Central Information Commission Judgements

Mr.Ravindra Parmar vs All India Radio, Ahmedabad on 4 December, 2008

Central Information Commission
Mr.Ravindra Parmar vs All India Radio, Ahmedabad on 4 December, 2008
           Central Information Commission
                                               CIC/OK/A/2008/1013/AD

                                                  Dated December 4, 2008

Name of the Appellant          :      Mr.Ravindra Parmar
                                      6, Arihant Flat
                                      Near Mithakali 6 Roads
                                      Derasar Road
                                      Navrangpura
                                      Ahmedabad 380 009


Name of Public Authority       :      The CPIO
                                      All India Radio
                                      Ahmedabad 380 009


Background

1. The RTI request was filed on 7.4.08. The Appellant requested for
information against 4 points related to authorized/unauthorized entries
of two officials in the AIR office after their suspension. The CPIO
replied on 7.5.08 providing some information. Not satisfied with the
reply received, the Appellant filed his first appeal on 8.5.08 reiterating
his request for the information. The Appellate Authority replied on
7.7.08 stating that the RTI Act does not cast on the Public Authority
any obligation to answer queries as in this case, in which a petitioner
attempts to elicit answers to his questions such as Why, When, What,
Whether etc. The Appellant filed his second appeal before the CIC on
11.7.08.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for December 4, 2008.

3. Mr.Bhagirath Pandya, Station Director & CPIO along with Mr.M.J.Peter
and Mr.T.V.Pradeep represented the Public Authority.

4. The Appellant Mr.Ravindra Parmar was present in person along with
Ms.Jayashri Parmar during the hearing.

Decision

5. The Commission directs the CPIO to conduct an inquiry on entry of
two authorized / unauthorized officials into the AIR premises on
27.12.07, after their suspension. The CPIO is to provide a copy of the
inquiry report to the Appellant and to the Commission within 15 days
of receipt of this Order.

6. The Commission directs the CPIO to provide information against the
points 3 & 4 sought by the Appellant in his RTI application.

7. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.Ravindra Parmar
6, Arihant Flat
Near Mithakali 6 Roads
Derasar Road
Navrangpura
Ahmedabad 380 009

2. The CPIO
All India Radio
Ahmedabad 380 009

3. The Appellate Authority – RTI
All India Radio
Back Bay Reclamation
Church Gate
Mumbai 400 020

4. Officer incharge, NIC

5. Press E Group, CIC