Central Information Commission Judgements

Mr.Ajit Singh Meena vs Department Of Atomic Energy on 17 November, 2011

Central Information Commission
Mr.Ajit Singh Meena vs Department Of Atomic Energy on 17 November, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796
                                                         Decision No. CIC/SM/A/2011/001280/SG/15721
                                                                 Appeal No. CIC/SM/A/2011/001280/SG
Relevant facts emerging from the Appeal:

Appellant                                   :        Mr. Ajit Singh Meena
                                                     PRT, AECS, Anupuram
                                                     Kancheepuram - 603127
                                                     Tamil Nadu

Respondent                                  :        Mr. S. K. Srivastava
                                                     PIO & Dy. Chief Engineer
                                                     NPCIL, NJC, Rawatbhata
                                                     11th Floor, Vikram Sarabhai Bhawan,
                                                     Anushaktinagar, Mumbai

RTI application filed on                       :      29-12-2010
PIO replied on                                :       17-01-2011
First Appeal filed on                          :      15-02-2011
FAA order of                                   :      Not mentioned.
Second appeal received on                      :      18-04-2011
 Sl.                                     Information sought                                      Reply of PIO
1.     Supply details of fresh appointees medically examined by medical officer SO/SE Dr         Exempt under
       (Mrs) Saeeda Khilji in January 1992 of NPCIL hospital, Rawatbhatta with reference         Section 8(1)
       to recruitment of employees for NPCIL/RAPP and atomic energy central schools at           (j).
       Rawathbata.
2.     Supply details of arrival /reporting and departure time (day shift only) of all medical   Information
       officers SO/SE of NPCIL, hospital, Rawathbatia from 12-01-1992 to 16-01-1992 and          not available.
       also supply copy of attendance statement for the said period.
3.     Supply details of NPCIL hospital timing (day shift) for outdoor and indoor treatment      Same
       from 12-01-1992 to 16-01-1992.
4.     Supply details of working hours of medical officer SO/SE Dr (Mrs) Saeeda Khilji of        Same
       NPCIL hospital for the period of 14-01-1992 to 15-01-1992.
5.     Supply details of duties and responsibilities (day shift only) performed by medical       Same
       officer SO/SE        Dr (Mrs) Saeeda Khilji on 15-01-1992. Also supply relevant
       documents in the support of collected details.
6.     Supply copies of format required to be used for testing of blood pressure, urine,
       pregnancy by the medical officer (due to leave or other reasons) of dated 15-01-1992.     Same
 7. Details of absent statements of medical officer (due to leave or other reasons) of dated
       15-01-1992                                                                                Same
8.     Supply details of timing of NPCIL hospital from 12-01-1992 to 16-01-1992 according        Same
       to shift (day shift only) of medical officers.
Grounds for the First Appeal:
The PIO does not provide the true information and the information given is unsatisfactory.

Order of the First Appellate Authority (FAA):
No order.

Ground of the Second Appeal:
PIO had not given complete and true information.
 Relevant Facts

that emerged during the hearing on 13 October 2011:
The following were present
Appellant: Mr. Ajit Singh Meena on video conference from NIC-Kancheepuram Studio;
Respondent: Mr. S. K. Srivastava, PIO & Dy. Chief Engineer on video conference from NIC-Mumbai
Studio;

“The PIO has got the wrong RTI application and hence the hearing is adjourned and fresh date
would be given alongwith a copy of RTI application.”

The matter was adjourned to 17 November 2011.

Relevant Facts emerging during Hearing on 17 November 2011:
The following were present
Appellant: Mr. Ajit Singh Meena on video conference from NIC-Kancheepuram Studio;
Respondent: Mr. S. K. Srivastava, PIO & Dy. Chief Engineer on video conference from NIC-Mumbai
Studio;

The respondent states that the records relating to the period 1992 have been weeded out and hence
not available.

Decision:

The appeal is disposed.

The information required has been weeded out and hence cannot be 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
17 November 2011
(In any correspondence on this decision, mention the complete decision number. (AG)