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/SS/A/2011/000718
Name of Appellant : Shri Yogeshwar Raj
Name of Respondent : Air India
National Aviation Company of India Ltd.
Date of Hearing : 04.08.2011
ORDER
Shri Yogeshwar Raj, the appellant has filed this appeal dated 31.3.2011 before the
Commission against the Air India, National Aviation Company of India Ltd, Mumbai for not
providing information on Point No. (v) to his RTI-request dated 27.11.2010, which came
up for hearing on 04.08.2011 through videoconferencing. The appellant was present in
person at NIC videoconferencing facility at Hyderabad, whereas the respondents were
absent. The respondent sought adjournment vide letter dated 23.7.2011, which was not
granted.
2. The appellant filed RTI-request dated 27.11.2010, seeking information on six RTI-
queries pertaining to his complaint dated 11.11.2010 addressed to CMD, Air India Ltd.
against Shri S.M. Rao, DGM (HRD) for submitting invalid/bogus caste certificate at the
time of appointment. The PIO vide letter No DF/RTIA-820/1275 dated 14.1.2011 informed
the appellant that in order to verify the factual position, the caste certificate of Shri S.M.
Rao has been referred to the District Collector, Ranga Reddy District, Government of
Andhra Pradesh. Depending on the response of the District Collector, the matter would be
considered as per the laid down guidelines.
3. Aggrieved with the reply of the PIO, the appellant filed first-appeal 18.2.2011
before FAA stating that his RTI-query No. (v) – If charge-sheet has been issued, kindly
2 Case No. CIC/SS/A/2011/000718
supply me with the copy of the same – was not replied to by the PIO. The FAA has not
decided appellant’s first-appeal at the time of filing this appeal before the Commission.
4. During the hearing the appellant submitted that he has not yet received information
pertaining to action taken by the respondent in the matter.
5. The PIO is hereby directed to provide the current status in the matter, to the
appellant within two weeks of the receipt of this order.
The matter is disposed of with the above direction.
(Sushma Singh)
Information Commissioner
04.08.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Deputy Registrar
Address of the parties:
Shri Yogeshwar Raj,
Bungalow-69, Seshadri Enclaves,
Venkatadri Phase-IV, Choudharyguda,
Ghatkeswar Mandal,
Hyderabad-500088.
The DGM (Finance) & PIO,
Air India,
National Aviation Company of India Ltd.,
Old Airport, Kalina, Santa Cruz (East),
Mumbai-40029.
The First Appellate Authority,
Air India,
National Aviation Company of India Ltd.,
Old Airport, Kalina, Santa Cruz (East),
Mumbai-40029.