Central Information Commission
CIC/AD/C/2009/000368
Dated July 29, 2009
Name of the Applicant : Mr.Lalit Kumar
Name of the Public Authority : M/o Information & Broadcasting
Background
1. The Applicant filed an RTI application dt.31.1.08 with the CPIO, M/o
Information & Broadcasting. He requested information against 4 points in
relation to sustainability of a charge memo issued to him. On not receiving
any reply, he filed an appeal dt.15.12.08 with the Appellate Authority. On not
receiving any further reply, he filed a complaint dt.25.2.09 before CIC. The
CIC vide its order dt.25.6.09 directed the PIO to provide the information to
the Complainant by 15.7.09 and also to showcause as to why a penalty of Rs.
250/- per day should not be levied on him for not providing the information
within the statutory period of one month.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for July 29, 2009.
3. Mr. A.D. Roy, Under Secretary cum CPIO, Mr. Thomas Mathew, S.O., Mr. K.K.
Singh, CCW and MR. George Kuruvilla, CPIO, Prasar Bharati Secretariat
represented the Public Authority.
4. The Applicant was not present during the hearing.
Decision
5. The Respondent submitted that the Appellant has not indicated what
information is required from him against the 4 points. The CPIO Ministry of
I&B in his reply dated 14.2.08 made this point clear to the Complainant with
regard to points 1 &2. With regard to points 3 & 4 the CPIO, Ministry of I&B
stated that information was sought from DGAIR by transferring the request.
The CPIO, Prasar Bharti Secretariat who represented the DGAIR pointed out
that with regard to points 3 and 4, the Complainant once again has not
indicated the exact information he requires and that he has simply stated that
administrative action should be taken against the Investigator who has
framed the charged memos against him and for harassing him. The
Complainant also, against point 4 has only expressed his opinion about the
promotion of Mr. Mohindra despite being under cloud. The CPIO, Prasar
Bharti forwarded the RTI application to DGAIR for information against points
3 and 4 on 15.2.09 and the first appeal was filed by the Appellant on
19.5.09 on not receiving any information.
6. The Commission reviewed the RTI application and also the reply provided by
the M/o I&B and concluded that the Complainant has not asked for any
specific information against any of the four points and accordingly holds that
the complaint regarding non supply of information has no merit and rejects
the complaint.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Asst. Registrar
Cc:
1. Shri Lalit Kumar
SW(E)
DG:AIR, P&D Unit
Akashvani Bhawan
New Delhi
2. The PIO
M/o Information & Broadcasting
Shastri Bhawan
New Delhi
3. Officer in charge, NIC
4. Press E Group, CIC