Central Information Commission Judgements

Mr. V. Ramu vs M/O Health & Family Welfare on 24 November, 2008

Central Information Commission
Mr. V. Ramu vs M/O Health & Family Welfare on 24 November, 2008
          Central Information Commission

                                                   CIC/PB/A/2008/874/AD

                                                   Dated November 24, 2008

Name of the Appellant            :      Mr. V. Ramu,
                                        Lab. Tech.
                                        Vector Control Research Centre,
                                        Indra Nagar, Pondicherry,
                                        605006.


Name of Public Authority         :      The CPIO
                                        M/o Health & Family Welfar,
                                        Vector Control Reserarch Centre,
                                        Indira Nagar
                                        Puducherry-605006.

Background

1. The RTI request was filed on 06.02.08. The Appellant requested for
information details of Review DPC which was conducted to withdraw
his ACP. Vide no. VCRC/ESt./ACP 2006-07/415 dated 26.10.2006. The
PIO replied on 29.02.08 stating that the information cannot be
provided since it is exempted from disclosure under Section 8(1)(e) of
the RTI Act since it does not in larger public interest. The Appellant
filed his first appeal on 17.03.08 stating that the CPIO had willfully
denied the information. He stated that he sought the information for
redressal of his grievance and reiterated his request for the
information. On not receiving any information from the Appellate
Authority the Appellant filed his Second Appeal before the CIC on
06.05.08.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, heard
the matter on November 24, 2008.

3. The Appellant was not present at the hearing.

4. Shri T. V. Vijayamoorty, CPIO and Dr. S.L. Hoti, Appellate Authority
represented the Public Authority.

Decision

5. The Respondents submitted that the Appellant had filed a A.O..99 of
2007 in the CAT, Madras bench against the withdrawal of Assured
Career Progression (ACP) benefit. The CAT Madras issued an Order
dated 10.12.08 restoring the Appellant’s benefits withdrawn by VCRC
and accordingly VCRS has restored the ACP benefit to the Appellant
and his grievance has been addressed. The Responded submitted a
copy of the order dated 21.02.08, No.VCR/ESt/O.A.99/2007-08/750 to
the Commission. The arrears were paid to the Appellant vide letter
dated 18.06.08.

6. Since the grievance of the Appellant has been addressed and the
Appellant has been paid his arrears the case is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr. V. Ramu,
Lab. Tech.

Vector Control Research Centre,
Indra Nagar, Pondicherry,
605006..

2. The CPIO
M/o Health & Family Welfar,
Vector Control Reserarch Centre,
Indira Nagar
Puducherry-605006.

3. The First Appellate Authority – RTI,
M/o Health & Family Welfar,
Vector Control Reserarch Centre,
Indira Nagar
Puducherry-605006.

4. Officer incharge, NIC

5. Press E Group, CIC