Central Information Commission Judgements

Mr.Nagender Pal Singh vs Ministry Of Agriculture on 19 April, 2011

Central Information Commission
Mr.Nagender Pal Singh vs Ministry Of Agriculture on 19 April, 2011
                         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/2011/000040

Name of Appellant                     :       Shri Nagender Pal Singh

Name of Respondent                    :       Directorate of Extension,
                                      Ministry of Agriculture

Date of Hearing                       :       07.04.2011


                                          ORDER

Shri Nagender Pal Singh, the appellant has filed this appeal dated 31.12.2010
before the Commission against Directorate of Extension, Ministry of Agriculture, New Delhi
for providing incomplete and irrelevant information to his RTI-request dated 13.9.2010,
which came up for hearing on 07.04.2011. The appellant was present in person, whereas
the respondents were represented by Dr. R.K. Tripathi, Director (Extension), Shri P.S.
Armorikar, Joint Director, Shri V.K. Kambiri, Asstt. Administrative Officer and Shri Randhir
Singh, Office Supdt.

2. The appellant filed RTI-request dated 13.9.2010 seeking information on eight RTI-
queries pertaining to payment of his dues, after implementation of recommendations of 6 th
CPC. The CPIO vide letter No. 29-34/2010-RTI dated 11.10.2010 has replied to the
appellant.

3. Aggrieved by the reply of CPIO, the appellant preferred first-appeal on 27.10.2010
before FAA. The FAA vide letter No. 29-34/2010-Estt. RTI dated 24.11.2010 requested the
appellant to attend a personal meeting with him on 3.12.2010. The appellant vide letter
dated 1.12.2010 requested the AA for some other date, as he had been deputed as
‘Observer’ for University Exams on 3.12.2010.

-2-

Case No. CIC/SS/A/2011/000040

4. During the hearing the appellant submitted that he is not satisfied with the reply of
CPIO on Point No. 3(i) of his RTI request.

5. After hearing the parties and on perusal of the relevant documents on file, the
CPIO is directed to allow inspection of related file regarding payment of 6th CPC arrears to
all its officers on deputation, now repatriated to their parent departments, including that of
Ms. Kalpna Mishra’s file on a mutually agreed date and time, within two weeks of the
receipt of this order.

The matter is disposed of with the above directions.

(Sushma Singh)
Information Commissioner
19.04.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Nagender Pal Singh,
Assistant Registrar, Room No. 10, Block 13,
IGNOU,
New Delhi-110068.

The CPIO,
Directorate of Extension,
Ministry of Agriculture,
Krishi Vistar Bhavan, Pusa,
New Delhi-110012.

The Appellate Authority,
Directorate of Extension,
Ministry of Agriculture,
Krishi Vistar Bhavan, Pusa,
New Delhi-110012.