Central Information Commission Judgements

Mr.D S Chauhan vs Ministry Of Information And … on 4 February, 2011

Central Information Commission
Mr.D S Chauhan vs Ministry Of Information And … on 4 February, 2011
                       In the Central Information Commission 
                                                        at
                                                 New Delhi

                                                                                  File No: CIC/AD/A/2011/000015

Date  of Hearing :  February 4, 2011

Date of Decision :  February 4, 2011


Parties:

           Applicant

           Shri D.S.Chauhan
           Asst. Station Director
           All India Radio
           18, Vidhan Sabha Marg
           Lucknow

           The Applicant was heard through audio

           Respondents

           Prasar Bharati
           O/o DDA(P)
           DG:AIR
           Akashwani Bhawan
           Parliament Street
           New Delhi

           Represented by :  Shri P.C.Gupta, PIO, Shri S.R.Pandey, Consultant and Shri I.B.Kumar, Asst.




Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice


The PIO is  directed to inform the No. of pages of the roster register as also the amount payable @ Rs.2/­ per 

page as photocopying charges  to the Appellant within 5 days of receipt of this Order and to  provide copies of 

pages  of the  register  within 15 days of receipt of the  additional fees from the Appellant.
                         In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                           File No: CIC/AD/A/2011/000015


                                                          ORDER

Background

1. The Applicant filed an RTI application dt.18.3.10 with the CPIO, AIR seeking information regarding 

the posts reserved for ST candidates (roster pointwise) in respect of Programme Executive cadre 

from   S.No.1   to   600   according   to   Draft   Seniority   lists   as   per   the   format   given   by   him.     Shri 

M.D.Sundriyal, PIO replied on 13.5.10 stating that information sought is not available in the form it 

has  been  sought  and  moreover, collection and compilation of the same would disproportionately 

divert the resources of the Public Authority and denied the information u/s 7(9) of the RTI Act.  Not 

satisfied with the reply, the Applicant filed an appeal dt.15.6.10 with the Appellate Authority stating 

that   the   information   sought   is   in   public   interest   for   ST   employees   of   AIR,   such   dispensable 

information ought to be available with the CPIO since GoI have issued instructions from time to time 

for   maintenance   of   Roster   Register   for   reserved   candidates/vacancies   to   protect   their   right   and 

service safeguards under the Constitution of India. Ms.Mridula Ghai, Appellate Authority replied on 

20.7.10 directing the CPIO to recheck the records and provide the updated information.   She also 

invited the Applicant to   inspect the records. Shri A.K.Lal, CPIO replied on 26.7.10 stating that in 

compliance with the  Appellate authority’s order, the records have been rechecked and the position 

as stated in letter dt.13.5.10 stands .   The Applicant then wrote a letter dt.20.8.10 to the Appellate 

Authority stating that due to financial constraint and health problems, he is unable to  come to New 

Delhi to inspect the records.  On not receiving any further reply, he filed a second appeal dt.29.9.10 

before CIC.

Decision

2. During the hearing, the Respondents reiterated that the information is not maintained in the format 

sought by the Appellant and that it is next to impossible to compile  the information  in the way it has 

been sought ie.  yearwise. The Respondent also stated that the Appellant is very well aware of the 
difficulty   in   providing   the  information  since  he  is  an    employee  of    AIR.  He  added  that  what  is 

available is a running register which runs into approximately 250 pages which can be provided.  The 

Appellant who was heard over the telephone admitted that he is aware that information is not 

available in the format in which he is seeking it   and stated that he would be satisfied if a copy of the 

entire roster register  is provided to him and also offered to pay for the photocopying charges for all 

the pages. 

3. In view  the Appellant’s request , the PIO is hereby directed to inform the No. of pages of the roster 

register as also the amount payable @ Rs.2/­ per page as photocopying charges to the Appellant 

within 5 days of receipt of this Order  and to provide  copies of pages  of the  register  within 15 days 

of receipt of the  additional fees from the Appellant.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri D.S.Chauhan
Asst. Station Director
All India Radio
18, Vidhan Sabha Marg
Lucknow

2. The Public Information Officer
Prasar Bharati
O/o DDA(P)
DG:AIR
Akashwani Bhawan
Parliament Street
New Delhi

3. The Appellate Authority
Prasar Bharati
O/o Director (A)
DG:AIR
Akashwani Bhawan
Parliament Street
New Delhi

4. Officer Incharge, NIC