Central Information Commission Judgements

Mr.Milind Pandey vs All India Radio on 11 December, 2008

Central Information Commission
Mr.Milind Pandey vs All India Radio on 11 December, 2008
           Central Information Commission
                                                  CIC/OK/C/2008/736/AD

                                                  Dated December 11, 2008

Name of the Appellant          :         Mr.Milind Pandey
                                         Announcer, Grade-IV
                                         All India Radio
                                         Bikaner, Rajasthan

Name of Public Authority       :         The CPIO
                                         All India Radio
                                         New Delhi



Background

1. The RTI request was filed on 18.1.08. The Appellant requested for
information against 5 points relating to DPC and ACP. On not
receiving any reply from the CPIO, the Appellant filed his first appeal
on 4.3.08. The Appellant filed his second appeal before the CIC on
9.7.08.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for December 11, 2008.

3. Mr.P.Manoharan, Dy. Director (Admn) & CPIO, Mr.H.K.Pani, DDG (I/C)
and Appellate Authority and Mr.S.P.Bhattacharya, Dy. Director
represented the Public Authority.

4. The Appellant Mr.Milind Pandey was not present during the hearing.

Decision

5. The Respondents submitted that this is a case dealing with DPC
meeting for deciding on the promotion of the Appellant and that
within a week the order would be communicated to the
Appellant. The Respondents also shared with the Commission the
reply dt.10.12.08 furnished to the Appellant informing him about the
status of acceptance of recommendations made by the DPC in the
matter of promotion of Announcers Grade -IV to Announcer Grade III
in Rajasthan Zone and denial of ACP benefits to the Appellant.

6. The Commission noted that an Order regarding denial of ACP benefits
to the Appellant would be communicated to the Appellant. Also
information against points 1,2,4 and 5 has also been given in the letter
dated 10.12.08 from the Respondents to the Appellant. The
Commission also holds that this is a service matter and therefore does
not fall under the purview of the RTI Act.

7     The appeal is rejected.


                                                           (Annapurna Dixit)
                                                   Information Commissioner
Authenticated true copy:


(K.G.Nair)
Designated Officer
Cc:
1.    Mr.Milind Pandey
      Announcer, Grade-IV
      All India Radio
      Bikaner, Rajasthan

2     The CPIO
      All India Radio
      New Delhi

3.    The Appellate Authority - RTI
      All India Radio
      New Delhi

4.    Officer incharge, NIC

5.    Press E Group, CIC