Central Information Commission Judgements

Mr.S Srinivas Rao vs Ministry Of Railways on 10 June, 2011

Central Information Commission
Mr.S Srinivas Rao vs Ministry Of Railways on 10 June, 2011
                        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