Central Information Commission Judgements

Ms.Anjana vs Government Of Nct Of Delhi on 12 October, 2011

Central Information Commission
Ms.Anjana vs Government Of Nct Of Delhi on 12 October, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                           File No: CIC/AD/A/2011/001756




Date  of Hearing :  October 12, 2011

Date of Decision :  October 12, 2011


Parties:

           Applicant

           Smt. Anjana 
           Flat No.35/Type III
           First Floor
           N.S.I.T. Campus
           Sector 3
           Dwarka
           New Delhi 110 078

           The Applicant was present during the hearing.


           Respondents

           Netaji Subhash Institute of Technology
           Azad Hind Fauz Marg
           Sector 3
           Dwarka
           New Delhi



           Represented by : Shri Vijander Singh, SPIO
                                      Shri Suresh Saraf, S.O
                                      Shri T.P.Mathew, FAA & Coordinator




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

                                                                                          File No: CIC/AD/A/2011/001756



                                                         ORDER

Background

1. The   Applicant   filed   an   RTI   Application   dt.27.4.11   with   the   PIO,   NSIT   seeking   the   following 

information:

i) A readable and certified copy of complaint made by Mrs.Hema Agrawal, SLA dt.29.7.10  

(diary on 5.8.10) against the Applicant

ii) A   readable   and   certified   copy   of   facts   and   findings   of   the   Committee   (Chairman  

Dr.O.P.Thakur) made on complaint of Mrs.Hema Agrawal against the Applicant

iii) Any other documents regarding the complaint submitted by Mrs.Hema Agrawal.

iv) A readable and certified copy of statement of witness if any produced/examined on behalf of  

Mrs.Hema Agrawal regarding the complaint.

Dr.Vijander   Singh,   SPIO   replied   on   26.5.11   stating   that   the   third   party   Ms.Hema   vide   her 

representation dt.20.5.11 has denied disclosure of the information.  Not satisfied with the reply, the 

Applicant   filed   an   appeal   dt.30.5.11   with   the   Appellate   Authority   reiterating   her   request   for   the 

information.   Prof. A.P.Mittal, Appellate Authority disposed of the appeal vide his order dt.20.6.11 

upholding the decision of the SPIO against points (i), (iii) and (iv).  He, however, directed the PIO to 

provide the report of the facts finding committee for purpose to the Applicant within 15 days of this 

hearing.     The   Applicant   filed   a   second   appeal   dt.18.7.11   before   CIC   stating   that   the   required 

information/proofs & exhibits have not been  received.

Decision

2. After hearing both sides, it was noted that the third party had filed a complaint against the Appellant 

holding the  Appellant responsible for the alleged affair between her husband and the daughter of the 

Appellant who is an adult.   The Appellant on the other hand  believes that the third party is simply 

telling lies and that her daughter is totally innocent. It was also observed that the Public Authority on 
the basis of the complaint filed by the third party, had constituted a Committee to enquire into the 

alleged affair and that based on the findings had issued a memo to the Appellant which has prompted 

the Appellant to seek the information under RTI.  The Appellant questioned the basis on which she 

has been issued  the  memo.

3. Even after careful consideration of the facts and circumstances of the case,   the Commission is 

unable to understand the basis on which the Public Authority had actually constituted a Committee to 

look into the matter and has issued a memo to the Appellant since the matter is purely personal in 

nature involving relatives of the Appellant and the third party who have nothing to do with the Public 

Authority. The   Public Authority therefore   is not expected to be holding any information with them 

about this matter .   It is also the opinion of the Commission that the Public Authority, for reasons 

given already, had no business to conduct an enquiry into the matter and to issue a memo to the 

Appellant based on the enquiry. 

4. It   is   therefore   recommended   that   the   Public   Authority     return   the   complaint   and   other   related 

documents available with them to the third party. It is also recommended that the memo issued to the 

Appellant pursuant  to the enquiry that was held  be taken back since the  holding of the  enquiry by 

the Public Authority about relatives of employees who have nothing to do with the Public Authority 

cannot be considered as justified under any rule. 

5. The appeal is  dismissed.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Smt. Anjana 
Flat No.35/Type III
First Floor
N.S.I.T. Campus
Sector 3
Dwarka
New Delhi 110 078

2. The Public Information Officer
Netaji Subhash Institute of Technology
Azad Hind Fauz Marg
Sector 3
Dwarka
New Delhi

3. The Appellate Authority 
Netaji Subhash Institute of Technology
Azad Hind Fauz Marg
Sector 3
Dwarka
New Delhi

4. Officer in charge, NIC