Central Information Commission Judgements

Mr.Harsh Mohan Singh vs Ministry Of Information And … on 11 May, 2011

Central Information Commission
Mr.Harsh Mohan Singh vs Ministry Of Information And … on 11 May, 2011
                        In the Central Information Commission 
                                                              at
                                                      New Delhi

                                                                                           File No: CIC/AD/A/2011/000411


Date  of Hearing     :  May 11, 2011

Date of Decision     :  May 11, 2011



Parties:



           Applicant


                    Shri  Harshmohan Singh Kandari
                    General Secretary
                    ARSA Regd
                    406 Akashwani  Bhawan
                    Sansad Marg, 
                    New Delhi - 110001.

             Applicant was  present.

           Respondent(s)

                    Prasar Bharati
                    Akashwani Mahanideshalaya
                    Akashwani Bhawan
                    Sansad Marg
                    New Delhi.       

                                   Represented by  :    Shri S S Dalal, Dy.Director, DG, AIR
                                                                     Shri  R K Sharma, Dy.Director, DG, AIR
                                                             Shri Ramesh Chandra, Hindi Officer
                                                                     Shri S R Pandey, Consultant

       Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                      Decision Notice



As given in the decision 
                             In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                     File No: CIC/AD/A/2011/000411



                                                          ORDER

Background

      

1. The  RTI  Application  dated    11.6.2010    was  filed by the  Applicant  with the  PIO,   Prasar  Bharti, 

Akashwani, New Delhi.   He   sought   miscellaneous information against 16 points related to the Akashwani 

Rajbhasha Staff Association.  He  particularly sought information related to Hindi Officers’ Service matters in 

Akashwani  including  pay upgradation, seniority issues, formation of DPC committee etc. The  PIO  replied on 

12.7.2010  providing point wise information. Not satisfied with this reply the Applicant filed his first appeal on 

11.8.2010   commenting on the information that was provided against each point and also stating that the 

information is incomplete. The Appellate Authority in his order dated  8.9.2010 stated that he had called for the 

records and had examined the points raised in the appeal and accordingly directed the CPIO  to re­check the 

records and provide the missing information.  He also invited the Appellant to his office to inspect the relevant 

records on a  mutually convenient date.  Being aggrieved with this reply, the  Appellant filed his second appeal 

before the Commission seeking the missing information.

Decision   

2. During the hearing the Respondent submitted that  information against point 1 is not available in the 

records. With regard to point 2 and 3 information has not been   received from the concerned   office and 

against point 4, information   about the dealing clerk  will be provided. With regard to point 5, he stated that 

information sought falls outside the ambit of the RTI Act. With regard to point   9 and 10 it was noted that 

information has already been provided. 

3. After hearing both parties,  the Commission directs the PIO to provide photocopies of the information 

available in the records  against point 6. Information against point  8 may be provided after collecting 

the same from the concerned office.  Any other missing information  based on the comments given by 

the Appellant in his two appeals   may also be provided to him. Information to be furnished by   10th 

June 2011.

3. The appeal is  accordingly disposed of.    

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri  Harshmohan Singh Kandari
General Secretary
ARSA Regd
406 Akashwani  Bhawan
Sansad Marg, 
New Delhi – 110001.

2. The Public Information Officer                      
Prasar Bharati
Akashwani Mahanideshalaya
Akashwani Bhawan
Sansad Marg
New Delhi.

3. The  Appellate  Authority
Prasar Bharati
Akashwani Mahanideshalaya
Akashwani Bhawan
Sansad Marg
New Delhi.

4. Officer Incharge, NIC