Central Information Commission Judgements

Ms.Poonam Dabad vs Ministry Of Information And … on 2 June, 2010

Central Information Commission
Ms.Poonam Dabad vs Ministry Of Information And … on 2 June, 2010
                               Central Information Commission

                                                                                                      CIC/AD/A/2010/000616
                                                                                                          Dated June 2, 2010


Name of the Applicant                                       :     Ms.Poonam Dabas


Name of the Public Authority                                :     Doordarshan


Background

1. The Applicant filed a RTI application dt.14.12.09 with the PIO, Prasar Bharati seeking the following 

information:


        i)          the number of awards won by Shri E.Krishna Rao, NC, DD, Hyderabad

        ii)        Names of the programmes for which he won these awards

        iii)       When were these programmes produced

        iv)        Details   of   the   technical   staff   of   Doordarshan   involved   in   the   production   of   these 

        programmes.

        v)         To inform the date of shooting and editing of these programmes.

        vi)        When   and   where   were   these   programmes  telecast.     To   indicate   the   date   and   time   of 

telecast and the channel on which they were telecast.

vii) How much expenditure was spent by the M/o I&B and Prasar Bharati to send Shri E.Krishna 

Rao to collect these awards

viii) How many countries did he visit to collect these awards

ix) How much did he earn as award money?  In what currency was the award received?  Has 

the award money been deposited with the GoI and when?

Dr.P.Madhusudhan Rao,  CPIO, DDK, Hyderabad replied on 7.1.10 furnishing detailed point wise 

information.   Not   satisfied   with   the   reply,   Applicant   filed   an   appeal   dt.10.2.10   with   the   Appellate 

Authority seeking the following clarifications:

i)The information provided against point 1 regarding 5 international awards and 4 national awards 

won by Mr. Krishna Rao is contradictory to the Press Release issued by DD dt.9.10.09.  It has not 

been clarified what happened to the long list of other awards claimed in the Press Release.

ii)Though reply to point (i) states that five international awards have been won, six awards have been 

listed in the reply provided

iii)The reply at ‘g’ states 2009 Only proposal.  Can a proposal get an international award

iv)Details of technical staff involved in the production of “Gods Own Crops” 

v)What is the amount Mr. Krishna Rao has won for various awards and in which currency?  Has the 

award money been deposited with Prasar Bharati or was he allowed to keep it.   If so under what 

provision and rules.

The Applicant  also sought additional information not sought in the RTI application. On not receiving 

any reply, the Applicant filed a second appeal dt.12.3.10 before CIC stating that undue publicity and 

professional awards have been claimed to have been conferred on Shri Rao in Official Press Release 

by Prasar Bharati resulting in undue advantage to him where service promotions are concerned.

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

2010.  

3. Dr.P.Madhusudhanrao,   CPIO,   DDK,  Hyderabad,   Ms.Supriya   Sahu,  Director   (BC),  Dr.S.K.Grover, 

Appellate   Authority,   DG:Doordarshan   Ms.Shahnaz   Yusufzai,   DDP,   Ms.Manjusha,   S.O   and   Shri 

Sanatan, DDA, DG:Doordarshan represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. The Appellant submitted that correct and complete information were not provided against points 1,  3, 

4, 7 and 8.   She stated that against point 1, while the information has been provided for only  four 

International awards  details against one  are missing. She also wanted to know why the information 

provided by the CPIO was about the awards was different to that given in the Press Release.    The 

Respondents   submitted   that   information   provided   by   the   CPIO  is   correct   and   that   there   was   a 

typographical error in the Press Release.   Hence, the Commission directs that with regard to point 1, 

the missing details of one International award may be provided by the CPIO.   And an affidavit be 

furnished   by   the   CPIO   to   the   Commission  with  a  copy  to   the  Appellant  stating  that  information 

furnished by the CPIO in respect of the number of awards against point 1 is correct. In view of the 

doubts   expressed   by   the   Appellant   with  regard   to   information  provided  against   points   7,   8,   the 

affidavit may also include the fact that information provided against these points is correct.  The log 

sheets against point 4, although not sought by the Appellant either in the RTI application or in the first 

appeal may be furnished to her  keeping her  interest in mind.  The  Appellant may also be allowed to 

inspect the   relevant files on a mutually convenient date and time and be   provided with attested 

copies of documents she requires  free of cost .

6. The affidavit should reach the Commission by 2.7.10.   The inspection should also be completed by 

2.7.10.   The Appellant is directed to submit a compliance report to the Commission by 9.7.10.

7. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Poonam Dabas
Doordarshan Bhawan
R.No.510, Mandi House
Tower­B
Copernicus Marg
New Delhi

2. The PIO
M/o Information & Broadcasting
‘A’ Wing
Shastri Bhawan
New Delhi

3. The Appellate Authority
M/o Information & Broadcasting
‘A’ Wing
Shastri Bhawan
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC