Central Information Commission Judgements

Mr.Bimal Kant Deb vs Ministry Of Water Resources on 24 October, 2011

Central Information Commission
Mr.Bimal Kant Deb vs Ministry Of Water Resources on 24 October, 2011
                              Central Information Commission
                                2nd Floor, Room No. 305 B-Wing,
                                      August Kranti Bhawan
                                       Bhikaji Kama Place
                                            New Delhi
                                                                       Case No. CIC/SS/A/2011/001068

        Name of Appellant                         :        Sh. B. K. Das
                                                                  (The Appellant was not present)



        Name of Respondent                        :        M/o Water Resources
                                                           (Represented by Sh. R. K. Sund, 
                                                           IS(B&B)/CPIO & Sh. Anuj Kumar, SJC 
                                                           (B&B)/AA)


        The matter was heard on                   :        19.10.2011


                                                      ORDER

 

Sh.   B.   K.   Das,   the   Appellant,   had   filed   an   application   dated   28.04.2010¸   seeking 
information regarding various complaints of corruption in the Brahmaputra Board.  The 
CPIO replied vide letter dated 26.05.2010.   Not satisfied with the reply, the Appellant 
filed an appeal before the First Appellate Authority (FAA). The FAA vide his order dated 
7.10.2010 decided as follows:­

“As the appellant has  already received the CPIO’s letters dated 25/26 th May, 2010 and  
dated  27.07.2010  and  in  view  of submissions  made  by  appellant  in his appeal  dated  
19.08.20 no separate action is required on his earlier appeal dated 22.07.2010. Further,  
in order to consider the request of appellant, the CPIO had requested the appellant to  
intimate the specific information sought for by him with clarity in accordance with the  
provisions of the Act. The CPIO has not turned down the request of the appellant. 

As   regards   to   the   request   of   appellant   for   supplying   of   information   about   the  
document   in   connection   with   Dr.   Amarjyoti   Barua,   G.   M.,   Brahmaputra   Board,   the  
appellant has requested under Para 5(d) of letter dated 28.04.2010 as below:­

(i) Copy   of   the   suspension   order/reversion   order   of   Dr.   Amarjyoti   Barua   as  
mentioned in para­5(b)(4)(iii) above.

(ii) Copy of the appointment letters of present Chairman and G.M. and extension of  
appointment if any as mentioned in para­5(b)(3)(i) above.”

The CPIO has conveyed to appellant that his letter dated 28.04.2010 did not contain  
para­5(b)(4)(iii)   &   para­5(b)(3)(i)   which   caused   ambiguity.     In   response   the  
appellant in appeal dated 19.08.2010 has stated that the said para­5(b)(3)(i) & para  
­5(b)(4)(iii) are contained at page 1 & 2 of his RTI application and highlighted in the  
copy of his letter dated 28.04.2010 enclosed with appeal.  Para­5(b)(4)(iii)  & para­
5(b)(3)(i) as highlighted by the appellant in the copy of his letter dated 28.04.2010  
enclosed with the appeal read respectively as under:

(iii) In the financial year 2009­2010, what was the budget provisions for works of  
the  Board?  What  was  the  expenditure  against  Works?  Whether  full  budget  
provision for works was exhausted? If not, what was the recorded reason for  
failure of the Board of utilize the allotted fund for works?

(iv) As to whether any genuine complaints of corruption of said                 Dr.  

Baruah was received in the MOWR before he was caught by the CBI? If so,  
how   many   the   complaints   are   received   and   when   the   complaints   were  
received?

After going through the contents of the letter, it is observed that the documents sought  
for by the appellant in para 5(d)(i) and 5(d)(ii) do not tally with the contents of the paras  
as stated in 5(b)(4)(iii) & 5(b)(3)(i) respectively and therefore lacked clarity and led to  
ambiguity to CPIO.

It is also observed that the information/documents as sought for by the appellant in  
his letter dated 28.04.2010 are not held by the CPIO.

However, the information/documents as requested by the appellant in his letter dated  
28.04.2010   are   closely   related   with   the   functions   of   Vigilance   Section/E­III   (BBE)  
Section of Ministry of Water Resources and Brahmaputra Board. As such the information  
/ documents are to be provided by them.

In The light of the above, the first appeal is decided accordingly. Let a copy of this  
decision   be   sent   to   the   appellant,   the   CPIO   and   CPIOs   dealing   with   the   matters   of  
Vigilance Section/E­III (BBE) Section of Ministry of Water Resources and Brahmaputra  
Board.”

The  FAA  endorsed  copies  of  his  decision  to  Sh.  K.  K.  Shaw,  Section  Officer 
(Vig.) & the CPIO. However, Sh. A. C. Trivedi Section Officer / CPIO, M/o Water 
Resource, and to Sh. G. P. Singh, Secretary & CPIO, Brahmaputra Board for providing 
information related to them. 

In   compliance   to   the   aforementioned   directions   of   FAA,   Sh.   S.   V.   Singh,   Dy. 
Secretary (Vigilance) / FAA has vide his letter dated 15.11.2010, provided information 
related   to   Vigilance   Section   of   M/o   Water   Resources.   The   Officials   representing 
Respondent  public  authority   during   the  hearing  submitted  that they  are  not aware  of 
compliances to the directions of the FAA by Section Office Establishment, M/o Water 
Resources   or   by   Sh.   G.   P.   Singh,   Secretary   &   CPIO,   Brahmaputra   Board,   Basistha, 
Guwahati.

[

Having heard the Respondent and on perusal of the relevant documents on file, the 
Commission hereby directs the remaining two officers i.e. Sh. A. C. Trivedi, Section 
Officer,   M/o   Water   Resources   and   Sh.   G.   P.   Singh,   Brahmaputra   Board,   Basistha, 
Guwahati, to provide requisite reply to the Appellant, as per the directions of the FAA 
within 15 days of receipt of the Commission’s order.   Sh. R. K. Sund, U.S. (B&B) / 
CPIO,   M/o   Water   Resources   is   hereby   directed   to   convey   the   directions   of   the 
Commission to the aforementioned officials within 5 days of receipt of Commission’s 
order.

The Commission also observes that the Dy. Secretary (Vig.) / FAA in his reply 
dated   15.11.2010   has   replied   that   any   action   against   Sh.   Trilochan   Barwah,   now   on 
deputation with M/o DONER, is to be taken by the Brahmaputra Board. Therefore, no 
such   information   is   available   with   Vigilance   Section,   M/o   Water   Resources.   The 
Commission,   therefore,   hereby   directs   the   Dy.   Secretary,   Vigilance   to   transfer   this 
particular   query   also   to   the   CPIO   Brahmaputra   Board   u/s   6(3)   of   the   RTI   Act,   for 
requisite reply on this point. With the directions the matter is disposed of on the part of 
the Commission. 

(Sushma Singh) 
                                                                          Information Commissioner 
24.10.2011

Case No. CIC/SS/A/2011/001068

Authenticated true copy

(D. C. Singh)
Dy.Registrar
 Copy to:

1. Sh. Bimal Kanti Deb, P.O._Katirail, D. Strict – Cachar, 
Assam­788805.

2. Sh. R. K. Sund, US(B&B)/CPIO, M/o Water Resources, 5th 
Floor, Mohan Singh Place, Bab Kharak Singh Marg, New 
Delhi­110001.

3. Sh. Anuj Kamal, S.J.C.(B&B) / FAA, M/o Water Resources, 
5th Floor, Mohan Singh Place, Bab Kharak Singh Marg, New 
Delhi­110001