Central Information Commission Judgements

Mr.R Immanuel Herbert vs Ministry Of Agriculture on 22 March, 2011

Central Information Commission
Mr.R Immanuel Herbert vs Ministry Of Agriculture on 22 March, 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/2010/001078

Name of Complainant               :      Shri R. Immanuel Herbert

Name of Respondent                :      Indian Council of Agricultural Research

Date of Hearing                   :      10.03.2011

                                      ORDER

Shri R. Immanuel Herbert, the appellant has filed this appeal dated
29.10.2010 before the Commission against Indian Council of Agricultural
Research (ICAR), New Delhi, for providing incomplete information to his RTI-
request dated 26.7.2010, which came up for hearing on 10.3.2011. The appellant
was absent, whereas the respondents were represented by Shri Rajiv Mangotra,
DS(P)/AA and Ms. Roza Sethumadwan, US & CPIO.

2 The appellant filed RTI-request dated 9.8.2010 seeking information on
seven RTI-queries pertaining to service matters of Scientific Cadre under ICAR.
The CPIO vide letter No. 95(11)/2009-Per.III dated 31.8.2010 has replied to the
appellant.

3. Aggrieved by the decision of CPIO, the appellant preferred first-appeal on
24.9.2010 before AA, ICAR New Delhi, which was decided by AA vide letter No.
95(11)/2009-Per.III dated 12.10.2010, who upheld the decision of CPIO. The AA
further requested the appellant to visit ICAR and inspect all the material records
and documents available with them on these issues on any mutually convenient
time and date.

-2-

Case No. CIC/SS/A/2010/001078

4. After hearing the respondents and on perusal of the relevant documents
on file, Commission observed that requisite information has been provided to the
appellant, permissible under the RTI Act. Moreover, the appellant failed to avail
the opportunity provided to him by AA to inspect the documents and records. I
uphold the decision of AA.

The appeal has no merit and is rejected.

Sd/-

(Sushma Singh)
Information Commissioner
22.03.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri R. Immanuel Herbert,
Advocate & Legal Consultant,
SRL-C-15, Sowparnika, Sankar Lane,
Sasthamangalam-P.O.,
Thiruvanthapuram-695010 (Kerala)

The CPIO,
Indian Council of Agricultural Research,
Krishi Bhavan,
New Delhi-110014.

The Appellate Authority,
Indian Council of Agricultural Research,
Krishi Bhavan,
New Delhi-110014.