Central Information Commission Judgements

Ms.Komal vs Ministry Of Information And … on 12 August, 2010

Central Information Commission
Ms.Komal vs Ministry Of Information And … on 12 August, 2010
                                  Central Information Commission

                                                                                        CIC/AD/A/2010/000916
                                                                                     Dated :  August 12, 2010



Name of the Applicant                               :    Ms. Komal


Name of the Public Authority                        :    Prasar Bharati, Alwar



Background

1. The  RTI  application  was  filed   by the Applicant on 11.9.09 with the CPIO, Prasar Bharati, Alwar 

seeking miscellaneous information against 12 points ranging from CPIO’s duties to details of different 

programmes broadcast by AIR, Alwar. (the information sought is not very clear)   PIO replied on 

11.9.09 providing some information and requesting the Applicant to pay Rs.492/­ towards 246 pages 

of information.  Being aggrieved with this reply the Applicant filed his first appeal on 30.9.09 to which 

the Appellate Authority replied on 12.10.09 requesting the Applicant to approach the CPIO, AIR, 

Alwar for obtaining relevant documents after inspection of records and after paying the necessary 

fees.  The Appellant’s representative inspected the records on 7th, 8th & 9th December 09. However he 

did not deposit the amount as requested and instead approached the Commission on 19.4.10 with his 

second appeal seeking information against the  12 points once again.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 12, 

2010.

3. Shri Vijay Israni, PIO and Shri M.L. Meena, Deemed PIO represented the Public Authority.

4. The Applicant was represented by Mr. Girish and was heard over the telephone.

Decision

5. During the hearing the Respondent stated that he was unable to comprehend as to what exactly was 

being sought by the Appellant in his RTI request and that he had provided part of the information on 

11.9.09, as understood by him .   It was noted by the Commission that the representative of the 

Appellant had inspected the relevant documents and had identified the documents required by him. 

However he did not pay the photocopying charges and had not collected the information required by 
him.  As for the appeal to the Commission wherein the Appellant had sought complete information, 

the Commission  directs the Appellant to pay the required Photocopying  charges for the documents 

already identified by him and collect the information.  The Appellant is also advised to write the RTI 

applications/applications  in clear, legible hand writing in future and if typed  submissions are being 

made, to ensure that they are typed in a manner that is easily readable instead of cramming the lines 

into one another,  without spaces between words and instead of typing them all in very small capital 

letters.,   as   in   the   instant   case.   She   is   also   advised   to   be   more   focused   and   to   seek   specific 

information . 

6. The Commission also noted that the Appellant after inspection of the records had written  to the PIO 

commenting on various issues related to the functioning of AIR Alwar and seeking opinions of the 

PIO  and details about  future proposals etc and that the  CPIO had replied on 27.11.09 stating that 

the   letter   dated   5.1.10   written   by  the  Appellant  is   not   clear  and   ambiguous  and   requesting   the 

Appellant to pay Rs.492/­ while reminding her that she had also been given one additional day for 

inspection. 

7. The Appellant contended  that his letter dated 5.1.10 should have been taken into cognizance while 

giving  the  decision.    The  Commission  on  careful consideration of  the letter dated  5.1.10  by  the 

Appellant, however noted that the Appellant had only narrated  his grievances in that letter and has 

not sought any specific information.  As for Rs.492/­ which had been requested by the Respondent 

from   the   Appellant   as   photocopying   charges,   the   Commission   directs   the   PIO     to   provide   the 

information, although  the required information is not available on their website but is only available in 

the records, on the CD  after charging the Appellant for the cost of the CD. 

8. As already informed earlier by the Respondent, information against point 1 to the extent the PIO was 

able to interpret what the Appellant is seeking has been provided to her.  The information required 

may be provided to the Appellant by 15th September, 2010.  AIR, Alwar also to comply with section 

4(1)(b) of RTI Act and provide the compliance report to the Commission by 15th October, 2010.

9. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms. Komal, 
H.No.2/550, Aravali Vihar
Alwar
Rajasthan 301001
 

2. The PIO
Prasar Bharati
O/o the Station Engineer
All India Radio
Alwar

3. The Appellate Authority 
Prasar Bharati
O/o the Dy. Dir. General (WR.I&II)
Broadcasting House
Backbay Reclamant
Mumbai 400020

4. Officer Incharge, NIC