Central Information Commission Judgements

Mr.Angad Prasad Singh vs Food Corporation Of India on 25 May, 2011

Central Information Commission
Mr.Angad Prasad Singh vs Food Corporation Of India on 25 May, 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/2011/000114

Name of Appellant                    :       Shri Angad Prasad Singh

Name of Respondent                   :     Food Corporation of India,
                                     Patna

Date of Hearing                      :       11.05.2011

                                         ORDER

Shri Angad Prasad Singh, the appellant has filed this appeal dated 17.1.2011
before the Commission against Food Corporation of India (FCI), Patna for not providing
information to his RTI-request dated 22.10.2010, which came up for hearing on
11.05.2011. The appellant was present in person, whereas the respondents were
represented by Shri Aniruddha Mishra, Manager (RTI) and Shri Ashok Kumar Chaudhary,
Manager (G)

2. The appellant filed RTI-request dated 22.10.2010, seeking information on three
RTI-queries pertaining to fixation of his pay – (1) order sheet’s copy by the competent
authority; (2) LPC or Appendix ‘B’ on the basis of which the fixation was made; and (3)
Copy of fixation order. The CPIO vide letter No. RTI Cell-65/Angad Prasad Singh/2010
dated 3.11.2010 has requested the appellant to provide him specific details of information
sought. The appellant submitted detailed application on 8.11.2010.

3. Aggrieved by the non-receipt of response from PIO, the appellant filed first-appeal
25.11.2010 before FAA, which was not disposed of by FAA till the period of filing second-
appeal before the Commission.

4. During the hearing the respondent submitted that the matter was transferred to
Personnel Section. The Personnel Section informed that the matter is so old and they are
not able to search the concerned file, hence sought three months time. The FAA
-2-

Case No. CIC/SS/A/2011/000655
ordered the concerned section to provide available information to the appellant. The
available information was provided to the appellant vide letter dated 11.3.2011. The
appellant again approached FAA on 4.4.2011. On the direction of FAA the CPIO vide letter
dated 29.4.2011 has provided available information to the appellant. The appellant
submitted that the CPIO has not provided copy of note sheet.

5. After hearing the parties and on perusal of the relevant documents on file, the
CPIO is directed to make an attempt to search the concerned file and provide information
on Point No. 1 – copy of the note sheet to the appellant within two weeks of the receipt of
this order.

The matter is accordingly disposed of with the above direction.

(Sushma Singh)
Information Commissioner
25.05.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Angad Prasad Singh (Appellant),
AG-I(M), R. Cell,
Food Corporation of India,
Regional Office, Exhibition Road
Patna-800001.

The CPIO,
Food Corporation of India,
Regional Office, Exhibition Road
Patna-800001.

The Appellate Authority,
Food Corporation of India,
Regional Office, Exhibition Road
Patna-800001.