Central Information Commission
CIC/AD/A/2010/000730
Dated June 24, 2010
Name of the Applicant : Shri Arjun Singh Ratnoo
Name of the Public Authority : Prasar Bharati, New Delhi
Background
1. The Applicant filed an RTI request on 21.12.09 with the PIO, Prasar Bharti seeking copies of
representations filed by the Announcers and by Transmission Executives for increase in their pay
from 1994 to 2009. He also sought the information on the action taken on the representations
alongwith the file notings besides all the information related to restructuring of the Announcers cadre.
The PIO replied on 25.1.10 stating that information from points 13 cannot be provided as
representations, petitions and complaints etc are kept only for a maximum period of 5 years. With
regard to the restructuring, he stated that the proposal for cadre review has been referred to the M/o I
& B and since it is only a proposal the same cannot be furnished. Not satisfied with the reply the
Applicant filed his first appeal on 1.2.10 seeking the information once again. The AA replied on
12.3.10 reiterating the contentions as given by the PIO in his reply. Being aggrieved with this
response the Applicant filed his second appeal on 19.3.10 with the Commission.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 24,
2010.
3. Shri Anil Kumar Lal, PIO and Shri S.R. Pandey, Consultant represented the Public Authority.
4. The Applicant was heard through audio conferencng.
Decision
5. The Respondent submitted that there was a lapse in providing information on the part of the then PIO
Mr. Naresh Jaswal against points 1 to 3 even after admitting that information is retained for 5 years
before being weeded out. The Appellant who was heard over the telephone maintained that he did
not receive complete information on time and requested for the same.
6. The Commission after hearing both the sides directs the PIO to provide the available information
against point 13 for the last five years. With regard to Pt. 4 a copy of the proposal sent to Min. of I&B may be
provided to the Appellant as per provisions under Section 4(2) of the RTI Act which stipulates that information
suo motu to the public at regular intervals of time , as it evolves. The complete information against points 1 to
3 is to be provided in the form of an affidavit to the Commission with a copy to the Appellant by 20 th July,
2010. A copy of the relevant rules for preservation of records may also be enclosed alongwith the affidavit.
7. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Arjun Singh Ratnoo
C18, Akashwani Colony
Vaishali Nagar
Jaipur
Rajasthan
2. The PIO
Prasar Bharti,
Broadcasting Corporation of India
DG, Al India Radio
New Delhi
3. The Appellate Authority
DDG, External Services Divn.
New Broadcasting House
New Delhi
4. Officer Incharge, NIC
5. Press E Group, CIC