Central Information Commission Judgements

Mr.Usha Mann vs Government Of Nct Of Delhi on 25 October, 2011

Central Information Commission
Mr.Usha Mann vs Government Of Nct Of Delhi on 25 October, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                           File No: CIC/AD/C/2011/001455




Date  of Hearing :  October 25, 2011

Date of Decision :  October 25, 2011


Parties:

           Applicant

           Ms.Usha Mann
           R/o 13­B, Super Deluxe Flats
           Sec­15A
           Noida 201 301

           The Applicant was present during the hearing

           Respondents

           Home Department
           Govt. of NCT of Delhi
           5h Floor
           Delhi Secretariat
           ITO
           New Delhi



           Represented by : Shri M.A.Ashraf, Jt.Secretary (Home)




                         Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                          at
                                                  New Delhi

                                                                                     File No: CIC/AD/C/2011/001455



                                                       ORDER

Background

1. The Applicant filed an RTI Application dt.30.8.11 with the PIO, Home Department, GNCTD seeking 

documents and also permission to  inspect certain files dealing with her promotion case ( numbers 

indicated   in   the   RTI   application)  against  seven  points.    On  not  receiving  any  reply,  she  filed  a 

complaint dt.7.10.11 before CIC.

Decision

2. During the hearing, the Respondents submitted that information has been provided  on 30.9.11 which 

the Appellant admitted to having received on 12.10.11.   The Respondents stated that out of the 

seven files against point (a) five files are under submission to Directorate of Vigilance.  They further 

submitted that the files had been further sent to office of the Chief Secretary.  The Appellant refuted 

this statement  by stating that her files were sent to the Directorate of Vigilance only after the Public 

Authority had received her RTI application, on 5.9.11 in an effort to harm her promotional chances. 

She added that no information has been provided to her even after the file mentioned against point 

(a)(vii), was returned to the Public Authority by the Directorate of Vigilance on 16.9.11.   

3. The Respondents at this stage pointed out that they have already initiated action with regard to the 

promotion of the Appellant and that in this connection, a new file, after taking on it the approval of the 

LG to include the Appellant’s name in the promotion list ,   had been sent to the vigilance for their 

clearance. They further added that the vigilance had made certain observations after which the file 

has been sent to the Chief Secretary who is also the Chief Vigilance officer,  for his final decision on 

the matter.  

4. The Appellant who was informed about the present status of her promotion case for the first time, 

during the hearing, decided not to pursue the matter in the RTI application until such time that she 

receives the Chief Secretary’s final decision. Since according to the Respondents the final decision is 

expected   to   be  taken   within  a   week,    the  PIO    may   provide  all the information  sought  by the 

Appellant  within 15 days of the issuance of the final decision by the Chief Secretary, irrespective of 

whether the decision is in favour of the Appellant or not..

5. The Commission also directs the PIO to show cause as to why the five files mentioned in the PIO’s 

reply  dt.30.9.11  had  been  forwarded to  Directorate  of Vigilance  after they  had  received  the RTI 

application .   The PIO to also inform in his explanation the date of receipt of the file mentioned 

against point (a)(vii) from the Directorate of Vigilance.   He is directed to submit his written response 

to the Commission, with a copy to the Appellant  by 1.12.11.

6. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Usha Mann
R/o 13­B, Super Deluxe Flats
Sec­15A
Noida 201 301

2. The Public Information Officer
Home Department
Govt. of NCT of Delhi
5h Floor
Delhi Secretariat
ITO
New Delhi

3. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.