Central Information Commission Judgements

Shri Hiralal Shakya vs Indian Army on 18 December, 2009

Central Information Commission
Shri Hiralal Shakya vs Indian Army on 18 December, 2009
        CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                       File No. CIC/SM/C/2009/00235/LS

Complainant             :        Shri Hiralal Shakya

Public Authority        :        Indian Army
                                 (through Capt Anil Gogawale)

Date of Hearing         :        18.12.2009

Date of Decision        :        18.12.2009

FACTS

The matter, in short, is that the complainant was a Subedar in
Machanised Infantry Regiment. He, however, was discharged form service
in January, 2002 on medical grounds with full pensionery benefits. In the
RTI application in hand, he had requested for certain information which
was denied to him. Hence, he has filed the present complaint.

2. Heard on 18.12.2009. Appellant present. The public authority is
represented by officer named above. It is the principal submission of the
appellant that if his ACR for the year 2000 had been written in time, he
would, perhaps, not been discharged from service. He, therefore, wants to
know the reason why his ACR was not written within the prescribed time
frame by the concerned officer.

3. To this, Capt Gogawale would respond that vide letter dated
10.2.2005, the appellant was informed that he had not submitted blank
ACR form to the Initiating Officer, duly signed by the Medical Officer, due
to which his ACR could not be recorded in time. The appellant, however,
contests this claim and submits that he had handed over the blank form,
duly signed by the Medical Officer, to the concerned officer but it is not
known why his ACR was not initiated in time.

DECISION

4. Capt Anil Gogawale is hereby directed to re-visit the records and
send an appropriate response to the appellant.

Sd/-

(M.L. Sharma)
Central Information Commissioner

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.

(K.L. Das)
Assistant Registrar
Address of parties :-

1. Capt Anil Gogawale
G-6, D-1 Wing,
Sena Bhawan, Gate No. 4,
IHQ of MoD (Army),
New Delhi-110011

2. Ex Sub Hira Lal Shakya
Rajiv Gandhi Nagar,
Farrukhabad-209625