Central Information Commission
CIC/AD/C/2009/000991
Dated 23rd November, 2009
Name of the Applicant : MR. SUKLA RAM
Name of the Public Authority : PRASAR BHARATI, RANCHI
Background
1. The Applicant filed his RTI application on 07.03.09 with the CPIO /
Doordarshan Kendra, Ranchi requesting for information about the payment
details made to the wife of Mr.Ajad Harijan after Mr. Hariijan’s death for the
period 01.10.08 to 20.10.08 when Mr. Harijan was on leave along with copy
of the attendance register for the period given above, etc.against 3 points.
2. The PIO replied on 25.03.09 denying the information as personal information
under Section 8(1)(j) of the RTI Act, 2005. Being aggrieved with the CPIO’s
reply, the Applicant filed a Complaint before the CIC on 04.06.09.
3. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 23rd November, 2009.
4. Mr. T.N. Rajan Babu, UDC represented the Public Authority.
5. The Applicant was not present during the hearing.
Decision
6. The Respondent informed the Commission that although he is aware of a
divorce case that was filed at Dhurva Police Station involving the Appellant
and his wife, there is no information regarding their divorce in the office
records and that the Appellant was informed about this against the third
point. As for information against the remaining points, the Commission
observed that the same is already in the custody of the Public Authority and
is not exempted under any of the sub clauses of Section 8(1) as it relates to
leave record and salary. The Commission accordingly directs the Respondent
to provide complete information to the Appellant by 25th December, 2009.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Assistant Registrar
Cc:
1. Mr. Sukla Ram
New S T 650 Qtr. No.
Post-Dhurva
Ranchi.
2. Mr.P. Choudhary
The PIO
Prasar Bharati
Information & Broadcasting
Doordarshan Kendra
Ranchi.
3. Officer in charge, NIC
4. Press E Group, CIC