In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001773
Date of Hearing : January 19, 2011
Date of Decision : January 19, 2011
Parties:
Applicant
Shri Brahmpal Singh
H.No.D1/608
Street No.7C
Ashok Nagar
Shahdara
Delhi 110 093
The Applicant was present during the hearing.
Respondents
Prasar Bharati
O/o Chief engineer (NZ)
AIR & Doordarshan
Jamnagar House
Shahjahan Road
New Delhi
Represented by : Shri Binod Kumar, Dealing Asst.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
The Commission directs the PIO to provide a copy of the Appellate Authority's order to the Appellant and also
to allow inspection of TA records for the year 2009 by the Appellant on a mutually convenient date and time
and the Appellant to cull out the information he requires. Alternately copies of selected bills required by the
Appellant may be provided to him upto hundred pages free of cost.
.
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001773
ORDER
Background
1. The Applicant filed an RTI application dt.16.3.10 with the PIO, O/o CE(NZ), AIR & DD seeking
information against 6 points with regard to payment against TA Bills for the period 1.1.09 to 31.12.09
as also action taken on his letter dated 18.5.09. Shri Satya Prakash, CPIO replied on 20.4.10
enclosing the point wise information dt.16.4.10 furnished by Shri H.C.Arora, Accounts Officer. He
stated that the letter dt.18.5.09 was not received in the office. He also invited the Applicant to inspect
the files and to take the information required by him. The Applicant filed an appeal dt.28.4.10 with the
Appellate Authority stating that details of bills were not provided. On not receiving any reply, the
Applicant filed a second appeal dt.29.9.10 before CIC.
Decision
2. During the hearing, the Respondents submitted that the Appellate Authority had indeed replied to the
appeal which the Appellant denied having received. The Applicant once again requested for details
from TA Bills for the year 2009. Since there are more than 1000 bills during the said period and
since each bill contains ten to twelve pages, the Respondent expressed his inability to cull out the
voluminous information. He contended that the exercise of compiling the information would
disproportionately divert the resources of the Public Authority.
3 The Commission after hearing the submissions made directs the PIO to provide a copy of the
Appellate Authority’s order to the Appellant and also to allow inspection of TA records for the year
2009 by the Appellant on a mutually convenient date and time and the Appellant to cull out the
information he requires by himself. Alternately copies of selected bills required by the Appellant may
be provided to him upto hundred pages free of cost.
4. The entire exercise to be completed by 20.2.11 and the Appellant to submit a compliance report by
26.2.11.
5. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Brahmpal Singh
H.No.D1/608
Street No.7C
Ashok Nagar
Shahdara
Delhi 110 093
2. The Public Information Officer
Prasar Bharati
O/o Chief engineer (NZ)
AIR & Doordarshan
Jamnagar House
Shahjahan Road
New Delhi
3. The Appellate Authority
Prasar Bharati
O/o Chief engineer (NZ)
AIR & Doordarshan
Jamnagar House
Shahjahan Road
New Delhi
4. Officer Incharge, NIC