CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/002278/15883
Appeal No. CIC/SG/A/2011/002278
Relevant facts emerging from the Appeal:
Appellant : Mr. Ravinder Parmar
6, Arihant Flats,
Nr. Mithakhali Six Roads,
Opp. Old HDFC Bank,
Navrangpura, Ahmedabad - 380009
Respondent : Mr. George Kuruvilla
PIO & Dy. Director General (Tech.)
Prasar Bharti
Ministry of Information & Broadcasting
O/o The Director(Tech.)
2nd Floor, PTI Building,
Parliament Street, New Delhi - 110001
RTI application filed on : 15-02-2011
PIO replied on : 15-03-2011 & 22-03-2011
First Appeal filed on : 29-03-2011
First Appellate Authority order of : 10-05-2011
Second Appeal received on : 23-08-2011
Information Sought:-
The Appellant has sought the following information:-
1) Copy of file noting regarding my vindictive transfer from AIR Ahmedabad to AIR Bikaner.
2) Copy of ground material on which the transfer is made.
3) Give the list of Transmission Executive transferred out side the regional zone during last 7
years.
PIO's Reply:-
The appellant was provided with the following reply :-
On date 15-03-2011 :- The total information available is in 3 pages. The appellant may deposit a
fees of `. 6(`.2/- * 3 pages) for enabling us to dispatch the information.
On date 22-03-2011 :- point 3) pertains to DG;AIR and is therefore transferred under section 5(4) of
RTI Act,2005 for providing reply directly to you.
Grounds for the First Appeal:
Unsatisfactory reply was given by PIO.
Order of the First Appellate Authority (FAA):
"As regards appellant contention in respect of point 3), it is informed that since the Point DG;AIR, the
CPIO, Prasar Bharti has transferred the application correctly under Section 5(4) of RTI Act,2005 to the
CPIO, DG;AIR. The decision of CPIO DH;AIR is as per provision of the Act. A copy of the appeal is
being sent to the Appellate Authority, DG;AIR for consideration.
Ground of the Second Appeal:
Unsatisfactory reply was given by the PIO and Unsatisfactory order was passed by the FAA.
Page 1 of 2
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Mr. Ravinder Parmar on video conference from NIC-Ahmedabad Studio;
Respondent : Mr. George Kuruvilla, PIO & Dy. Director General (Tech.);
The PIO has provided certain information but is now directed to provide the following
information to the Appellant:
1- The PIO has provided the file notings sought in query-1 but has not provided the annexures
referred in the file notings. The PIO is directed to provide the annexures referred to in the
file notings.
2- Query-3: the Appellant states that he does not need exhaustive list of all the Transmission
Executive transferred out side the regional zone during last 7 years. Even if he is given 05
names it would suffice his purpose. If however no one has been transferred this should be
stated.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as directed above to the Appellant
before 05 December 2011.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
23 November 2011
(In any correspondence on this decision, mention the complete decision number.) (ved)
Page 2 of 2