Central Information Commission Judgements

Mr.J S Singhal vs Ministry Of Information And … on 5 September, 2011

Central Information Commission
Mr.J S Singhal vs Ministry Of Information And … on 5 September, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                    Decision No. CIC/AD/A/2011/001210/SG/14398
                                                            Appeal No. CIC/AD/A/2011/001210/SG

Relevant facts emerging from the Appeal:

Appellant                            :      Mr. J. S. Singhal
                                            ASW (E) HQ
                                            CCW, AIR IIIrd floor, Soochna Bhawan,
                                            New Delhi 110003

Respondent                           :      Central Public Information officer,
                                            Prasar Bharati,
                                            C.C.W, All India Radio,
                                            5th Floor, Soochna Bhawan,
                                            CGO Complex, New Delhi

RTI application filed on             :      17/01/2011
PIO replied on                       :      14/02/2011 (Date not clearly visible)
First Appeal filed on                :      14/03/2011
First Appellate Authority order on   :      Not mentioned.
Second Appeal received on            :      18/04/2011

 Q.No                   Query                                  Reply of PIO
1.       Please provide information status of Concerned PIO replied that the letter was forwarded
         action taken on my letter No. to SE(E) vide office letter dt 23/10/2009 copy was
         AE(E)/CCW/JPR/AC18/2009-10/285-      which was endorsed to J.S Singhal.
         86 dated 30.06.09 ny the EE(E) - I ,
         CCW, AIR New Delhi.

2.       Status of the action taken on the speed Concerned PIO replied that his request for ex-posto
         post letter dated 25.09.09.                facto approval was regarding medical test taken up
                                                    without permission by SH Singhal which was
                                                    forwarded to SE (E ).
3.       Status of action taken on the letter Concerned PIO replied that matter was considered
         09/12/09      via      letter    AE(    E) and JE( E), Jaipur has been advise to be careful
         /CCW/JPR/W-2/708.                          while dealing with such documents.
4.       Status of action taken on the letter dated Concerned PIO replied that the T.A bills for the
         05/07/2010 regarding curtailment of period 02/09 to 04/09 has been settled as per rule, in
         legitimate claim out of the TA bills for June 2010.
         the month of Feb March and April .
5.       Status of action taken on letter dated PIO replied that it was file as action was already
         28/07/2010        letter      no     SSW- taken in the matter such as Singhal, then AE(E),
         II/PA/2010/342.                            Jaipur requesting for treatment at ISIC but it inspite
                                                    of the permission being granted the treatment was
                                                    not taken. The claims were settled as per rules.
6.       Status of action taken via letter no Concerned PIO replied that the action was taken.
         AE(E) /CCW/JPR/AC18/10-11/268-69
         dated 19/10/2010.
7.       Status of action taken on letter Concerned PIO has not replied.
         AE(E) /CCW/PPR/14/10-11/160 & 161
         to 163.
 Grounds for the First Appeal:
Reply of the PIO was dissatisfactory.

Order of the First Appellate Authority (FAA):
Not enclosed
Ground of the Second Appeal:
Information furnished by the PIO was not satisfactory..

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. J. S. Singhal;

Respondent: Absent;

Certain information has been provided to the Appellant but information on query-7 has not
been provided. The PIO is directed to provide the information on the action taken on the letter referred
to query-7 in the following format:

  Date on which                     Name and designation Action            Date on which forwarded
  Complaint received                of                        taken        to
                                    the officer receiving it.              Next officer/office.


*there will be as many rows as the number of officers who handled the complaint.

Attested photocopies of all letters and notings will be provided.

Besides the Appellant would like to inspect the relevant records at the office the PIO on 22 September,
2011 from 10.30AM onwards.

The PIO is directed to facilitate an inspection of the relevant records by the Appellant on 22/09/2011
from 10.30AM onwards at the office of the PIO. In case there are any records or file which the
appellant believes should exist, which are not shown to him, he will give this in writing to the PIO at
the time of inspection and the PIO will either give the files/records or give it in writing that such
files/records do not exist.

Decision:

The Appeal is allowed.

The PIO is directed to provide the informant on query-7 as directed above to the
Appellant ton 22/09/2011.

The PIO is also directed to facilitate an inspection of the relevant records by the
Appellant on 22/09/2011 from 10.30AM onwards. The PIO will give attested
photocopies of records which the Appellant wants free of cost upto 100 pages.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
05 September 2011
(In any correspondence on this decision, mention the complete decision number. (AM)