CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/SM/A/2009/000895/LS
Appellant : Shri Promod Kumar Mishra
Public Authority : MES, Chandigarh
(through Col. Saravdeep Singh)
Date of Hearing : 16.10.2009
Date of Decision : 16.10.2009
FACTS
:
The matter, in short, is that the appellant claims to have paid a sum
of Rs. 2.5 lacs to Sub. Maj. Deleep Singh, on 16.11.2008 at Kanpur
Railway Station for the recruitment of his son as Supervisor B.S. Grade-II.
His son, however, was not recruited. Thereupon, the filed a complaint
which was enquired into by a Board of Officers headed by Col. Saravdeep
Singh. It is in this connection that vide RTI application dated 22.5.2009,
he had requested for a copy of the Board Proceedings and the Inquiry
Report submitted by Col. Saravdeep Singh, Addl. CE (Works),
Chandigarh.
2. The CPIO had refused to disclose this information vide letter dated
15.6.2009, claiming exemption u/s 8 (1) of the RTI Act.
3. Hence, the present appeal.
4. Heard on 16.10.2009. Appellant present along with Shri S.M.
Tripathi. The public authority is represented by the officer named above.
Col. Saravdeep Singh would submit that he has now no objection to
provide copies of the Board Proceeding and Inquiry Report to the
appellant. In fact, he furnishes copies of the requested documents to the
appellant before the Commission itself.
5. The matter, thus, stands disposed of accordingly.
Sd/-
(M.L. Sharma)
Central 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.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Col Saravdeep Singh
Military Engineering Service,
Chandigarh Zone, ‘N’ Area,
Airport Road,
Chandigarh-160003
2. Shri Promod Kumar Mishra
Desig Mate, C/o GS (West),
Lucknow Cantt. 226002