In the Central Information Commission
at
New Delhi
File No: CIC/SM/A/2011/00074AD
Date of Hearing : July 12, 2011
Date of Decision : July 12, 2011
Parties:
Appellant
Shri K.K. Grover,
H.No. FB16, Tagore Garden,
New Delhi
The Appellant was not present.
Respondents
Department of Pensions & Pensioners' Welfare
3rd Floor, Lok Nayak Bhavan,
Khan Market,
New Delhi
Represented by: Shri Suresh Pal, CWO and Shri Rajiv Rai, Director
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SM/A/2011/00074AD
ORDER
Background
1. The Applicant, through his RTIapplication dated 21.06.2010, filed with the PIO, DoPT, New Delhi,
sought two pieces of information which reads as follows:
“I. Names and designations of officers attached to the CGHS Dispensary, Rajouri Garden, New Delhi
(No. 53) in the following form:
Serial No. NameDesignation and Miny. to which belonged Period of appointment
from To
2. Names of Retired Officers who have been appointment as Area Welfare officer or Addl. AWO
indicating the Dispensaries to which they are allotted and the period of their appointment as also the
last post held by them before retirement.”
2. The PIO, on 21.07.2010, furnished the required information to the Appellant which the Applicant
considered to be inadequate and thus filed his 1stappeal with the Appellate Authority (AA) on
29.07.2010. The AA, through his order dated 01.09.2010, forwarded the additional information to the
Appellant which was supplied by the PIO on 31.08.2010, pursuant to the AA’s direction to him. The
Appellant, thereafter, filed the present petition before the Commission on 27.09.2010 calling the
information (i.e. names of Area Welfare Officers who worked at CGHS Dispensary at Rajouri Garden,
New Delhi) supplied by the PIO ‘incomplete’ as it is his contention that he, being a beneficiary of the
said dispensary from the very beginning, distinctly remembers that some persons (names mentioned
in the present appeal) including him had worked in the dispensary as AWO and that the names of
those persons do not figure in the list provided by the AA which relates to the period 20012002
onwards and does not have the details prior to 20012002.
Decision
2. During the hearing, the Respondents stated that they had initially provided to the Appellant the
information relating to the period 20092010 and that later, on AA’s order, they furnished the
information for the period prior to 20092010 as well to the Appellant and that now in the present
appeal he is demanding information for the period prior to 20012002. They pointed out that despite
the fact that the Appellant, in his RTIapplication, had not specified the period to which he wanted the
information, they had given the available information to him and that now he is enlarging the scope of
his RTIrequest by demanding information for the period which he has failed to specify in his RTI
application and thereby seeking additional information at the second appellate stage.
3. I find myself in agreement with the Respondents’ contention that the Appellant has not made it clear
in his RTIapplication as to the period for which he needed the information and that now he, after
receiving certain information from the Respondents, is demanding additional information at the
second appellate stage. This is not permissible in an RTIproceeding. I, therefore, hold that the
information has been adequately given to the Appellant so far as the present RTIapplication is
concerned. The Appellant, nevertheless, may feel free to file a fresh RTIapplication to the PIO for
any further information he is looking for.
4. The appeal is disposed of accordingly.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri K.K. Grover,
H.No. FB16, Tagore Garden,
New Delhi
2. The Appellate Authority
Department of Pensions & Pensioners’ Welfare
3rd Floor, Lok Nayak Bhavan,
Khan Market,
New Delhi
3. The Public Information Officer
Department of Pensions & Pensioners’ Welfare
3rd Floor, Lok Nayak Bhavan,
Khan Market,
New Delhi
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Appellant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1)
copy of RTIapplication, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of
the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the
complaint. In the prayer, the Appellant/Appellant may indicate, what information has not been provided.