Central Information Commission Judgements

Mr. Dipak Bhattacharyya vs Central Vigilance Commission on 8 August, 2011

Central Information Commission
Mr. Dipak Bhattacharyya vs Central Vigilance Commission on 8 August, 2011
                          Central Information Commission, New Delhi
                             File No.CIC/WB/A/2010/000336­SM
                     Right to Information Act­2005­Under Section  (19)


Date of hearing                         :                                       8 August 2011


Date of decision                        :                                       8 August 2011



Name of the Appellant                   :    Shri Dipak Bhattacharyya
                                             Chamber No. 233, Supreme Court Lawyer's 
                                             Chambers, New Delhi.


Name of the Public Authority            :    CPIO, Central Vigilance Commission,
                                             Satarkta Bhawan, GPO Complex,
                                             Block A, INA, New Delhi - 110 023.


        The Appellant was present along with Shri Tusar Mahapatra.

        On behalf of the Respondent, Shri Keshav Rao, Director was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. Both   the   parties   were   present   during   the   hearing.   We   heard   their 

submissions.

3. The Appellant had raised a number of queries and sought a number of 

information regarding a representation he had made to the CVC pursuant to the 

orders of the High Court dated 20 November 2002. The CPIO had informed him 

that the said representation had been forwarded to the Ministry of Steel for 

further necessary action and, as per the complaint handling policy of the CVC, 

no   report   was   required   to   be   obtained   in   such   cases.   The   first   Appellate 

Authority had endorsed the decision of the CPIO.

4. During  the   hearing,  the   Appellant  submitted  that  the   High  Court  had 

given   a   categorical   direction   that   the   CVC   would   consider   and   decide   the 

CIC/WB/A/2010/000336­SM
representation filed before it. Instead, the representation was merely forwarded 

to the Ministry of Steel. He further submitted that he had not been given any 

documentary evidence in support of the decision of the CVC to transfer the 

representation;   what   had   been   given   to   him   did   not   relate   to   his   2003 

representation. The Respondent submitted that while he would try to find out if 

the relevant records of the year 2003 were still available or not, it was possible 

that the records might have been destroyed as per the policy of the CVC.

5. Whatever be the position in respect of the availability of these records, 

we think that the CPIO must clarify in some greater detail the action taken by 

the CVC on the representation which was filed in 2003 as stated in the RTI 

application. Therefore, we direct the CPIO to provide to the Appellant within 10 

working days of receiving this order, the photocopy of the relevant file noting in 

which it was decided to forward the said representation to the Ministry of Steel 

and,   in   case,   the   relevant   records   are   no   longer   available,   having   been 

destroyed, he shall clearly state so. In case the relevant records are no longer 

available, he shall forward a copy of the relevant entry from the Complaints 

Register to show that the representation had indeed been sent to the Ministry of 

Steel. Besides, we also direct him to provide the Appellant with a copy of the 

relevant complaint handling policy based on which the CVC had decided to 

send   the   representation   only   for   necessary   action   and   had   not   deemed   it 

necessary to make further investigations into it.

6. The appeal is disposed of accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

CIC/WB/A/2010/000336­SM
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)
Deputy Registrar

CIC/WB/A/2010/000336­SM