Central Information Commission Judgements

Mr.Arun Roopak vs Ministry Of Agriculture on 21 November, 2011

Central Information Commission
Mr.Arun Roopak vs Ministry Of Agriculture on 21 November, 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/2011/001300
                                                                        Dated: 21.11.2011

Name of Appellant                      :      Shri Arun Roopak

Name of Respondent                     :      Indian Agricultural Research Institute

Date of Hearing                        :      17.11.2011

                                           ORDER

Shri Arun Roopak, the appellant has filed this appeal dated 18.3.2011 before the
Commission against the Indian Agricultural Research Institute, New Delhi, not providing
information to his RTI-request dated 5.1.2011. The matter came for hearing on
17.11.2011. The appellant was absent, whereas the respondents were represented by
Shri P.K. Jain, Chief Administrative Officer, IARI, Shri Ram Karan, Asstt. Administrative
officer and Ms. Rita Gar, Assistant.

2. The appellant filed an RTI-request dated 5.1.2011 seeking information on three
queries pertaining to particulars of the bills of items purchased during the financial years
2009-10 and 2010-11, which were not supported by delivery challans of the suppliers and
the bills not cleared for want of delivery challans. The CPIO vide letter No. 69-43/10-
11/Stores dated 31.1.2011 informed the appellant that the information sought by him was
voluminous and requested him to specify the particular firm on which he wanted to seek
the information.

3. Aggrieved by the reply of CPIO, the appellant preferred first-appeal dated 9.2.2011
before FAA. The FAA letter No. 69-43/10-11/Stores dated 24.2.2011 has upheld the reply
of CPIO.

2 Case No. CIC/SS/A/2011/001300

4. Having heard the respondent and perused the relevant documents in file, the
Commission observes that the respondent have not provided specific replies to the RTI-
queries on Point No. 1 to 3 i.e.. particulars of the bills of items purchased during the
financial years 2009-10 and 2010-11, which were not supported by delivery challans of the
suppliers and the bills not cleared for want of delivery challans. Therefore, the CPIO is
hereby directed to provide requisite information on Point Nos. 1 to 3 to the appellant
within two weeks of the receipt of this order.

The matter is accordingly disposed of with the above directions.

(Sushma Singh)
Information Commissioner
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Arun Roopak,
C/O Shri Gajendra Singh Rajukhedi,
203-204, South Avenue,
New Delhi-110011.

The CPIO,
Indian Agricultural Research Institute,
New Delhi-110012.

The First Appellate Authority,
Indian Agricultural Research Institute,
New Delhi-110012.