In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001656
Date of Hearing : December 30, 2010
Date of Decision : December 30, 2010
The Applicant was present during the hearing
Parties:
Applicant
Shri Navin Kumar
S/o Shri Tulsi Dass
H.No.61A, Plot No.22A,
Gali No.1, Sector2, Sainik Enclave
Near Gandhi Chowk, Mohan Garden
Uttam Nagar, New Delhi 110059
Respondent(s)
News Service Division
New Broadcasting House
All India Radio, Parliament Street
New Delhi
Represented by : Shri Gita Ram (Sr. Admn. Officer & PIO)
Shri Jagdish Chand (APIO & Head Clerk)
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
The Commission directs the PIO, based on the letter (earlier RTI Reply) to provide the reasons for the
seemingly different replies furnished to the Appellant regarding the number of the said posts. In the event the
reply to the instant RTI application happens to be correct, the PIO may provide an affidavit to the Commission
with a copy to the Appellant affirming this fact.
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001656
Background
1. The RTI Application dated 30.6.10 was filed by the Applicant with the PIO, AIR, New Delhi seeking
information on action taken on his application dated 18.6.10 addressed to DG(News) as also the
certified copy of the file notings in which the application/complaint had been dealt with. The
application was transferred to the PIO NSD, New Delhi. The PIO NSD replied on 4.8.10 stating that
most of the information which the Applicant is seeking is about News Service Division and that as per
the CIC decision the PIO is not expected to answer questions starting with the prefixes “why, where,
how, when” etc. Being aggrieved with this reply the Applicant filed his first appeal on 6.8.10 stating
that the information has not been provided to him. The First Appellate Authority on 8.9.10 transferred
the appeal to the NSD, AIR. The Appellate Authority NSD replied on 28.9.10 stating that the matter
has been examined and it was found that the reply had already been furnished by the CPIO vide his
letter dated 6.8.10. He further stated that as per the records of NSD, New Delhi one post of Steno
Hindi has been sanctioned for the office of the Suptt. Engineer (Trg) and that Smt. Anita Sharma has
been posted against that post. The Appellant then filed his second appeal with Commission dated
15.9.10 requesting for correct information.
Decision
2. During the hearing the Commission directed the PIO to allow inspection of the relevant file by the
Appellant as the Appellant contended that the information provided to him with regard to the number of
sanctioned posts of stenographers is wrong as per another reply which had received in response to another
RTI application. He produced the said earlier RTI reply before the Commission. The Respondent however
maintained that the reply provided by them is correct.
3. The Commission, after hearing both sides, directs the PIO, based on the letter (earlier RTI Reply) to
provide the reasons for the seemingly different replies furnished to the Appellant regarding the number of the
said posts. In the event the reply to the instant RTI application happens to be correct, the PIO may provide an
affidavit to the Commission with a copy to the Appellant affirming this fact . Information/affidavit to be provided
by 10 February, 2011.
4. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Navin Kumar
S/o Shri Tulsi Dass
H.No.61A, Plot No.22A,
Gali No.1, Sector2, Sainik Enclave
Near Gandhi Chowk, Mohan Garden
Uttam Nagar, New Delhi 110059
2. The Public Information Officer
News Service Division
New Broadcasting House
All India Radio, Parliament Street
New Delhi
3. The Appellate Authority
News Service Division
New Broadcasting House
All India Radio, Parliament Street
New Delhi
4. Officer Incharge, NIC.