Central Information Commission Judgements

Mr.A Sankaranarayanan vs Bhabha Atomic Research Centre on 9 September, 2010

Central Information Commission
Mr.A Sankaranarayanan vs Bhabha Atomic Research Centre on 9 September, 2010
                                Central Information Commission
                                 File No.CIC/SM/A/2010/000161 
                       Right to Information Act­2005­Under Section  (19)


                                                                           Dated: 9 September 2010



Name of the Appellant                       :    Shri A. Sankaranarayanan
                                                 S.O.E., Analytical Chemistry Division,
                                                 BARC, Trombay, Mumbai - 400 085.


Name of the Public Authority                :    CPIO, Bhabha Atomic Research Centre,
                                                 Central Complex, 3rd Floor, 
                                                 BARC, Trombay,
                                                 Mumbai - 400 085.


         The Appellant was present in person.

         On behalf of the Respondent, Shri Goverdan Rao, CPIO was present.

2. We heard this case through videoconferencing. Both the parties were present 

in the Mumbai studio of the NIC. We heard their submissions.

3. The   Appellant   had   wanted   to   know   about   the   action   taken   on   his   letter 

regarding the fixation of pay. The CPIO had informed him that the relevant provision of 

the   ACP   scheme   did   not   apply   to   him   and,   therefore,   he   was   not   eligible   for 

consideration under that scheme. During the hearing, the Respondent submitted once 

again that the Appellant’s representation had been considered and filed because it was 

found   that   he   was   not   eligible   under   the   above   scheme.   On   the   other   hand,   the 

Appellant submitted that he was entitled under the scheme and that the authorities had 

violated the guidelines of the central government. Obviously, the CIC can do little in 

such a case. If the Appellant has a grievance against the decision of the organisation, 

he is free to approach any competent authority such as the Central Administrative 

Tribunal for the redressal of his grievance. As far as the information desired by him is 

concerned, the CPIO has already informed him about the decision of the competent 

authority on his representation. There is nothing more we can do in this case. Hence, 

the case is disposed off.

4. Copies of this order be given free of cost to the parties.
CIC/SM/A/2010/000161
(Satyananda Mishra)
Information Commissioner

Authenticated   true   copy.     Additional   copies   of   orders   shall   be   supplied   against 
application   and   payment   of   the   charges   prescribed   under   the   Act   to   the   CPIO   of   this 
Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2010/000161