Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5884/IC(A)/2010
F. No.CIC/MA/C/2010/000186
Dated, the 9th September, 2010
Name of the Appellant: Shri. Lalit Kumar Bansal
Name of the Public Authority: Tehri Hydro Development Corpn. Ltd.
Facts
: i
1. The complainant has alleged that the CPIO has not furnished the
information asked for mainly, the copies of ACRs. He has, therefore, pleaded for
providing the information.
2. In response to the RTI application relating to the disclosure of ACRs, the
CPIO and the Appellate Authority have responded and furnished the ACR
grades. The complainant is not satisfied, as complete copy of ACRs, including
his inputs, have not been provided. Hence, this complaint before the
Commission.
Decision
3. The CPIO has furnished the ACR grades, which is proper.
ii “If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. The disclosure of complete ACRs would not only identify the reviewing and
reporting officials but also reveal the remarks made by them in confidence.
Therefore, the CPIO and the Appellate Authority have correctly refused to provide
complete copy of the ACRs.
5. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Lalit Kumar Bansal, Qtr. No.IV/06, THDC Colony, Pragati Puram,
Byepass Road, Rishikesh – 249 201 (Uttarakhand)
2. Shri. P.C. Gopalakrishnan, CPIO, THDC India Ltd., Byepass Road,
Pragatipuram, Rishikesh-249 201 (Uttarakhand)
3. Shri. A.S. Bisht, Appellate Authority, THDC India Ltd., Byepass Road,
Pragatipuram, Rishikesh-249 201 (Uttarakhand)
i “All men by nature desire to know.” – Aristotle
ii
2