Central Information Commission Judgements

Mr.Bal Krishanasharma vs Ministry Of Information And … on 7 July, 2011

Central Information Commission
Mr.Bal Krishanasharma vs Ministry Of Information And … on 7 July, 2011
                          In the Central Information Commission 
                                                                  at
                                                         New Delhi

                                                                                               File No: CIC/AD/A/2009/001238
                                                                                                          



Date  of Hearing     :  July 7, 2011

Date of Decision     :  July 7, 2011



Parties:

           Applicant


                    Shri Bal Krishan Sharma
                    H.No.173 - A
                    Surya Nagar
                    Tarron Ki Koot
                    Tonk Road
                    Jaipur - 302011

                    Applicant was not present.

           Respondent(s)

                    Prasar Bharati
                    O/o  the Station Director
                    All India  Radio
                    Jaipur.



                    Represented by  : Shri  Atul Gupta, AIR, Jaipur
                                                Shri  Ram Avatar Meena
                                                Shri  Gokul Goswami, Asst.Station Director
                                                Shri Ram Karan Meena



       Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                             at
                                                    New Delhi

                                                                                           File No: CIC/AD/A/2009/001238


                           Adjunct to the captioned  CIC Order dated 1.10.2009.



                                                         ORDER

Background

 1. The decision in the abovementioned Order is as given below: 

The Respondent submitted that the RTI request (without any date)  was received in the office of the  

CPIO  on 28.7.08.  On 26.8.08,  within one month of receipt of the RTI request, after assessing the  

volume  of  information  to   be  provided to  the Appellant, the  CPIO    requested for Rs 28/­    to be  

deposited   for   the   information.     The     Appellant   stated   that   he   has   not   received   the   information  

provided by the Respondent dated 26.8.08 asking him to furnish Rs 28/­   towards photocopying  

charges and tht the information should be provided to him free of cost.  The Commission accordingly  

directs the CPIO  to provide proof of dispatch of reply on  26.8.08  including copy of the relevant page  

of   dispatch  register,  and  any  other  document  in  this  connection,  falling  which  information  to  be  

provided free of cost and the CPIO  to showcause why penalty should not be imposed on him for the  
th 
delay in furnishing the information.   The show cause explanation to reach the Commission by   5

November,   2009.     The   Appellant,  on  receipt  of  proof  received  by  him,  to  deposit   Rs  28/­    (as  

assessed/informed by the CPIO  within one month of receipt of the RTI Application) and the CPIO  to  
th
furnish the information before 5  November, 2009.

2. The Commission received a letter dated 17.11.09   from the Appellant complaining that there are 

some discrepancies with regard to the information provided regarding   dispatch of reply to the RTI 

Application and  seeking a re­hearing.  The Commission therefore decided to hold a second hearing 

on the matter and accordingly issued notices to the concerned parties on 13.6.2011 directing them to 

be present in the Commission for a hearing  to be  held on 7.7.2011.

Decision 

3.   During the hearing the Respondent maintained his position that   the additional fee was requested 

from the Appellant  on 26.8.08 and that the Appellant had paid  Rs 28/­ only on 3.11.2010 after which 

the  information was provided on 4.11.2010.  The  Commission  accordingly directs the PIO  to submit 

an affidavit in this regard to the Commission with a copy to the Appellant affirming the fact that 

information     as   available   in   the   records   has   been   provided   to   the   Appellant   .     The   complete 

information as given by the PIO  may be included in the Affidavit. The  Affidavit to be provided by 10 

August, 2011. 

4. In view of the delay in furnishing of information, the PIO to return Rs 28/­ which has been collected as 

photocopying charges,  to the Appellant.  The PIO also to furnish an  Affidavit to the Commission with 

a copy to the Applicant affirming the fact.  

5.        The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc      

1. Shri Bal Krishan Sharma
H.No.173 – A
Surya Nagar
Tarron Ki Koot
Tonk Road
Jaipur – 302011

2. The Public Information Officer
Prasar Bharat
O/o  the Station Director
All India  Radio
Jaipur.

3.        The Appellate Authority  
          Prasar Bharati
          O/o the Deputy Director General (WR)
          AIR, Broadcasting  House
          Backbay Reclaim
          Mumbai - 400 020. 

4.        Officer incharge NIC.




In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint.  In the prayer, the Appellant/Complainant may indicate, what information has not been provided.