Central Information Commission Judgements

Mr.J B Sharma vs Ministry Of Health And Family … on 1 July, 2011

Central Information Commission
Mr.J B Sharma vs Ministry Of Health And Family … on 1 July, 2011
                       In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                             File No: CIC/AD/A/2011/001012


Date of Hearing :  July 1, 2011

Date of Decision :  July 1, 2011


Parties:



           Appellant

           Shri J.B. Sharma 
           Maya Bhawan, H­ 961,
           Palam Extension, Sector­ 7,
           Dwarka, 
           New Delhi 110 077
            

           The Appellant was present.

           Respondents

           Indian Council of Medical Research
           V. Ramalingaswami Bhawan,
           Ansari Nagar
           New Delhi

           Represented by: Shri B.P. Singh, Sr A.O. and Ms. Lalita Anand, A.O 



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

                                                                                           File No: CIC/AD/A/2011/001012
                                                           ORDER

Background

1. The Applicant filed his RTI­application with the PIO, ICMR, New Delhi on 27.12.2010, seeking certain 

information, which appeared to be futuristic in nature (like, date, month and year by which DG, ICMR 

proposes to apprise the Executive Committee of the facts given in ICMR letter dated 24.05.2007…), 

in   relation   to   the   matter   of   his   supersession   by   his   junior,   Shri   Prem   Singh   in   the   grade   of 

Administrative officer & Senior Administrative officer, since 08.12.1995 and consequent development 

thereafter in the matter. The PIO, on 31.01.2011, declined to answer the Applicant’s RTI­queries as, 

according to him, they are not covered by the RTI­Act. The Applicant, being aggrieved with the PIO’s 

reply,   filed   his   1st­appeal   with   the   Appellate   Authority   on   28.01.2011   who,   vide   his   order   dated 

25.02.2011, endorsed the PIO’s view. The Appellant, thereafter, filed the present petition before the 

Commission on 23.03.2011 challenging the decision of the Respondents.

Decision

2. Like his previous case no. CIC/AD/A/2011/001015, the Appellant in this case as well requested the 

Commission to ask the Respondents to place all the information furnished to him with respect to the 

present   subject   before   the  Executive   Committee   of   the   Public   Authority   keeping   in   view   his 

(Appellant) belief that the revelation of this information to the Executive Committee would expose 

wrongdoing and corrupt practices of several officials of the public authority. 

3. Since the Appellant’s demand in the present case is identical to the previous one, the PIO is urged to 

take action as per the advice/observation given in the previous case no. CIC/AD/A/2011/001015. The 

advice given in the previous case reads as follows:
“The  present   demand  of   the   Appellant is not permissible  under the RTI­Act. It  is, nevertheless,  

considering the Appellant’s belief that placement of the information before the Executive Committee  

would uncover several corrupt practices of the officials of the public authority and thereby would  

serve   the   public   interest   in   large,   it   is   suggested   that   the   PIO   may   consider   to   place   all   the  

information   furnished   to   the   Appellant   with   respect   to   the   present   subject   before   the   Executive 

Committee through proper channel. He may do so within 3 weeks of   receipt of this order.”

4. The matter is accordingly closed at the Commission’s level.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri J.B. Sharma 
Maya Bhawan, H­ 961,
Palam Extension, Sector­ 7,
Dwarka, 
New Delhi 110 077

2. The Appellate Authority
Indian Council of Medical Research
V. Ramalingaswami Bhawan,
Ansari Nagar
New Delhi

3. The Public Information Officer
Indian Council of Medical Research
V. Ramalingaswami Bhawan,
Ansari Nagar
New Delhi

4. Officer in charge, NIC