Central Information Commission Judgements

Sh. Rajesh Kumar Saxena vs Department Of Personnel & Trg., … on 25 March, 2011

Central Information Commission
Sh. Rajesh Kumar Saxena vs Department Of Personnel & Trg., … on 25 March, 2011
              Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

            Appeal : No. CIC/WB/A/2010/000351­DS 

 Appellant /Complainant       :     Sh. Rajesh Kumar Saxena, 
Kanpur  
Public Authority              :      Department of Personnel 
& Trg., N.Delhi
                              (Sh. Virender Singh, CPIO and 
Ms.  Smita
                              Kumar, AA)

Date of Hearing               :      25 March 2011 
Date of Decision              :      25 March 2011
Facts

:­ 

1. The   applicant   submitted   RTI   request   dated   8 
February   2010   before   the   CPIO,   DOPT,   New   Delhi   – 
enclosed herewith as Annexure A

2. CPIO   provided   information   vide   order   dated   19 
February 2010 which did not satisfy the appellant who 
preferred   appeal   dated   2   March   2010   before   first 
appellate authority. The matter was disposed of vide 
FAA order dated 25 March 2010.

3. Being   aggrieved   and   not   being   satisfied   by   the 
above   orders,   the   applicant   moved   the   Commission   in 
second appeal. The matter was heard today. Respondent 
was   present   in   person.   Appellant   did   not   appear. 
Respondent   stated  that  additional  circular   had since 
been   issued   on   the   subject   matter   of   the   RTI 
application.   Also   that   it   was   not   possible   for   the 
Department   to   provide   interpretations/clarifications 
on issues raised through RTI applications since they 
would not have the full facts before them.

Decision notice

4. After   hearing   the   averments   of   the   respondent 
and   perusing   the   facts   on   record,   the   appellant 
directs respondent to provide copies of the relevant 
circulars/OMs  as  available,  to the  respondent  within 
two weeks of receipt of the order. Appellant is also 
advised   that   if   he   wishes   to   pursue   the   matter 
further   he   can   submit   application   seeking 
clarifications   through   his   parent   Department   to   the 
DOPT who will examine the case thereafter. 

  

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 011­26105027

Copy to:­

1.  Sh. Rajesh Kumar Saxena
A­25, Chandraganga Flats, 
H­2/419, Kidwai Nagar
Kanpur­208011 (UP)

2. The CPIO
Department of Personnel & Training 
North Block, 
New Delhi. 

3. The Appellate Authority
Department of Personnel & Training
Director­E­1, North Block,
New Delhi