Central Information Commission
Room No. 305 BWing, August Kranti Bhawan,
Bhikaji Kama Place, New Delhi - 110066
Tel No: 26167931
Case No. CIC/SS/A/2011/000915
Name of the Appellant : Dr. Ashan Riddi
(The Appellant was not present)
Name of the Public Authority : National Rural Roads Development Agency
Ministry of Rural Development
Represented by Shri R. Chauhan,
Director(F&A), Shri K.L. Bagga, A.D., Shri
Madhvii Vedupo,AD Shri Sunil Kukrena, Shri
R.K. Malaker, Sr. A.O.
The matter was heard on : 13.7.2011 (The matter was reserved for
order)
ORDER
Dr. Ashan Riddi, the Appellant, through his RTI application dated 21.3.2011 sought
information from the CPIO, Ministry of Rural Development regarding implementation of
Pradhan Mantri Gram Sadak Yojana (PMGSY) in the state of Arunachal Pradesh in the
following format:
S.No. Name of Name of Total Total Bill Total royalty paid to
Scheme/ Executing sanction paid to Department of
PMGSY Divison released contractor Geology and Mining,
Roads Government of
Arunachal Pradesh.
Shri R. Chauhan, Director(F&A), National Rural Roads Development Agency
provided to the Appellant the total sanctioned amount, the total released and the total bill
paid to the contractor upto 6th April, 2011. However, regarding the royalty paid to the
Department of Geology and Mining, Government of Arunachal Pradesh, the CPIO replied
that this information may be obtained from the State Govt. The Appellant was also
informed that the execution of roads under PMGSY is the responsibility of the State and if
the Appellant desires more information, it can be obtained from the Arunachal Pradesh
Rural Development Agency, Rural Works Department, Itanagar. Dr. P.K. Anand, Joint
Secretary (RC) and Director General, NRRDA, before whom the Appellant filed first
appeal, did not find any merit in the appeal and accordingly upheld the reply of the CPIO.
Not satisfied with the reply of the FAA, the Appellant has filed present appeal before the
Commission. In his 2nd appeal before the Commission, the Appellant alleges that the
Respondent have refused access to information requested.
During the hearing the Respondent submit that altogether 786 roads have been
sanctioned in PMGSY in the State of Arunachal Pradesh and schemewise, projectwise
information is available with the State Govt. to which the information seeker can apply, if
he wishes to do so. However, on further questioning, the Respondent admit that each
road project is approved separately by the Respondent.
After hearing the Respondents and on perusal of the relevant documents on file,
the Commission directs the CPIO of the Respondent Public Authority to provide the name
of the approved scheme and total amount sanctioned and released for such project within
one month of receipt of this order. The information is to be provided to the Appellant
either in soft copy or hard copy as per request of the Appellant, after due payment as per
provision of the RTI Act. The reply of the Respondent on other points is upheld.
With these directions the matter is disposed of.
(Sushma Singh)
Information Commissioner
13.9.2011
Authenticated true copy
(K. K. Sharma)
OSD & Dy. Registrar
Copy to:
1. Dr. Ashan Riddi,
Directorate, Institute of Distance Education,
Rajiv Gandhi University, Rono Hills,
Itanagar, Arunachal Pradesh.
2. The P.I.O.
Director (F & A),
National Rural Roads Development Agency,
5th Floor, 15 NBCC Tower,
Bhikaji Cama Place,
New Delhi – 110066.
3. The First Appellate Authority,
National Rural Roads Development Agency,
5th Floor, 15 NBCC Tower,
Bhikaji Cama Place,
New Delhi – 110066.