Central Information Commission Judgements

Dr.Praveen Gupta vs Ministry Of Tourism on 22 September, 2011

Central Information Commission
Dr.Praveen Gupta vs Ministry Of Tourism on 22 September, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796
                                                          Decision No. CIC/SG/A/2011/002196/14804
                                                                  Appeal No. CIC/SG/A/2011/002196
Relevant facts emerging from the Appeal:

Appellant                            :     Dr. Praveen Gupta,
                                           BU-54, SFS Flats, Pitam Pura,
                                           Delhi-110034.

Respondent                           :     Mr. P. K. Chowdhary
                                           PIO & Assistant Director General,
                                           Ministry of Tourism,
                                           Govt of India, transport Bhawan,
                                           Parliament Street, New Delhi-110001.

RTI application filed on             :     24/05/2011
PIO replied on                       :     06/06/2011
First Appeal filed on                :     30/06/2011
First Appellate Authority order of   :     26/07/2011
Second Appeal received on            :     08/08/2011

Information Sought:
   1. That what are the work done by your Ministry for the development of the Hindi.
   2. Details on the work done/the % of work, done in Hindi and what the work been done to maintain
       Hindi as Base/State Language.
   3. Provide documents on the development of Indian culture & Hindi, that your ministry had done.
   4. Provide the manual copy of the citizen charter and ministry/department.
   5. Provide the annual report of your ministry.
   6. What are the work been done by your department for the Non Government Organization and press.
       Provide the copy of the orders/ordinance related to the press and Non Govt. Org.
   7. Provide in respect of application and index manner, that what are the facilities are provided by
       your ministry to the Press/non Govt. Org.
   8. Provide information about the financial aid given by your ministry to the Non Government
       Organizations and press.
   9. Provide copy of the application which issued by your ministry under the Advertisement Policy.
   10. Provide the Telephone Guide of your ministry.
   11. Provide the index of Public Sector Undertaking of your ministry.
   12. Provide copy of the complaint prevention guide rules of your ministry.
   13. Is the Tourism Ministry offers tour to the journalists in sake of development of tourism?
   14. Is the Tourism Ministry provides passes to the religious tourist places, and free passes for the
       Guest House in respect of the coverage of the journalists.

   The PIO Reply:
   The Ministry of Tourism releases its domestic advertisements in newspapers through DAVP and on
   television/radio channels through DAVP, Doordarshan and All India Radio. In addition guidelines
   have been framed for release of Print advertisement in publications which are not part of the media
   plan of the Ministry (Copy Enclosed).
       Advertising in international media is undertaken after following required procedures.
         Empanelment of Agencies, if required is also undertaken after following the required tendering
    process and there is no standard application from for empanelment. Procedures for submitting
    application are detailed in the tenders, when issued.
       It may be noted that the appellate authority in the Ministry of Tourism is Shri A.K. Gupta, Addl.
    Director General, Ministry of Tourism, C-1, Hutments, Dalhousie Road, New Delhi.

Grounds for the First Appeal:
Unsatisfactory reply was given to the appellant by the PIO.

Order of the First Appellate Authority (FAA):
        "As it is not clear from your appeal dated: 24/05/2011, that answers of which points are not given
to you, so it is prayed that mention all the points of your unsatisfaction."

Ground of the Second Appeal:
Unsatisfactory information had been provided by the PIO.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Mr. P. K. Chowdhary, PIO & Assistant Director Genera; Mr. Vibhava Tripathi, Assistant
Director (Publicity);

The respondents claim that they have sent all the information from various divisions. In view of
this the information has been sent in different dates by different deemed PIOs.

Decision:

The Appeal is disposed.

The information available appears to have been provided.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
22 September 2011
(In any correspondence on this decision, mention the complete decision number. (BK))