Central Information Commission Judgements

Mr. B R Beedu vs Central Vigilance Commission on 3 August, 2011

Central Information Commission
Mr. B R Beedu vs Central Vigilance Commission on 3 August, 2011
                          Central Information Commission, New Delhi
                             File No.CIC/WB/A/2010/000202­SM
                     Right to Information Act­2005­Under Section  (19)



Date of hearing                         :                                    3 August 2011


Date of decision                        :                                    3 August 2011



Name of the Appellant                   :   Shri B R Beedu
                                            8, Ramalinga Nagar,
                                            Bharathi Park, 5th Cross Road,
                                            Coimbatore - 641 011.


Name of the Public Authority            :   CPIO, Central Vigilance Commission,
                                            Satarkta Bhawan, G P O Complex,
                                            Block A, INA, New Delhi - 110 023.


        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)     Shri R.C. Dhankar, Director,
        (ii)    Shri P. Sarkar, SO



Chief Information Commissioner                  :      Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present   in   the   Coimbatore   studio   of   the   NIC   while   the   Respondents   were 

present in our chamber. We heard their submissions.

3. The   Appellant   had   sought   the   copies   of   documents   along   with 

enclosures through which the CBEC had explained the position that laid the 

CVC to issue the advice in their office memorandum number 067/CEX/061­

59638 dated 15 June 2007 as also the copies of the file notings relating to the 

disposal of the reference from the CBEC. The CPIO declined the information by 

CIC/WB/A/2010/000202­SM
claiming exemption under Section 8(1) (h) of the Right to Information (RTI) Act 

after   consulting   the   CBEC   as   a   third   party.   The   Appellate   Authority   had 

endorsed the decision of the CPIO.

 4. The Respondents submitted that although the proceedings against the 

Appellant   himself   had   since   been   completed,   the   proceedings   against   the 

remaining  employees  who  had   been  chargesheeted   in   connection   with   this 

case were still pending and, therefore, the disclosure of the entire details as 

sought   by   the   Appellant   could   adversely   affect   the   pending   enquiry   and 

apprehension of the offenders. The Appellant, on the other hand, submitted that 

the proceedings pending against him were now complete and that after the 

second stage advice of the CVC, he had already been penalised. He wanted 

the information relating to him to be disclosed. The Respondents argued that 

since this case involved a large number of employees and the records and 

documents   received   from   the   CBEC   had   common   references   to   all   those 

employees, distinguishing the information relating to the Appellant from the rest 

of the cases might not be possible.

5. We carefully considered the facts of the case as well as the submissions 

made   during   the   hearing.   Since   the   disciplinary   proceedings   against   the 

Appellant  have  concluded  with   the   advice  of   the   CVC,  we  do   not  see  any 

reason why the desired documents should not be disclosed now. Even if the 

communications   from   the   CBEC   would   contain   some   references   to   other 

employees,  it   would  hardly  matter  now  that  the   CVC  has  already  given   its 

advice in relation to the Appellant. Therefore, we direct the CPIO to provide to 

the Appellant within 10 working days from the receipt of this order the copies of 

the desired documents.

CIC/WB/A/2010/000202­SM

6. The appeal is disposed off accordingly. 

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/WB/A/2010/000202­SM