Central Information Commission Judgements

Mr.P M Perumpallil vs Ministry Of Information And … on 30 July, 2010

Central Information Commission
Mr.P M Perumpallil vs Ministry Of Information And … on 30 July, 2010
                            Central Information Commission

                                                                                           CIC/AD/A/2010/000778
                                                                                              Dated July 30, 2010


Name of the Applicant                                  :    Shri Edwin P.M.


Name of the Public Authority                           :    Prasar Bharati, Kerala


Background

1. The RTI application was filed by the Applicant on 12.10.09 with the PIO, Akashwani, Kerala seeking 

miscellaneous information including copies of communication, file notings, Radio Reports etc.  with 

regard to a complaint filed by one Mr. P.M. Edwin, Programme Executive, against 10 points.  On not 

receiving any reply, the Applicant filed his first appeal on 21.11.09 stating that he has not received 

any information although he had already paid Rs.18/­ for the same.   The PIO replied on 12.1.10 

enclosing copies of various documents and providing point wise information.  Not satisfied with the 

information received the Appellant filed his second appeal with the Commission on 9.4.10 stating that 

information provided is false and incorrect, and that information against points 1 (d), (e), (f), (g), (h), 2 

(a), (b), (c), (d), (e), (g), (h), 5 (a) (b) & 8 have not been provided.

 2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 30, 

2010.  

3. The PIO, Ms. M. Goury represented the Public Authority and was heard by audio conferencing. 

4. The Applicant was not present during the hearing.

Decision

5. On perusal of the information provided and also after review of the missing information as reported by 

the   Appellant,  the  Commission   directs the PIO  to  inform the Appellant the points  against  which 

information is not available on record and to provide reasons for its non availability.  As discussed, 

where  the information is available and replies may can be given by simply  saying “Yes” or “No”, the 

information may be provided. .   The PIO is also advised to provide copies of documents required, 

including a copy of the complaint after severing , if required u/s 10(1) the information that is exempt 

from disclosure under Section 8(1) , while giving the reasons. 

6. The PIO to show cause as to why a penalty of Rs.250/­ should not be imposed upon him for not 

providing the information within the mandatory period.  The response to this notice should reach the 

Commission by 30th August, 2010.

7. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Edwin P.M.

S/o P.M. Michael
Perumpallil House
Engineering College P.O.

Thrissur ­ 680009
 

2. The PIO
Prasar Bharati
O/o the Station Engineer
AIR, Thrissur
Kerala 680631

3. The Appellate Authority
  Prasar Bharati
O/o the Dy. Dir. Gen (NR­I & II)
All India Radio, 
Akashwani Bhawan
New Delhi

4. Officer Incharge, NIC