Central Information Commission Judgements

Sh. Vidha Sagar Kaushal vs Tehri Hydro Development … on 27 November, 2008

Central Information Commission
Sh. Vidha Sagar Kaushal vs Tehri Hydro Development … on 27 November, 2008
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                          Decision No.3480/IC(A)/2008
                                                            F. No.CIC/MA/A/2008/01442
                                                        Dated, the 27th November, 2008

Name of the Appellant:                  Sh. Vidha Sagar Kaushal

Name of the Public Authority:           Tehri Hydro Development Corporation Limited
         i
Facts

:

1. The case was heard in absence of the appellant on 24/11/2008.

2. The CPIO stated that the appellant has asked for details of recruitment
and appointment of staff by the respondent. He also stated that a point-wise
response has already been furnished to the appellant and the relevant
documents have been duly provided to him. It also emerged during the hearing
that the appellant has grievances relating to the appointments of staff and in this
context, he had made certain allegations. He stated that all the allegations made
by the appellant are baseless.

Decision:

3. The records of selection proceedings are required to be placed in public
domain so as to ensure transparency and objectivity in selection process. An
information seeker is free to inspect the relevant documents to verify and
ascertain whether the accepted guidelines have been followed by the concerned
public authorities.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1

4. In the instant case, the CPIO has furnished the information on the basis of
available records. As there is no denial of information and that the appellant has
not responded to the notice for hearing, it is presumed that he is no more
interested in pursuing the matter.

5. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Sh. Vidha Sagar Kaushal, Village & Post: Rani Pokhri, Dehradun
(Uttaranchal).

2. Sh. Gopalakrishnan P.C., CPIO, Tehri Hydro Development Corporation
Ltd., Ganga Bhawan, Pagatipuram, Bypass Road, Rishikesh – 249 201.

3. Sh. S.S. Bisht, Appellate Authority, Tehri Hydro Development Corporation
Ltd., Ganga Bhawan, Pagatipuram, Bypass Road, Rishikesh – 249 201.

ii
“All men by nature desire to know.” – Aristotle

2