Central Information Commission Judgements

Mr. Harish Kumar Agrawal vs Ministry Of Personnel, Public … on 15 July, 2011

Central Information Commission
Mr. Harish Kumar Agrawal vs Ministry Of Personnel, Public … on 15 July, 2011
                       In the Central Information Commission 
                                                       at
                                               New Delhi

                                                                       File No: CIC/SM/A/2011/000133­AD


Date of Hearing :  July 15, 2011

Date of Decision :  July 15, 2011


Parties:



           Appellant

           Shri Harish Kumar Agrawal
           Technical Officer Grade T­5,
           RRC, IGFRI, Village­ Bharmat, Post­ Banoori,
           Palampur 176 061

           The Appellant was not present.

           Respondents

           Department of Personnel & Training (DoPT)
           North Block,
           New Delhi




           Represented by: Shri Virendra Singh, Under Secretary and Shri Rakesh Moza, Under Secretary.

                         Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                              at
                                                      New Delhi

                                                                                      File No: CIC/SM/A/2011/000133­AD



                                                           ORDER

Background

1. The Applicant filed his RTI­application dated 11.10.2010 with the PIO, DoPT, New Delhi, seeking 

certain clarification with respect to the position of Rules in respect of APAR and its grading system. 

The   PIO,   on   28.10.2010,   while   informing   the   Applicant   that   his   query   at   item   no.   1   has   been 

forwarded  to  Dy.  Secretary,  (Estt. A) for response, also  gave point­wise  information  to him with 

respect to the balance items (i.e. 2 to 6) of queries. The Applicant, however, being aggrieved with the 

reply   of   the   PIO,   filed   his   1st­appeal  with   the  Appellate   Authority   on   21.11.2010.  The  Appellate 

Authority, through his order dated 08.12.2010, endorsed the PIO’s reply and advised the Appellant to 

take   up   the   matter   with   the   concerned   Appellate   Authority  in   respect   of   item   no.   1   of   his   RTI­

application. The Appellant, thereafter, filed the present petition before the Commission on 20.12.2010 

alleging   that   the   “the   CPIO/FAA   has   knowingly   given   him   incorrect,   incomplete,   misleading   or  

unrelated   information   on   some   points.   ”  He   accordingly   prayed   that   the   correct   information   be 

directed to be given to him.

Decision

2. The Respondents, during the hearing, stated that they have given the required information to the 

Appellant, along with the relevant documents (such as, O.M dated 23.07.2009; extract of Brochure of 

preparation & maintenance of APAR for Central Civil Services and guidelines etc.), with respect to his 

queries at item nos. 2 to 6 of his RTI­application and that with regard to query at item no. 1 they have 

transferred the Appellant’s RTI­application to the concerned PIO, who also, on 09.12.2010, has given 

the required clarification to the Appellant in respect of the CCS (CCA) Conduct Rules.

3. Upon hearing the Respondents and on perusing the records, I see no infirmity in the Respondents’ 

replies   to   the   Appellant   which   are factual and  as per records available  wit the Public  Authority. 

Further, the Appellant, except for saying that information given to him is incorrect, misleading etc., 

has not given any cogent reasons in support of his claim. I, therefore, hold that the Respondents 

have given adequate information to the Appellant which leaves no scope for any further disclosure in 

the present matter. 

4.  Appeal is, therefore, rejected.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Harish Kumar Agrawal
Technical Officer Grade T­5,
RRC, IGFRI, Village­ Bharmat, Post­ Banoori,
Palampur 176 061

2. The Appellate Authority
Department of Personnel & Training (DoPT)
North Block,
New Delhi

3. The Public Information Officer
Department of Personnel & Training (DoPT)
North Block,
New Delhi

4. Officer in charge, NIC