Central Information Commission Judgements

Mr.Om Prakash vs Air, New Delhi on 9 June, 2009

Central Information Commission
Mr.Om Prakash vs Air, New Delhi on 9 June, 2009
             Central Information Commission
                                                             CIC/AD/A/09/000592

                                                               Dated June 9, 2009


Name of the Applicant                  :   Mr.Om Prakash

Name of the Public Authority           :   AIR, New Delhi


Background

1. The applicant filed an RTI application dt.27.1.09 with the CPIO, M/o I&B, New
Delhi. He requested for the following information:

i) To confirm that in past the engineering employees who got their
Degree in Engineering during their service period. They have obtained the
proper and valid permission for that degree from the department.

ii) Degree in Engineering (valid for JTS) of above referred engineering
employees (Assistant Engineers) were got verified as genuine from the
concerned university itself.

ii) The engineering employees who got the promotion to JTS on
submission of the copy of Degree in Engineering which is not valid in
accordance of RRs for the promotion to JTS cadre of IB(E)S for Departmental
Assistant Engineers. The copy of action taken against such employees and
officers involved for recommending their promotions be provided.
On not receiving any reply, he filed an appeal dt.2.3.09 with the Appellate
Authority. The Appellate Authority replied on 27.3.09 directing the CPIO to
provide information within 7 days from the date of receipt of her order. In
compliance to Appellate Authority’s order, CPIO replied on 27.3.09 to the
applicant. The applicant filed a second appeal dt.8.4.09 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for June 9, 2009.

3. Mr. Rakesh Kumar Dhall, Dy. Director (Admn.) cum CPIO and Mr. S.R.

Pandey, Consultant represented the Public Authority.

4. The Applicant was not present during the hearing.
Decision

5. The Respondent stated that they did not receive the RTI application and that
they came to know about it after receiving the first appeal. Since the
information provided by the Respondent and the second appeal crossed each
other and since the Appellant has not come back after the information was
provided, it is assumed that he is satisfied with the reply.

6. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Asst. Registrar

Cc:

1. Mr.Om Prakash
RZ-61/345, First Floor
Gali No.10, Pankha Road
Mohan Nagar
Delhi 46

2. Mr.R.K.Dhall
The CPIO
DG:AIR
Akashvani Bhavan
New Delhi

3. Ms.Mridula Ghai
The Appellate Authority &
Director (A)
DG:AIR
Akashvani Bhavan
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC