Central Information Commission Judgements

Ms.Vimal Issar vs Ministry Of Information And … on 30 June, 2011

Central Information Commission
Ms.Vimal Issar vs Ministry Of Information And … on 30 June, 2011
                       In the Central Information Commission 
                                                       at
                                                New Delhi

                                                                   File No: CIC/AD/A/2011/000982



Date of Hearing     :  June 30, 2011

Date of Decision:  June 30, 2011


Parties:

           Applicant

           Smt. Vimal Issar,
           H.NO. D­8, Defence colony,
           New Delhi - 110024

           The Applicant was present at the hearing.

           Respondents



           Prasar Bharti,
           O/o the Deputy Director (A)
           Doordarshan Bhavan, Coppernicus Marg,
           New Delhi.

           Represented by: ­Ms. E.S Isaac, Dy, D.G. & PIO,
                                    ­ Mr. Harpal Singh, SO (RTI)

                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission 
                                                               at
                                                      New Delhi

                                                                                             File No: CIC/AD/A/2011/000982


                                                            ORDER

Background

 

1. The Applicant filed an RTI application dt. 22­12­2010 with the PIO, Prasar Bharti, New Delhi, stating 

that she had submitted a representation to the DG Doordarshan on 20­05­2010 containing all the 

facts which favor telecast of her program ‘Disabilities leaping forward’ and that she had requested 

the  DG to review and to take a  decision on the  matter, for which she was given verbal assurance. 

She stated that she had received a reply dt. 09­07­2010 from DG Doordarshan informing her that her 

case stands closed since the year 2007. In this connection she requested the PIO to ensure that her 

representation dt. 20­05­2010 is resumed and reviewed and a decision be given favoring the telecast 

of her program. She also sought the photocopies of notings of the file vide which her representation 

was handled.  On not receiving any response from the PIO within the stipulated period the Applicant 

filed   her   first   appeal   on   3.2.11.   This   was   replied   to   by   the   PIO   on     09­02­2011   stating   that 

photocopies of the relevant portion of the notings have already been sent to the Applicant for her 

ready reference while enclosing a copy of the acknowledgement  of the receipt of the decision by the 

Applicant.     He   further   stated   that   the   letter   dt.09­07­2010   was   in   reply   to   the   Applicant’s 

representation, and that the Applicant has already been  informed that the matter has been reviewed 

and that it was decided that the claim was not justified. Thereafter the matter has been  closed since 

the   year   2007.   Being   aggrieved   with   this   reply,   the   Appellant   filed   her   2nd  appeal   before   the 

Commission on 16­03­2011.

Decision

2. During the hearing, the Appellant stated that some file notings till January 2010 have already been 

provided to her by the PIO. However, she still requires file notings and other documents with respect 

to   the   closure   of   the   matter   starting   from   Jan   2010   till   the   time   the   matter   was   closed.   The 
Respondent produced before the Commission the two files within which the information is available. 

The  Commission  accordingly  directed the PIO to allow the Appellant to inspect the files and be 

provided   with   the   information   from  Jan  2010   onwards   till   the  matter   is   closed,   although,   this  is 

additional information and was not sought initially in the RTI application. This decision to provide the 

additional information   was taken in the light of the fact that the Respondents were carrying the 

relevant files with them  to the Commission which would make it easy for the Appellant to identify the 

documents required by her immediately without having to wait for more days for them. The PIO was 

also directed to provide copies of the documents identified by  the Appellant  to her (Appellant) within 

one week from the  date of inspection.

3. The case is accordingly disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1.         Smt. Vimal Issar,
           H.NO. D­8, Defence colony,
           New Delhi - 110024



2.         The Public Information Officer
           Prasar Bharti,
           O/o the Deputy Director (Admn)
           Doordarshan Bhavan, Coppernicus Marg,
           New Delhi



3.         The Appellate Authority
           Prasar Bharti,
           O/o the Deputy Director (Admn)
           Doordarshan Bhavan, Coppernicus Marg,
           New Delhi
 4.   Officer in charge, NIC