In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000956
Date of Hearing : June 10, 2011
Date of Decision : June 10, 2011
Parties:
Applicant
Shri S. Srinivas Rao
H.No.C/7,
Sai Baba NIT Colony
Opp - CMPDI
Kasturba Nagar
Jaripatka
Nagpur 440 014
The Applicant was present during the hearing
Respondents
O/o Dy. Director of Administration (E)
DG : AIR
Akashwani Bhawan
New Delhi
Represented by : Shri R.K.Dhall, Dy. Director (Admn.)
Shri S.R.Pandey, Consultant
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000956
ORDER
Background
1. The Applicant filed an RTI application dt.11.1110 with the PIO, DARPG. He stated that in AIR &
DDK, helpers are working in Engg. Section as technician and Sr. technician at Group ‘C’ level.
According to him the Departmental exam being proposed by the higher authority of AIR & DDK for
taking helpers in the post of technician is therefore unwarranted. He averred that this is gross
violation of 6th CPC recommendations and also that in each zone more than 100 technicians posts
are lying vacant. In view of the above, he prayed that the forthcoming Departmental Exam should
be stopped and 6th CPC recommendations implemented without the exam. Shri R.K.Dhall, CPIO,
DG:AIR replied on 11.1.11 stating that the Applicant’s request to stop the proposed Departmental
Examination is not covered under the RTI Act and that provision of RTI Act cannot be used as a tool
for redressal of administrative grievances. In response to the appeal dt.18.1.11 (Copy not
enclosed), Ms.Mridula Ghai, Appellate Authority directed the CPIO to recheck the records and
provide the available information. She also directed the PIO to allow inspection of records by the
Applicant. Being aggrieved with the reply, the Applicant filed a second appeal dt.28.2.11 before CIC
requesting once again that the Departmental exam be stopped.
Decision
2. The Commission after hearing both sides holds that the Appellant has not sought any information in
his RTI Application as defined in Section 2(f) of the RTI Act and hence rejects the appeal and closes
the case.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri S. Srinivas Rao
H.No.C/7,
Sai Baba NIT Colony
Opp – CMPDI
Kasturba Nagar
Jaripatka
Nagpur 440 014
2. The Public Information Officer
O/o Dy. Director of Administration (E)
DG : AIR
Akashwani Bhawan
New Delhi
3. The Appellate Authority
O/o Director (Admn.)
DG : AIR
Akashwani Bhawan
New Delhi
4. Officer in charge, NIC