Central Information Commission Judgements

Ms.Manoj Anand Chavan vs Ministry Of Civil Aviation on 15 June, 2011

Central Information Commission
Ms.Manoj Anand Chavan vs Ministry Of Civil Aviation on 15 June, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                          Case No. CIC/SS/A/2011/000314

Name of Appellant             :       Shri Manoj Anand Chavan

Name of Respondent            :       Air India, NACIL

Date of Hearing               :       06.06.2011

                                          ORDER

Shri Manoj Anand Chavan, the appellant has filed this appeal dated 29.1.2011
before the Commission against Air India, National Aviation Company of India Ltd. (NACIL)
for providing incomplete information to his RTI-request dated 30.9.2010, which came up
for hearing on 06.06.2011. The appellant was absent, whereas the respondents were
represented by Shri V.M. Datar, DGM & CPIO.

2. The appellant filed RTI-request dated 30.9.2010 seeking information on five RTI-
queries pertaining to selection of SC candidate as security agent, which was transferred to
Ms. E.P. D’souza, Manager (Personnel) vide letter dated 5.10.2010. The PIO vide letter
No. LWS/RTI/225 dated 21.10.2010 has provided requisite information to the appellant.

3. Aggrieved by the non-receipt of response from PIO within stipulated period, the
appellant preferred first-appeal on 9.11.2010 before FAA. The FAA vide letter No. E/17-
48-2/1358 dated 19.11.2011 has informed the appellant that he had instructed the
concerned PIO to provide suitable inputs to the appellant pertaining to his RTI application.

-2-

Case No. CIC/SS/A/2011/000314

4. During the hearing the respondent submitted that appellant’s RTI-request was
replied vide letter dated 21.10.2010, which was received by his office i.e. Maharashtra
Tourism Dev. Corp. Ltd., Mumbai. However, when contacted on his cell the appellant said
that he did not receive the same and requested the then PIO to send the same on his new
address i.e. New Panvel (West). Again reply was sent vide letter dated 19.11.2010 to the
appellant at his new address.

5. After hearing the respondents and on perusal of the relevant documents on file, the
CPIO is directed to provide information to the appellant on Point No. 3 – list of waiting list
candidates; and on Point No. 5 – provide specific reply within ten days of the receipt of
this order.

The matter is disposed of with the above direction.

(Sushma Singh)
Information Commissioner
15.06.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Manoj Anand Chavan,
B-206, Nilkanth Jyoth Co. Hsg, Sector 7,
Plot No. 6 & 7, Khanda Colony,
New Panvel (W)-410206 (Maharashtra)

The DGM & PIO,
Air India,
Old Airport, Kalina, Santacruz (East),
Mumbai-400029.

The SBU Head MRO (AF) & FAA,
Air India,
Old Airport, Kalina, Santacruz (East),
Mumbai-400029.