Central Information Commission
CIC/OK/C/2008/751/AD
Dated December 11, 2008
Name of the Appellant : Mr.Deba Prasad Dutta
Ukil Bazar
Silchar 788 003
Cachar Dist, Assam
Name of Public Authority : The CPIO
All India Radio
New Delhi
Background
1. The RTI request was filed on 22.1.08. The Appellant requested for
information in respect of his appeal for treating his adhoc service from
9.12.74 to 7.12.76 as LDC as regular service as per Supreme Court of
India’s Case No.1607 AIR 1990. The CPIO replied on 12.2.08 stating
that the information sought does not come under the purview of the
RTI Act. Not satisfied with the reply, the Appellant preferred an
appeal before CIC on 6.7.08
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for December 11, 2008.
3. Mr.Dinesh Ch-Das, Station Director & CPIO, Mr.Hira Lal, Dy. Director
(Admn) and Mr.S.R.Pandey, Consultant represented the Public
Authority.
4. The Appellant was not present during the hearing.
Decision
5. The Commission noted that this case is a service matter and no
information is being sought and, therefore, does not come under the
purview of the RTI Act. The Commission advises the Appellant to
appeal to an appropriate forum for redressal of his grievance.
6. The appeal is rejected.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(K.G.Nair)
Designated Officer
Cc:
1 Mr.Deba Prasad Dutta
Ukil Bazar
Silchar 788 003
Cachar Dist, Assam
2 The CPIO
All India Radio
New Delhi
3. The Appellate Authority – RTI
All India Radio
New Delhi
4. Officer incharge, NIC
5. Press E Group, CIC