Central Information Commission Judgements

Mr.Balvir Singh vs Ministry Of Home Affairs on 21 June, 2010

Central Information Commission
Mr.Balvir Singh vs Ministry Of Home Affairs on 21 June, 2010
                          Central Information Commission
                    Room No. 5, Club Building, Near Post Office
                     Old J.N.U. Campus, New Delhi - 110067
                                Tel No: 26161997

                                                            Case No. CIC/SS/A/2010/000108

         Name of the Appellant                        :   Shri Balvir Singh

         Name of the Public Authority                 :   Ministry of Home Affairs, 
                                                          New Delhi.
                                                          
                                               ORDER

Shri Balvir Singh, hereinafter known as the Appellant, filed an application 
dated 09.06.2009 seeking the following information under the RTI Act, 2005 from 
the CPIO/West District, New Delhi:­

1. What is the criteria for promotion from the post of Selection Grade 
ACP to Addl. DCP and Addl. DCP to DCP?

2. When an ACP of Selection Grade­I is promoted to the post of Addl. 

DCP?

3. Is there any time limit for being on one post in case of G.O’s?

Shri Ashwani Kumar,   Director(Services) and CPIO vide his letter dated 
10.08.2009 replied to the Appellant as follows:­

“Point   No.1   to   3.     The   eligibility   criteria   for   promotion   to   the   Selection  
Grade,   Junior   Administrative   Grade­II   and   Grade­I   are   given   in   the   rule   7   of  
DANIPS   Rules,   2003,   which   are   available   in   the   website   of   MHA  
(www.mha.nic.in).”

Not satisfied with the reply, the Appellant filed First Appeal to the First 
Appellant   Authority.     Smt.   B.   Bhamathi,   Joint   Secretary   (UT)   and   Appellate 
Authority   vide   order   dated   14.10.2009   has   upheld   the   decision   of   the   CPIO. 
However,   the   FAA   provided   a   copy   each   of   the   DANIPS   Rules,   2003   dated 
06.08.2003   and   DANIPS   (Amendment)   Rules,   2009   dated   11.06.2009.     Not 
satisfied   with   the   reply   the   Appellant   has   filed   present   appeal   before   the 
Commission in which he submits that Respondent has not provided him point­
wise reply as per his request in his RTI application.

The matter was heard  on 21.06.2009.

The Appellant was not present.

Shri Ashwani Kumar/Director(Services) and Shri J.K. Singh/Desk Officer 
on behalf of Respondent Public Authority were present.

During the hearing the Respondent submits that complete information has 
been provided to the Appellant along with relevant documents.  The CPIO in his 
reply   has   even   pointed   out   the   concerned   Rule   to   the   Appellant   for   his 
information.  The Respondent submits that the Public Authority is not supposed 
to create information or to interpret information or furnish replies to hypothetical 
questions.   They can only provide such information as it exists with the Public 
Authority.  

After hearing the Respondent and on perusal of documents on file, the 
Commission finds merit in the submission of the Respondents.  The Commission 
holds that complete information/documents, as available, has been provided to 
the Appellant by the Respondent.  

With these observations, the matter is disposed off accordingly. 

(Sushma Singh) 
                                                                           Information Commissioner 
21.06.2010