Central Information Commission Judgements

Mr. A P Shah vs Union Public Service Commission on 8 February, 2011

Central Information Commission
Mr. A P Shah vs Union Public Service Commission on 8 February, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000343­SM
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                        :                                  8 February 2011


Date of decision                       :                                  8 February 2011



Name of the Appellant                  :    Shri A P Shah 
                                            Asst. C/o. O/o the Commercial 
                                            Broadcasting Service, All India Radio,
                                            Navrangnpura PO, Ahmedabad.


Name of the Public Authority           :    CPIO, Union Public Service Commission,
                                            (Sangh Lok Seva Ayog),
                                            Dholpur House, Shahjahan Road,
                                            New Delhi - 110 069.


        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)     Shri S.K. Jha, CPIO,
        (ii)    Shri A.K. Mishra, US



Chief Information Commissioner                  :       Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Gandhinagar studio of the NIC. The Respondents were present 

in our chamber. We heard their submissions.

3. In its order dated 28 August 2009, the CIC had remanded the matter to 

the   first   Appellate   Authority   with   the   direction   that   he   should   pass   an 

appropriate   order   within   10   days   of   receiving   the   orders.   The   Appellate 

CIC/WB/A/2010/000343­SM
Authority, consequently, passed an order on 25 September 2009. It is against 

this order that the Appellant has come to the CIC alleging that the Appellate 

Authority had failed to carry out the directions of the CIC and provide him with 

the right information.

4. The Respondents submitted that the Appellate Authority had passed a 

speaking order and that the desired information had already been provided to 

him   in   response   to   similar   applications   filed   by   him   earlier.   The   Appellant 

argued that in spite of the claim of the Appellate Authority that the CPIO had 

previously provided him the desired information, that information was not the 

same as he had really wanted. 

5. We carefully examined the contents of the RTI application and the reply 

given by the CPIO earlier. We found no infirmity in that reply. The information 

the Appellant had sought obviously does not exist. He had wanted a copy of the 

order by which the DOPT had dictated/suggested/proposed to the UPSC for 

advising   imposition   of   major   penalty   on   any   officer   even   when   the 

circumstances/cases had not been notified as warranting imposition of major 

penalty. As the CPIO of the UPSC had clarified, they did not tender their advice 

on   the   basis   of   any   dictate   or   suggestion   of   the   DOPT   or   the   executive 

government but in terms of the relevant Constitutional provisions and as per 

their own regulations. Since no such order exists, obviously the CPIO could not 

have provided a copy of it.

6. There is no merit in this case. It is disposed off accordingly.

7. Copies of this order be given free of cost to the parties.

CIC/WB/A/2010/000343­SM
(Satyananda Mishra)
Chief 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.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000343­SM