In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000316
Date of Hearing : March 8, 2011
Date of Decision : March 8, 2011
Parties:
Applicant
Shri Anand Mani Dimri
N625 Type II
Sector 8
R.K.Puram
New Delhi
The Applicant was present during the hearing.
Respondents
Publication Division
M/o Information & Broadcasting
Soochna Bhawan
CGO Complex
Lodhi Road
New Delhi
Represented by : Shri Ashish Dutta, Dy. Director (A)
Shri Deepak, S.O
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000316
ORDER
Background
1. The Applicant filed an RTI application dt.6.8.10 with the PIO, Publication Division, seeking information
against 8 points with regard to seniority of Clerk Grade II employees including the reasons as to why
his name had been removed from the seniority list. Smt.Nita Prasad, PIO replied on 10.9.10
furnishing point wise information. With regard to point 5, wherein the Appellant wanted to know how
his seniority was placed at 24, the PIO stated that information cannot be provided since the file is not
traceable. Not satisfied with the reply, the Applicant filed an appeal dt.20.9.10 with the Appellate
Authority reiterating his request for information. On not receiving any reply, the Applicant filed a
second appeal dt.29.11.10 before CIC.
Decision
2. During the hearing, the Appellant submitted that his grievance relates to his seniority and that he
would be satisfied if his seniority is restored. In this connection, the Respondents informed the
Commission the Appellant’s file had got lost /misplaced when the office was shifted from Patiala
House to CGO Complex eight years ago and that the office has already taken action in this
connection and has prepared a proposal in respect of fixation of the seniority of the Appellant as also
of other employees in a similar situation for submission to DoPT, based on the Department’s
guidelines .
3. Since the proposal is still with the Ministry of Information & Broadcasting and has not yet been
forwarded to DoPT it is suggested that the CPIO, Ministry of Information & Broadcasting allow the
Appellant to inspect the proposal so that he can help in rectifying any errors in the submission in his
case. It is recommended that this exercise be completed and the proposal submitted to DoPT
preferably within a month, and the Appellant may be kept informed about the progress .
4 The appeal is disposed of accordingly.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Anand Mani Dimri
N625 Type II
Sector 8
R.K.Puram
New Delhi
2. The Public Information Officer
Publication Division
M/o Information & Broadcasting
Soochna Bhawan
CGO Complex
Lodhi Road
New Delhi
3. The Appellate Authority
Publication Division
M/o Information & Broadcasting
Soochna Bhawan
CGO Complex
Lodhi Road
New Delhi
4. Officer Incharge, NIC