Central Information Commission Judgements

Mr.Kn Maniyan vs Ministry Of Mines on 19 May, 2011

Central Information Commission
Mr.Kn Maniyan vs Ministry Of Mines on 19 May, 2011
                       Central Information Commission
            Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                    Bhikaji Cama Place, New Delhi­110066
                   Web: www.cic.gov.in Tel No: 26167931


                                              Case No. CIC/AT/A/2010/000810/SS


      Name of the Appellant            :       Shri K.N.  Maniyan    
                                               (The Appellant was not present)
              

      Name of the Public Authority :           National   Institute   of   Rock   Mehanics, 
                                               Karnataka.
                                               Represented   by   Dr.   C.   Srinivasan, 
                                               Scientist   and     and   Shri   A.N.   Nagarajan, 
                                               Registrar. 


      The matter was heard on     :            13.5.2011.


                                               ORDER

Shri   K.N.     Maniyar,   the   Appellant,   through   his   RTI   application   dated 

24.12.2008, sought the following information from the PIO:

1.   The   Final   Report   of   the   Sub   Committee’s   recommendation   on 

Recruitment & Promotion Policy and Pay Scale of Scientific Staff, Technical Staff 

and Administrative Staff at NIRM duly signed by the Committee members.

2. Prevailing CSIR Pay Scale, qualification and Experience on the basis of 

which   the   Committee   had   adopted   Pay   Scale   of   Scientific,   Technical   and 

Administrative Staff at NIRM.

3. Approved minutes of 8th  meeting held on 23rd  Oct. 1990 (signed by the 

Chairman  &   members  of  the   NIRM  Board),  in   which  the   Board  members  had 

approved the R&P Rules and Pay Scale or NIRM.

  The PIO, vide letter dated 24.2.2009  replied to Appellant which reads as 

follows:

1.  The   Sub­Committee   comprising   three   members  of   the   Governing 

Body had informed the GB in its 9th meeting about the finalization of 

R&P   Rules   by   the   Sub­Committee.     The   GB   then   after   due 

deliberation   approved   the   R&P   Rules.     The   approved   minutes  is 

enclosed as stated in para 3 below.  However, the draft submitted to 

the   Governing   Body   in   its   9th  meeting   held   on   23rd  Oct   1990   is 

available.

2.  The relevant papers are not traceable.  However, the draft submitted 

to the Governing Body in its 9th meeting held on 23rd October 1990 is 

available.

3.  Copy of the relevant page containing the Item No.7 Recruitment & 

Promotion   Rules   signed   by   the   Chairman   and   Secretary­cum­

Administrative Officer is enclosed.   It is appropriate to mention that 

the   confirmed  minutes  are   only  signed  by   the   Chairman  and   the 

Secretary   of   the   Institute   and   there   be   no   signature   of   other 

members.

   Not satisfied with the reply, the Appellant filed an appeal before the First 

Appellate Authority (FAA).  The FAA, vide its decision dated 30.3.2009 upheld the 

reply of the PIO, hence the present appeal before the Commission.

During   the   hearing   the   Respondent   submits   that   complete   information 

available   on   record   has   already   been   furnished   to   the   Appellant.       Shri   A.N. 

Nagaraja through his written representation pleads that the Appellant is raising his 

grievance since 1998 and so far he has tried in vain the same issue before various 

agencies  including  National   Human  Right   Commission,  State   Commissioner  of 

Disabilities, Bangalore, High Court of Karnataka and the Ministry of Mines and that 

the NIRM has not violated any provision of the rules while providing Shri Maniyan, 

the Appellant, all the legitimate benefits.

After hearing the  parties  and on perusal of relevant documents on file the 

Commission is of the view that information available on record and permissible 

under the RTI Act has been provided to the Appellant, hence no interference is 

called for.

 

 The matter is disposed of on the part of the Commission.  

(Sushma Singh) 
                                                                           Information Commissioner 
19.5.2011 
Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Copy to:

1. Shri K.N. Maniyan, 
Indian Institute of Management,
Indore , Pigdamber, RAU­453331.

2. The Public Information Officer,
National Institute of Rock Mechanics,
P.O. Champion Reefs, Kolar Gold Fields­563117,
Karnataka.