Central Information Commission Judgements

Mr.Mahendra Kumargupta vs Ministry Of Information And … on 25 July, 2011

Central Information Commission
Mr.Mahendra Kumargupta vs Ministry Of Information And … on 25 July, 2011
                               In the Central Information Commission 
                                                         at
                                                 New Delhi

                                                                                    CIC/AD/A/2010/000144


Date of Decision     :  July 25, 2011



Parties:

             Appellant 

                Shri Mahendra Kumar Gupta
              B205,
              Plot No.11
              Sahara, Sector 6
              Dwarka
              New Delhi 110 075
  



                Respondent(s)

  

  CPIO,
              Prasar Bharati
              News Services Division
              All India Radio
  New Delhi   

Information Commissioner :   Mrs. Annapurna Dixit

_______________________________________________________________________

Decision Notice

The Commission, after perusal of the file/s in question is of the opinion that no action under RTI Act is 

warranted in the instant matter. The case is accordingly closed.  
                 In the Central Information Commission 
at
New Delhi

File No: CIC/AD/A/2010/000144

                    ADJUNCT TO ORDER DATED 08.02.2011

1. In the captioned matter, based on the facts and the submissions of the parties, the Commission 

passed the following order on 08.02.2011, 

  “…..the Commission in the light of the foregoing facts and submissions of the 
case, directs the CPIO to submit a fresh affidavit giving the exact and  
correct   information   as   already   directed   by   the   Commission   by   the 
earlier order dated 27.08.2010. The Commission further directs that a 
fresh   and   appropriate   FIR   to   be   filed   again   for   the   loss   of 
files/documents containing the relevant information pertaining to the 
period post 2007 as sought by the Appellant. Moreover, considering the 
fact   that   the   CPIO’s   acts/omissions   were   negligent   enough   to   have 
caused delay and deprivation of the fundamental right to information to  
the   Appellant,  the   Commission   directs  the   CPIO  to  pay   a   sum  of  Rs.  
7,000/­ as Compensation for the detriment/mental harassment suffered by  
the Appellant. In view of the fact that the concerned officer/s of the 
Public   Authority   have   already   retired,   therefore,   no   penalty   can   be  
imposed on the concerned retired officers under the RTI Act and also 
since no penalty proceedings can be initiated and case does not merit  
invocation   of   Rule   8   or   Rule   9   of   the   CCS   (Pension)   Rules,   the 
undersigned directs the Appellate Authority with the powers vested in 
her under Section 18(2) of the RTI Act to enquire into this matter and  
in the absence of the retired CPIO to give strict warnings to all the  
staff, who are found even indirectly connected with this case about the 
need for ensuring strict compliance with the Commission’s orders, under 
intimation   to   the   Appellant.   All   information   to   be   provided   by  
20.3.2011 as also the compensation directed by the Commission……”

DECISION 

2. Subsequently, the Commission received a communication dated 21.03.2011 from the Respondent 

seeking   additional   time   to   complete   compliance   of   the   directions   of   the   Commission   in   the 

captioned order. The Commission accordingly granted additional time to conduct the enquiry by 

20th April 2011 and compliance report to be submitted by 21st April 2011. The Public Authority was 

further directed to compensate the Appellant by 31st March 2011. The CPIO by a subsequent letter 

dated 24.03.2011 intimated the Commission that Rs. 7,000/­ had been sanctioned and approved 

by   the   competent   authority,   as   compensation   to   be   paid   to   the   Appellant   in   terms   of   the 

aforementioned order of the Commission.

3. The   Respondent   sent   another   communication   dated   18/19.04.2011   submitting   the   action   taken 

report as directed by the CIC in its order dated 08.02.2011. The submissions concluded the factual 

position   that   all   relevant   documents  pertaining   to   the   engagement   and   payments   made   to   the 

Appellant   are   available   for   the   period   post   2007,   which   may   be   inspected   by   the   Appellant. 

However, the CPIO also submitted in his said reply dated 18/19.04.2011 that facts indicate that 

probably no file was ever created relating to the empanelment of Casual Steno and their payment 

records, as is also substantiated from the affidavit of the earlier CPIO. The present CPIO in his 

letter   also   admitted   that   nothing   was   communicated   in   writing   to   Sh.   M   K   Gupta   about   his 

shortcomings   during   his   engagement   as   a   casual   steno.   The   exact   factual   position,   as   stated 

hereinabove   has  been  reiterated   by  the   CPIO   in   a  latest   affidavit   dated   19.04.2011   placed   on 

record in compliance with the CIC order dated 08.02.2011.      In addition the CPIO stressed that 

the compensation of Rs. 7,000/­ as directed by the CIC, has already been paid vide Cheque of 

even number dated 29.03.2011. The CPIO also placed the memorandum dated 18.04.2011 issued 

by the First Appellate Authority to ensure proper maintenance of records as per provisions of AIR 

Manual and GFR etc. on record alongwith his submissions dated 18/19.04.2011. 

4. The   Appellant   filed   an   application   dated   05.05.2011   stating   that   the   CIC   order   had   not   been 

completely complied with in as much as the memo issued by the First Appellate Authority failed to 

give strict warnings to the staff but simply gave directions for record keeping. It has further been 

contended by the Appellant that the copies of the said memorandum have not even been sent to 

the officers responsible for the delay and lapse. Even the FIR is alleged to be treated merely as a 

formality with no intention of taking the issue to its logical conclusion. The Appellant prayed that 

disciplinary action be initiated against the Appellate Authority for the acts as stated above and also 

for not sending the letter received from the Delhi Police. The Appellant filed another application 

dated 03.05.2011 invoking provisions of Section 340 of the Cr.PC read with Sections 191 and 193 

of   the   IPC.   This   application   is   rejected   outrightly   since   the   Commission   does   not   have   the 

jurisdiction to deal with criminal jurisprudence. 

5. It is observed that information as was available and could be provided to the Appellant, has already 

been provided. In so far as the erstwhile CPIO is concerned, he is no longer in service and hence 

no   penal   action   can   now   be   taken   against   him.  The   FIR   related   letter   as   sought   by   the 
Appellant, may be provided to him.   In view of the fact that no further action can be taken nor 

remedy provided under operation of the RTI Act 2005, the matter is treated as closed. 

 

(Annapurna Dixit) 
Information Commissioner 
Authenticated true copy: 

(G. Subramanian) 
Deputy Registrar 

Cc:

1.         Shri Mahendra Kumar Gupta
            B205,
            Plot No.11
            Sahara, Sector 6
            Dwarka
            New Delhi 110 075
  

2. CPIO,
            Prasar Bharati
            News Services Division
            All India Radio
New Delhi   

3.      Officer incharge, NIC