Central Information Commission Judgements

Mr. S.M. Srivastava vs Indian Statistical Institute on 22 October, 2008

Central Information Commission
Mr. S.M. Srivastava vs Indian Statistical Institute on 22 October, 2008
          CENTRAL INFORMATION COMMISSION
                                                                     Appeal No.2948/ICPB/2008
                                                                        F. No. PBA/2008/00333
                                                                              October 22, 2008

             In the matter of Right to Information Act, 2005 - Section 19
                              [Hearing on 13.10.2008 at 1.30 p.m.]


Appellant:          Mr. S.M. Srivastava

Public authority:   Indian Statistical Institute
                    Mr. Dulal Chandra Pal, Chief Executive & CPIO
                    Mr. Sankar K. Pal, Director & Appellate Authority

Parties Present:    Respondent not present.

                    Mr. S.M. Srivastava-Appellant
                    Mr. A.P. Singh, Advocate

FACTS

:

The appellant has sought information under RTI Act by his letter dated
13.7.2007 addressed to the CPIO, Indian Statistical Institute, Kolkata regarding
information pertaining to the renovation of the erstwhile Director’s office at 3rd
floor of the RTS Building. The PIO by his letter dated 14.8.2007 has given his
reply in respect of item A and denying information against items B & C stating
that they are not available in their records. Not satisfied with this reply, the
appellant preferred an appeal before the first AA on 12.9.2007. The AA has
disposed of this appeal by his decision dated 18.10.2007. Aggrieved with this
disposal the appellant preferred this appeal before the Commission on 5.2.2008.
Comments were called for from the public authority vide letter dated 9.5.2008
and is received on 24.7.2008. This case was taken up for hearing on 13.10.2008,
which was attended by the appellant in person accompanied by another friend.
The public authority was not represented by anybody though notice has been
issued to them.

DECISION:

2. I have gone through the RTI application and other replies received in this
connection.

Prima-facie it is found the case does not fall strictly under RTI Act since the
appellant is requesting some information regarding shifting of Director’s office,
which has happened on two occasions during the period of two different directors
after incurring lot of expenditure in renovating the new premises. However, it
was pointed out that all these matters must have been discussed in the file. The

1
appellant is of the view that the Administration has been shifting the office without
following any procedure without having any plan. Though it is not a RTI matter, I
still feel that there should be proper governance in any organization and,
therefore, I direct the CPIO to provide the file in which director’s office shifting
has been discussed to the appellant for his inspection on a mutually convenient
date and in case if he wants any copies he can request for the same from the
CPIO and it will be given to him by the CPIO. In these lines, the appeal is
disposed of.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Mr. Dulal Chandra Pal, Chief Executive & CPIO, Indian Statistical Institute,
203, Barrackpore Trunk Road, Kolkata-700108

2. Mr. Sankar K. Pal, Director & Appellate Authority, Indian Statistical
Institute, 203, Barrackpore Trunk Road, Kolkata-700108

3. Mr. S.M. Srivastava, 186, R.B.C. Road, Dum Dum Cantt. Kolkata-700028

2