Central Information Commission Judgements

Mr.P Rajamony vs Ministry Of Information And … on 17 January, 2011

Central Information Commission
Mr.P Rajamony vs Ministry Of Information And … on 17 January, 2011
                         In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                          File No: CIC/AD/A/2010/001792
Date  of Hearing :  January 17, 2011

Date of Decision :  January 17, 2011


Parties:



           Appellant

           Shri P. Rajamony,
           26 Asarimar South Street,
           Near Arasamoodu Junction,
           Nagercoil - 629 001

           The Appellant was absent.


           Respondents

           Directorate of Field Publicity,
           East Bock­IV, Level­III,
           Ramakrishna Puram,
           New Delhi

           Represented by:  Smt. Ranjana Dev Sarmah, Director, Shri Shyam Prasad, Director and Dr. Nadhli 
           Dalela, Dy. Director.

Information Commissioner                :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice




As given in the decision 
                       In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2010/001792
                                                        ORDER

Background

1. The  Applicant filed his RTI­application dated 07.06.2010 with the CPIO stating that he had retired 

from service in 2003 and seeking information regarding his transfer application made on medical 

grounds   in   the   year   2001   and   some   other   general   information   in   this   regard.   This   application 

comprised 6 items (a to f) of queries.

2. The  CPIO, through his communication dated 06.07.2010, returned the application­fee, which was in 

the form of IPO, to the Applicant on 6.7.10 asking him to resubmit it in the proper manner. The 

Applicant, accordingly, remitted the application­fee on 16.07.2010. The  Applicant,  on not receiving 

any response from the CPIO, filed   his 1st­appeal with the AA, Directorate of Field Publicity, New 

Delhi   on   09.08.2010.   CPIO,   New   Delhi   transferred   the   Applicant’s   application   to   the   Director, 

Directorate of Field Publicity, Hyderabad with a copy to the Applicant in which he referred to his 1 st­

appeal dated 09.08.2010.  The CPIO, Hyderabad office however, through a letter dated 09.09.2010, 

returned the application to the CPIO, Delhi stating that the papers relating to the information were 

sent to Delhi office of the Public Authority and hence information should be available in Delhi Office. 

Being aggrieved with the reply the Applicant, thereafter, filed his 2nd­appeal with the Commission 

stating that he did not receive the requested information and that his  application was being tossed 

from one office to another.  He, therefore, requested that a direction be issued to the CPIO to provide 

to him the necessary information and documents.

Decision

3. During the hearing, the Respondents pointed out that   they had tried to search the 10 year old 

records relating to the information sought both at the HQ in Delhi and the Hyderabad office , but could 

not   succeed.   They   added   that   a   number   of   records   besides   those   of   the   Appellant   had   been 

misplaced   due to the state of affairs in the office and that all efforts are being made to locate the 
missing files. The Respondents therefore, expressed their inability to furnish the required information 

to the Appellant in the absence of the relevant records. 

4. On being queried by the Commission about the transfer of application to the CPIO, Hyderabad if the 

records were expected to be available in Delhi, the Respondents explained that they had transferred 

the application to the Regional office, Hyderabad because in normal course of business the records 

relating to inter­Regional transfer cases–such as that of the Appellant –are kept in the concerned 

Regional office where the official is posted.  They also referred to a letter dated 1.8.01 from the OSD, 

GOI, MoI&B, IP and MC Section which stated that it has been decided with IBM’s approval to accede 

to their request  and that DFP is therefore being requested to transfer the Applicant to Chennai at the 

earliest,  as one of the reasons for transferring the RTI application back to Delhi HQ as it is the HQ 

which takes decisions on transfers. 

5. Upon   hearing   the   submissions   and   after   perusing   the   records,   the     Commission   directs   the 

Respondents that they should make another effort to trace the 10 year old records corresponding to 

the Appellant’s RTI­application. If they still fail to locate the same,  they should categorically inform 

the Appellant the places they had searched for the same and also to provide the possible reasons for 

loss of records.  This  information to be provided by 25  February, 2011. 

6. Appeal is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri P. Rajamony,
26 Asarimar South Street,
Near Arasamoodu Junction,
Nagercoil – 629 001

2. The Appellate Authority
Directorate of Field Publicity,
East Bock­IV, Level­III,
Ramakrishna Puram,
New Delhi

3. Public Information Officer,
Directorate of Field Publicity,
East Bock­IV, Level­III,
Ramakrishna Puram,
New Delhi

4. Officer In­charge, NIC