Central Information Commission Judgements

Mr. Dilip Kumar Roy vs Lok Sabha Secretariat on 3 June, 2011

Central Information Commission
Mr. Dilip Kumar Roy vs Lok Sabha Secretariat on 3 June, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000896­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                     :                                    3 June 2011


Date of decision                    :                                    3 June 2011



Name of the Appellant               :   Shri Dilip Kumar Roy
                                        Flat No. C­605, Sukh Sagar Apartments,
                                        Plot No. 12, Sector 9, Dwarka,
                                        New Delhi - 110 075.


Name of the Public Authority        :   CPIO, Rajya Sabha Secretariat,
                                        Parliament House Annexe,
                                        New Delhi - 110 001.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)     Shri A.K. Singh, Director & CPIO,
        (ii)    Shri Shashi Bhushan, Jt. Director



Chief Information Commissioner              :       Shri Satyananda Mishra



2. In spite of notice, the Appellant did not turn up during the hearing. The 

Respondents, however, were present and made their submissions.

3. The Appellant had sought certain information relating to the creation of 

temporary   posts   for   providing   secretarial   assistance   to   the   committee 

constituted under Section 3 of the Judges (Inquiry) Act. He had also requested 

CIC/WB/A/2010/000896­SM
for permission to inspect the relevant records. The CPIO had provided some 

information   but   did   not   specifically   advise   him   about   the   date   or   time   of 

inspection.   Not   satisfied   with   the   information   provided   by   the   CPIO,   he 

preferred an appeal before the first Appellate Authority. In his appeal, he had 

pointed   out   the   shortcomings   in   the   response   of   the   CPIO.   The   Appellate 

Authority,   probably   the   same   person   as   the   CPIO,   offered   some   further 

clarifications but did not disclose any further information nor gave any direction 

about  the  inspection  of  the  records.  Now,  the  Appellant  has,  in  his  second 

appeal, wanted that the CPIO should be punished in terms of Section 20 (1) of 

the Right to Information (RTI) Act for providing incomplete information. He has 

also prayed that disciplinary proceedings should be instituted against the CPIO 

for the same reasons.

4. After carefully considering the submissions of the Respondents and the 

facts of the case, we are of the view that the information provided by the CPIO 

was not adequate to the extent that he did not support his contentions with 

relevant documents. If temporary posts have been created for any particular 

purpose, there must be some order or decision approved by the competent 

authority in this regard. A copy of that should have been given. Similarly, if any 

direction   or   order   of   the   competent   authority   exists   regarding   the   eligibility 

criteria for the posts, those should have been provided also.

5. We are surprised that both the CPIO and the Appellate Authority appear 

to be the same person unless of course the CPIO, soon after disclosing the 

information, was designated by the authorities as the Appellate Authority. As 

rightly pointed out by the Appellant, it is not fair that the same person should 

hear an appeal against his own order. We hope that the public authority would 

CIC/WB/A/2010/000896­SM
be careful in future and avoid such situations.

6. Now, since, from the beginning, the Appellant was interested to inspect 

the records relating to his queries, we direct the CPIO to invite him on any 

mutually convenient date within 15 working days from the receipt of this order 

and to allow him to inspect the relevant records. After such inspection, if the 

Appellant would choose to get the photocopies of some of these records, the 

CPIO shall provide the same to him free of charge. However, if the Appellant is 

not  interested  in   inspecting  the  records  any  longer,  even  then  the  CPIO  is 

directed   to   send   the   photocopies  of   the   relevant  records  to   him  within   this 

period.

7. We do not intend to impose any penalty on the CPIO or recommend any 

disciplinary  proceedings   against   him   as   we   are   not   convinced   that   he   had 

intentionally suppressed some vital information.

8. The appeal is disposed off accordingly.

9. 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)

CIC/WB/A/2010/000896­SM
Deputy Registrar

CIC/WB/A/2010/000896­SM