CENTRAL INFORMATION COMMISSION
Complaint No CIC/WB/C/2009/000051 dated: 17.02.2009
Right to Information Act 2005-Section 18(1) (f)
Complainant: Shri Sameer Sachdeva
Respondent: Department of Administrative Reforms & PG (DoAR& PG)
Decision announced 12.1.'10
Facts
:-
The Commission has received a complaint from Shri Sameer Sachdeva of
Paschim Vihar, New Delhi, against the Department of Administrative Reforms &
Public Grievances alleging that the department has failed to publish the
information as required under section 4(1) (b) of the Right to Information Act
except the names, designations and other particulars of officers. The
Commission has admitted Shri Sachdeva complaint petition under section 18 (1)
(f) and called for the comments of CPIO DoAR & PG by notice dt. May 5th, 2009.
Under Secretary Shri VK Verma, Department of Administrative Reforms & Public
Grievance through his letter No. R-20011/2/2009-AR (Ad.I) dt. 18th June, 2009
has informed us that the department has already published the relevant
information as per the RTI Act on the Department’s official website
https://darpg.nic.in.
Decision Notice
We have examined the disclosures made by the Department of
Administrative Reform & Public Grievance mandated under Section 4(1) (b) of
the Right to Information Act and we find that the department has indeed made all
the disclosures as required under Section 4(1) (b) of the RTI Act. In absence of
any model format which may be uniformly applicable to all the public authorities
regarding all the manuals prescribed under Section 4(1) (b), we find that the
Department of Administrative Reform & Public Grievances is in compliance with
the requirements of Section 4(1) (b).
1
A copy of the above upload has been sent to complainant Shri Sameer
Sachdeva with the advice that he peruse the disclosure and any further
suggestions to improve upon such disclosures be made to the Secretary,
Department of Administrative Reform & Public Grievance. Secretary,
Department of Administrative Reform & Public Grievance will then examine the
suggestions with a view to dispose of as deemed fit within the parameters of the
Sec 4 (1) of the Act. The complaint is treated as a suggestion and disposed of in
the above terms.
Announced this twelfth day of January 2009. Notice of this decision be
given free of cost to the parties.
(Wajahat Habibullah)
Chief Information Commissioner)
12-01-2010
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO of
this Commission.
(PK Shreyaskar)
Jt. Registrar
12-01-2010
2