Central Information Commission Judgements

Shri A M Velayudhapani vs Indian Space Research … on 20 October, 2009

Central Information Commission
Shri A M Velayudhapani vs Indian Space Research … on 20 October, 2009
                          Central Information Commission
               Appeal No.CIC/SM/A/2008/000099 dated 23-06-2008
                Right to Information Act-2005-Under Section (19)


                                                      Dated: 20 October 2009


Name of the Appellant             :   Shri A M Velayudhapani
                                      Stores Division, ISRO Satellite Centre,
                                      Air Port Road,
                                      Bangalore - 560 017.

Name of the Public Authority      :   CPIO, Indian Space Research
                                      Oraganisation, Department of Space,
                                      Antariksh Bhawan,
                                      New BEL Road, Bangalore.


       The Appellant was not present.

       On behalf of the Respondent, the following were present:-
       (i)      Shri S.Satish, CPIO,
       (ii)     Smt. Navmani, Assistant,
       (iii)    Smt. Padmajyoti, Assistant,
       (iv)     Smt. Vani Ramchandra, Nodal Officer


       The brief facts of the case are as under.

2. The Appellant had, in his application dated June 23, 2008, requested
the CPIO for a number of information regarding the compassionate
appointment of the wards of employees of the Department of Space (DOS).
The CPIO replied on July 23, 2008 and provided detailed information against
each of his queries. Not satisfied with the reply of the CPIO, the Appellant
approached the first Appellate Authority on August 12, 2008. That authority
decided the appeal in his order dated September 11, 2008 in which he
clarified the position in regard to one of the queries which the Appellant
had specifically raised in his appeal. The Appellant, still not satisfied, has
now come before the CIC in second appeal.

3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Bangalore

CIC/SM/A/2008/000099
studio of the NIC. We heard his submissions and also examined carefully the
contents of the reply of the CPIO. The Appellant had specifically wanted to
know the basis of the calculation of posts for each of the centres of the
DOS. The first Appellate Authority had already dealt with this query in his
order. However, the Respondent also explained that the DOS strictly
followed the instructions of the DOPT in the matter of compassionate
appointment and did not devise any separate formula or scheme for
computing the numbers of posts at their level. We think that the CPIO
should explain this fact in some detail in order to remove all doubts from
the mind of the Appellant. Therefore, we direct the CPIO to write to the
Appellant within 10 working days from receipt of this order, explaining the
modality/procedure followed by the DOS in computing the number of posts
for the entire Department including the constituent units for filling up
through compassionate appointment.

4. With the above direction, the appeal is disposed off.

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

(Satyananda Mishra)
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)
Assistant Registrar

CIC/SM/A/2008/000099