Central Information Commission Judgements

Shri Gurudas Chakraborty vs Dte. General Of Quality … on 26 March, 2009

Central Information Commission
Shri Gurudas Chakraborty vs Dte. General Of Quality … on 26 March, 2009
                               Central Information Commission
                     Appeal No.CIC/WB/C/2008/00025-SM dated 22.08.2007
                       Right to Information Act-2005-Under Section (19)

                                                                                  Dated 26.03.2009

Complainant      :       Shri Gurudas Chakraborty


Respondent      :        Dte. General of Quality Assurance, Ministry of Defence

The Complainant is not present.

On behalf of the Respondent, the following are present:-

        (i)     Shri Bhanu Pratap, Director
        (ii)    Shri Balvinder Singh, Assistant Director


        The brief facts of the case are as under.


2. The Complainant had requested the CPIO in his application dated 22 August 2007 for a
number of information in respect of his service records and his promotion. The CPIO, in his reply
dated 31 August 2007, returned his application on the ground that the information sought was not
covered under the Right to Information (RTI) Act being personal in nature and exempted under
section 8(1)(j) of the Right to Information (RTI) Act. The Complainant has approached us directly
instead of preferring an appeal before the first Appellate Authority within the organisation.

3. During the hearing, the Complainant was not present in spite of notice. We heard the
submissions of the Respondent. We do not agree with the CPIO that the information sought is
personal and, thus exempt under any of the provisions of the Right to Information (RTI) Act. The
Complainant had sought information which was held by the Public Authority. Therefore, we direct
the CPIO to provide to the Complainant within 10 working days from the receipt of this order the
following information:

(i) A copy of the seniority list of the cadre to which the Complainant belonged as in
1979

(ii) A copy of the communication/file noting based on which the post of SSA was
surrendered, if any,

4. With the above direction, we dispose off this complaint.

CIC/WB/C/2008/00025-SM

5. Copies of this order be given free of cost to the parties.

Sd/-

(Satyananda Mishra)
Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied against application and
payment of the charges prescribed under the Act to the CPIO of this Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/WB/C/2008/00025-SM