Central Information Commission Judgements

Dr.S L Sisodia vs Ministry Of Agriculture on 15 March, 2011

Central Information Commission
Dr.S L Sisodia vs Ministry Of Agriculture on 15 March, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                         Case No. CIC/SS/A/2010/000948

Name of Complainant           :       Dr. S.L. Sisodia

Name of Respondent            :       Indian Council of Agricultural Research


Date of Hearing               :       09.03.2011

                                         ORDER

Dr. S.L. Sisodia, the appellant has filed this appeal dated 2.10.2010 before the
Commission against Indian Council of Agricultural Research (ICAR), New Delhi, for not
providing information to his RTI-request dated 1.6.2010. The appellant was absent,
whereas the respondents were represented by Shri P. Sakthivel, DS and Ms. Rajashree
Sunil, US.

2. The appellant filed RTI-request dated 1.6.2010 seeking information on three RTI-
queries pertaining to Dr. P.R. Sharma in respect of DPC held for merit promotion from T-6
to T-7/8 Grade. The PIO vide letter No. 24(5)/2007-Estt.IV (Pt) dated 19.7.2010 replied to
the appellant on Point No. 1 & 3 stating that the concerned file of Dr. P.R. Sharma has
been weeded out in 2005; and for Point No. 3 – The ACRs of the Technical employees
are being maintained in the Institute and the appellant was advised to approach the
Institute.

3 Aggrieved by the decision of PIO, the appellant preferred first-appeal on 23.7.2010
before the ADG & AA, ICAR, which was not decided by AA, who upheld the decision of
CPIO, vide order No. 24(5)/2007-Estt.IV (Pt) dated 11.8.2010.

-2-

Case No. CIC/SS/A/2010/000948

4. During the hearing the respondents submitted that the information on Point No. 1 &
3, the concerned file has been weeded out; and for information on point No. 2 i.e.
photocopies of ACRs of Dr. P.R. Sharma cannot be provided within the exempted clause
of Section 8(1) (j) of the RTI Act.

5. After hearing the respondents and on perusal of the relevant documents on file, the
Commission observed that the information on Points No. 1 & 3 has already been provided
to the appellant. As far as information on Point No. 2 is concerned, there shall be no
disclosure obligation on the part of the public authority u/s 8(1) (j) of the RTI Act, as no
larger public interest will be served.

The appeal has no merit and is rejected.

(Sushma Singh)
Information Commissioner
15.03.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Dr. S.L. Sisodia,
Veterinary Officer, CSWRI,
Avikanagar-304501 (Rajasthan)

The CPIO,
Indian Council of Agricultural Research,
Krishi Bhavan,
New Delhi-110001.

The Appellate Authority,
Indian Council of Agricultural Research,
Krishi Bhavan,
New Delhi-110001.