Central Information Commission Judgements

Dr.Ashan Riddi vs Ministry Of Rural Development on 13 September, 2011

Central Information Commission
Dr.Ashan Riddi vs Ministry Of Rural Development on 13 September, 2011
                              Central Information Commission
                  Room No. 305 B­Wing, August Kranti Bhawan, 
                    Bhikaji Kama Place, New Delhi - 110066
                               Tel No: 26167931 

                                                                             Case No. CIC/SS/A/2011/000915

        Name of the Appellant                            :      Dr. Ashan Riddi   
                                                                (The Appellant was not present)
               
        Name of the Public Authority :                          National Rural Roads Development Agency 
                                                                Ministry of Rural Development
                                                                Represented   by   Shri   R.   Chauhan, 
                                                                Director(F&A),   Shri   K.L.   Bagga,   A.D.,   Shri 
                                                                Madhvii Vedupo,AD Shri Sunil Kukrena, Shri 
                                                                R.K. Malaker, Sr. A.O. 

        The matter was heard on     :                           13.7.2011 (The matter was reserved for 
                                                                             order)

                                                                ORDER

Dr. Ashan Riddi, the Appellant, through his RTI application dated 21.3.2011 sought 

information from the CPIO, Ministry of Rural Development regarding implementation of 

Pradhan Mantri Gram Sadak Yojana (PMGSY) in the state of Arunachal Pradesh in the 

following format:




S.No.    Name   of  Name   of  Total                                   Total   Bill  Total   royalty   paid   to 
         Scheme/    Executing  sanction                                paid   to  Department                  of 
         PMGSY      Divison    released                                contractor    Geology   and   Mining, 
         Roads                                                                       Government               of 
                                                                                     Arunachal Pradesh.



Shri   R.   Chauhan,   Director(F&A),   National   Rural   Roads   Development   Agency 

provided to the Appellant the total sanctioned amount, the total released and the total bill 
paid to the contractor upto 6th  April, 2011.   However, regarding the royalty paid to the 

Department of Geology and Mining, Government of Arunachal Pradesh, the CPIO replied 

that this information may be obtained from the State Govt.   The Appellant was       also 

informed that the execution of roads under PMGSY is the responsibility of the State and if 

the Appellant desires more information, it can be obtained from the Arunachal Pradesh 

Rural Development Agency, Rural Works Department, Itanagar.   Dr. P.K. Anand, Joint 

Secretary   (RC)   and   Director   General,   NRRDA,   before   whom   the   Appellant   filed   first 

appeal, did not find any merit in the appeal and accordingly upheld the reply of the CPIO. 

Not satisfied with the reply of the FAA, the Appellant has filed present appeal before the 

Commission.   In his 2nd  appeal before the Commission, the Appellant alleges that the 

Respondent have refused access to information requested. 

During the hearing the Respondent submit that altogether 786 roads have been 

sanctioned in PMGSY in the State of Arunachal Pradesh and scheme­wise, project­wise 

information is available with the State Govt. to which the information seeker can apply, if 

he wishes to do so.   However, on further questioning, the Respondent admit that each 

road project is approved separately by the Respondent.    

After hearing the Respondents and on perusal of the relevant documents on file, 

the Commission directs the CPIO of the Respondent Public Authority to provide the name 

of the approved scheme and total amount sanctioned and released for such project within 

one month of receipt of this order.   The information is to be provided to the Appellant 

either in soft copy or hard copy as per request of the Appellant, after due payment as per 

provision of the RTI Act.  The reply of the Respondent on other points is upheld.   

  

With these directions the matter is disposed of.

(Sushma Singh) 
                                                                          Information Commissioner 
13.9.2011 

Authenticated true copy

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

1. Dr. Ashan Riddi,
Directorate, Institute of Distance Education, 
Rajiv Gandhi University, Rono Hills,
Itanagar, Arunachal Pradesh.

2. The P.I.O.

Director (F & A), 
National Rural Roads Development Agency, 
5th Floor, 15 NBCC Tower, 
Bhikaji Cama Place,
New Delhi – 110066.

3. The First Appellate Authority,
National Rural Roads Development Agency, 
5th Floor, 15 NBCC Tower, 
Bhikaji Cama Place,
New Delhi – 110066.