Central Information Commission Judgements

Dr. Subhash C Batra vs Department Of Personnel And … on 9 September, 2011

Central Information Commission
Dr. Subhash C Batra vs Department Of Personnel And … on 9 September, 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/WB/A/2010/000416/SS

Name of Appellant                     :      Dr. Subhash C. Batra

Name of Respondent                    :     Central Warehousing Corporation,
                                      New Delhi

Date of Hearing                       :      01.09.2011

                                          ORDER

Dr. Subhash C. Batra, the appellant has filed this appeal dated 24.05.2010 before
the Commission against the Central Warehousing Corporation, New Delhi for not providing
correct and complete information to his RTI-request dated 15.9.2009. The matter came up
for hearing on 01.09.2011. The appellant was absent, whereas the respondents were
represented by Shri Tarun K. Dey, DGM, Shri J.K. Sharma, DGM (VIG), Dr. R.S. Shukla,
AGM (Pers), Shri V.K. Verma, Superintendent and Shri Mahesh Chandra, Assistant.

2. The appellant filed RTI-request dated 15.9.2010 seeking information – “What is the
legal validity of the CVC Manual and Circular dated 14.3.2006 of the CVC in the matter of
departmental proceedings? A certified copy of the relevant statutory rules as per which the
CVC Manual and Circular dated 14.3.2006 has got any legal validity in the matter of
departmental proceedings may kindly be furnished.” The CPIO vide letter No. CWC/C/II-
RTI/PR-528/Rectt/622A dated 8.10.2009 informed the appellant that the information
sought was not covered under Section 2(f) of the RTI Act. In response to CPIO’s reply the
appellant made another reference to CPIO vide letter dated 22.10.2009. The CPIO vide
letter No. CWC/II-RTI/PR/Rectt/711A dated 26.11.2009 provided extracts of minutes of
relevant Agenda item placed before the Board of Directors on 22.12.1999 to the appellant.

2 Case No. CIC/WB/A/2010/000416/SS

3. Aggrieved by reply of CPIO, the appellant preferred first-appeal before FAA
2.2.2010. The FAA vide order No. CWC/1-A.Authority/RTI Act/270/Rectt/241A dated
19.2.2010 upheld the reply of CPIO.

4. During the hearing the respondent submitted that the requested information has
been provided to the appellant. The requested information is already available on the
website of CVC on public domain.

5. After hearing the respondent and on perusal of relevant documents, the
Commission is of the considered view that the requisite information permissible under the
RTI Act, has been provided to the appellant. The replies of respondent upheld.

(Sushma Singh)
Information Commissioner
09.09.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Dr. Subhash C. Batra,
Y-15, Hudco Place,
Andrews Ganj,
New Delhi-110049.

The CPIO,
Central Warehousing Corporation,
4/1, Siri Institutional Area,
August Kranti Marg, Hauz Khas,
New Delhi-110016.

The First Appellate Authority,
Central Warehousing Corporation,
4/1, Siri Institutional Area,
August Kranti Marg, Hauz Khas,
New Delhi-110016.