Central Information Commission Judgements

Mr.Seeta Ram Meena vs Ministry Of Agriculture on 3 January, 2011

Central Information Commission
Mr.Seeta Ram Meena vs Ministry Of Agriculture on 3 January, 2011
                               Central Information Commission
                      Room No. 5, Club Building, Near Post Office
                   Old J.N.U. Campus, New Delhi - 110067
                                  Tel No: 26161997
                                                                         Case No. CIC/SS/A/2010/000579

        Name of Appellant                           :        Sh. Seeta Ram Meena
                                                             (The Appellant was not present)

     Name of Respondent                                      :        Indian Agricultural Research Institute, Pusa 
Campus
                                                             (Represented by Sh. Raj Kumar, CPIO and 
                                                             Sh. Pramod Kumar, S.O.)

        The matter was heard on                     :        20.12.2010

                                                        ORDER

 

  Sh.   Seeta   Ram   Meena,   the   Appellant,   vide   application   dated   5.01.2010,   sought 
information under the provisions of the RTI Act, on action taken on his complaint.  The PIO, 
ICAR vide letter dated 11.03.2010, replied to the Appellant after getting information from 
IARI, New Delhi.   Not satisfied with the reply of the PIO, the Appellant filed an appeal 
before the First Appellate Authority (FAA).     The FAA, vide decision dated 22.03.2010, 
disposed   of   the   Appeal   by   reiterating   the   position.     Not   getting   information   to   his 
satisfaction, the Appellant has filed the present appeal before the Commission.

During the hearing the Respondent submit that complete requisite information has 
been provided to the Appellant.  

After   hearing   the   parties   and   on   perusal   of   the   relevant   documents   on   file,   the 
Commission is of the view that as complete requisite information available on record and 
permissible under the RTI Act, has already been furnished to the Appellant, no interference 
is called for in the replies of the Respondent.

With these observation the matter is disposed of on the part of the Commission.

 (Sushma Singh) 
                                                                          Information Commissioner 
3.01.2011
Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar
 Copy to:

1. Sh. Seeta Ram Meena, S/o Sh. Devi Sahay Meena, Village­
Nangal, Meena, Post­Jatawara Tehsil­Mahawa, Dist. Dausa 
(Raj)

2. The Public Information Officer, Dy. Secretary & Liaison 
Officer, SC/ST/PJ Cell, 404, KAB­II, Indian Agriculture 
Research Institute, Pusa Campus, New Delhi­12

3. The Appellate Authority, Dt. Secretary (Admn), Indian 
Council of Agriculture Research, Krishi Bhawan, New Delhi