Central Information Commission
                                                                                                     CIC/AD/A/2010/000800
                                                                                                      Dated August 5, 2010
Name of the Applicant                                       :    Shri Arun Kumar
Name of the Public Authority                                :    M/o Information & Broadcasting
Background
1. The Applicant filed an RTI application dt.2.2.10 with the Secretary, M/o Information and Broadcasting.
Shri S.P.Sharma, CPIO replied on 9.2.10. The information sought and the reply provided to are
given below:
S.No. Information sought Reply provided 1. Who conducts DPC of IB(E)S Min. of I&B
2. Who   are   the   Cadre   Controlling   Authority   in  Min. of I&B except posting/transfers
respect of IB(E)S officers
3. Status of Prasar Bharati Officers Prasar Bharati employees are Central Govt.
 employees  on  deemed  deputation  to  Prasar 
Bharati
4. Have   these   employees   been   absorbed   by  No,   the   employees   have   not   so   far   been 
Prasar Bharati absorbed in Prasar Bharati
5. Does Prasar Bharati get any annual aid/grant  Does not concerned BA(E) Section
from the Central Govt.
6. Are  these  IB(E)S  Officers working in Prasar  Yes
Bharati governed by CCS Conduct Rules
7. Which   office   namely   Min.   of   I&B   or   Prasar  Both   Min.   of   I&B   and   Prasar   Bharati   are 
Bharati have the responsibility to ensure that  responsible to ensure that IBES officers work 
the   IBES   officers   work   under   the   CCS  under CCS Conduct rules
Conduct Rules
8. Does the Min. of I&B know, that several IBES  Broadcast   Engineering   Society   has   been 
officers working in Prasar Bharati are involved  formed by retired Engineering officers of AIR 
in carrying out the commercial activities.  Are  &   DD   for   updating   the   skills   of   engineering 
these commercial activities permissible under  officers.     The   BES   organizes   the   expo   on 
CCS(Conduct) Rules annual   basis.     They   are   not   getting   any 
remuneration/aid from Prasar Bharati or Min. 
of I&B.  BES invites employees of AIR/DDn for 
participation   in   the   event   for   updating   their 
skills about latest technological development 
in field of Broadcasting.   BES Expo is being 
sponsored by Private companies.
Not satisfied with the reply, the Applicant filed an appeal dt.16.2.10 with the Appellate Authority
commenting on the reply provided against points 7 and 8. On not receiving any reply from the
Appellate Authority, he filed a second appeal dt.31.3.10 before CIC reiterating his request for the
information against points 7 and 8.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 5,
2010.
3. Shri S.P.Sharma, CPIO & Under Secretary, Shri V.K.Bhardwaj, Deputy Secretary and Appellate
Authority and Shri Raj Prakash, SO represented the Public Authority.
4. The Applicant was not present during the hearing.
Decision
5. During the hearing with regard to point 7, Shri V.K.Bhardwaj, Appellate Authority submitted that there
is no record of demarcation of responsibility between the Ministry and the Prasar Bharati to ensure
that IBES officers follow the CCS conduct rules and that both Ministry and Prasar Bharati are equally
responsible. Hence there is no further information available with regard to point 7. He, however,
added that normally in the case of minor issues Prasar Bharati takes the decisions whereas for major
issues such as major penalties, the Ministry is the responsible authority. With regard to point 8, the
Respondent added that BES is not in any way controlled either by the Ministry or by Prasar Bharati.
The Engineers who wish to be members of BES are only required to take the permission of the
Competent Authority.
6. The Commission while holding that complete information has been provided against point 7, however
directs the PIO to provide detailed clarification against point 8 to the Appellant. The information to
reach the Appellant by 5.9.10 and the Appellant may submit a compliance report to the Commission
by 12.9.10.
7. The appeal is disposed of with the above directions.
  (Annapurna Dixit)
Information Commissioner
Authenticated true copy:
 (G.Subramanian)
Deputy Registrar
Cc:
1. Shri Arun Kumar
President
RTI Club
H.No.331/13
Mohit Nagar
Dehradun 248 006
2. The PIO
M/o Information & Broadcasting
O/o Under Secretary, BAE Section
‘A’ Wing, Shastri Bhawan
New Delhi
3. The Appellate Authority
M/o Information & Broadcasting
O/o Deputy Secretary, BAE Section
‘A’ Wing, Shastri Bhawan
New Delhi
4. Officer incharge, NIC