Central Information Commission Judgements

Mr.Manohar Lal Soni vs Ministry Of Science And … on 19 May, 2011

Central Information Commission
Mr.Manohar Lal Soni vs Ministry Of Science And … on 19 May, 2011
             CENTRAL INFORMATION COMMISSION
              Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                  File No.CIC/LS/A/2011/000228
                                          CIC/LS/A/2011/001279

Appellant                               :      Manohar Lal Soni
Respondent                    :          Central Building Research Institute (CBRI)
Date of hearing               :         19.5.2011
Date of decision              :         19.5.2011

FACTS

The matter is heard today dated 19.5.2011. Appellant present. The
CBRI is represented by Shri S. G. Dave, Scientist ‘G’ ( AA) and Shri A. Ghosh,
Scientist ‘G’ (PIO). They are heard.

2. It is the say of Shri Ghosh that the appellant was an employee of
CBRI and retired from service way back in 1997-98. In the files under reference, he
had ventilated his grievances regarding his non-promotion / delayed promotion. He
submits that in these files, he has not requested for any information under the
provisions of the RTI Act and the appellant has been informed accordingly.

3. The appellant, however, protests against the view taken by CPIO &
AA. It is his case that requested information has not been provided to him.

4. I have carefully perused the RTI applications and the responses of
the CPIO in this regard. I have also heard the appellant. I am left with the impression
that the appellant nurses a grievance against CBRI for not giving him promotion when
due and promoting him years later and thereby causing him not only loss of face but
also financial detriment. The CBRI officers, however, deny this allegation. It is their
say that whatever was due to the appellant has been given to him and the appellant is
flogging a dead horse.

5. I am inclined to agree with the view taken by CBRI. These matters
do not fall in the purview of RTI Act and are ordered to be closed.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.

(K.L. Das)
Deputy Registrar
Address of parties :-

1. The CPIO
Central Building Research Institute,
Roorkee-247667

2. The Appellate Authority
Central Building Research Institute,
Roorkee-247667

3. Shri Manohar Lal Soni
22-Nehru Nagar, Railway Road,
Roorkee-247667