In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001810
Date of Hearing : January 19, 2011
Date of Decision : January 19, 2011
Parties:
Applicant
Shri Ram Gopal
Asst. Engineer
O/o the CE (R&D)
AIR & DD, 14B
I.P.Estate
New Delhi 110 002
The Applicant was heard through audio conferencing.
Respondents
Prasar Bharati Secretariat
Dy. Director (Tech.) Prasar Bharati
PTI Building, Parliament Street
New Delhi
Represented by : Shri George Kuruvilla, CPIO & Director, Prasar Bharati, Shri B.S.Joshal, CPIO &
Director, Shri Ram Prakash, APIO & Dy. Director, Shri Binod Kumar, Dealing Asst. from CE(NZ),
Shri Vazir Singh, S.O, DG:DD, Shri S.S.Dalal, Dy. Director (A), Shri S.R.Pandey, Consultant and Shri
A.K.Upadhyay, Vigilance officer from DG:AIR
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
The Commission directs the CPIO: Prasar Bharati to forward the RTI application to the PIO (Vigilance), with
a request to provide the status of the representations to the Appellant as on date by 28 February, 2011.
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001810
ORDER
Background
1. The Applicant filed an RTI application dt.5.7.10 with the CPIO, Prasar Bharati Secretariat seeking the
action taken report on his representations dt.4.5.10 and 17.5.10 besides information against two
other queries. Shri George Kuruvilla, CPIO transferred the application to CPIO, DG:AIR and
Manager (Pers.), PB Secretariat vide letter dt.9.7.10. Shri B.K.Saha, Manager (Pers.) replied on
19.7.10 stating that no such representations had been received and with regard to point 3, he stated
that information sought does not comply with the definition of ‘information’ as given u/s 2(f) of the
RTI Act. The Applicant filed an appeal dt.6.8.10 with the Appellate Authority reiterating his request
for the information. On not receiving any reply, he filed a second appeal dt.7.10.10 before CIC.
Decision
2. During the hearing, the Vigilance Office, DG:AIR submitted that the RTI application was not
forwarded to them but the representations had been received and that the enquiry is still going on
and hence information cannot be furnished at this stage under Section 8(1)(h) of the RTI Act. When
queried as to why the RTI application was not transferred to the vigilance officer, Shri George
Kuruvilla submitted that the RTI application was transferred to DG :AIR. He added that the
representations were sent to the vigilance officer directly by the CO hence the Personnel officer had
no record of having received the same.
3 The Commission after hearing the submissions directs the CPIO: Prasar Bharati to forward the RTI
application to the PIO (Vigilance), with a request to provide the status of the representations to the
Appellant as on date by 28 February, 2011 and the Appellant to submit a compliance report to the
Commission by 5.3.11..
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Ram Gopal
Asst. Engineer
O/o the CE (R&D)
AIR & DD, 14B
I.P.Estate
New Delhi 110 002
2. The Public Information Officer
Prasar Bharati Secretariat
Dy. Director (Tech.) Prasar Bharati
PTI Building, Parliament Street
New Delhi
3. The Appellate Authority
Prasar Bharati Secretariat
Dy. Director General
Prasar Bharati
DG : Doordarshan
Doordarshan Bhawan
New Delhi
4. Officer Incharge, NIC