification from any University in India
or not? If not, then, had he submitted any migration certificate from
the competent authority.

iii) Whether Shri Shyamalendu Bhowmik O.S was Indian Citizen at
the time of his appointment in the NIH?

iv) Whether there was any irregularities in the appointment and
subsequent promotion of shri Shyamalendu Bhowmik in the post of
Jr.Acct / acct.

The CPIO replied on 10.6.08 stating that information has already been
supplied on 23.5.08 and as a good gesture he enclosed the same
again. The Appellant filed an appeal dt.9.7.08 with the Appellate
Authority reiterating is request for information. The Appellate
Authority replied on 25.9.08. The Appellant filed a second appeal
dt.22.10.08 before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing on January 21, 2009.

3. Dr. Eswaradas, Director& CPIO; Mr.S.K. Bhattacharya, Professor and
Mr. S. Hazra represented the Public Authority.

4. The Appellant was represented by Mr. Probal Das.

Decision

5. The Appellant submitted that he had received one page of the
Recruitment rules which were neither clear nor certified by any
official of the Public Authority. He requested for a complete set of
rules. The Commission noted that in his second appeal the
Appellant sought new information which has not been sought in
the RTI application and that information against all the points
except against 4 has been provided. The Commission accordingly
directs the CPIO to provide a complete set of the Recruitment
Rules to the Appellant along with a certified copy of the Degree
Certificate of Mr. Shyamalendu Bhowmick . With regard to
irregularities in appointment and subsequent promotion of Mr.
Shyamalendu Bhowmick, the Commission advises the Appellant to
approach an appropriate forum for redressal of his grievance.

6. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.Prasanta Mukherjee
23, Russa Road
East 2nd Lane
Kolkatta 700 033

2. The CPIO
National Institute of Homeopathy
Block-GE, Sector III
Salt Lake, Kolkata 700 106

3. The Appellate Authority
National Institute of Homeopathy
Block-GE, Sector III
Salt Lake, Kolkata 700 106

4. Officer in charge, NIC

5. Press E Group, CIC