CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00411
Dated, the 01st August, 2008.
Appellant : Shri Rajendra Sharma
Respondents : Indian Council of Agricultural Research (ICAR)
This second-appeal by Shri Rajendra Sharma (appellant) came up for
hearing on 29.07.2008 pursuant to Commission’s hearing notice dated
11.06.2008. Appellant was present in person, while the respondents were
represented by Shri V.K. Joshi, Under Secretary & CPIO.
2 Upon hearing the parties and perusing the records, it is ordered as
follows:-
3. It is admitted by the respondents that copies of all Annual Confidential
Reports (ACRs) of the appellant have been provided to him by them voluntarily.
In the face of it, now to withhold information regarding the processing of the
case for expunction of the adverse remarks incorporated in the ACRs of the
appellant, sounds incongruous.
4. In view of the above, it is directed that the appellant shall be allowed to
inspect the file in which the processing of the case for the expunction of the
adverse remarks contained in the appellant’s ACRs was done. CPIO is directed
to fix a date and time in the next four weeks when the appellant shall be allowed
to inspect the above file. Appellant shall be allowed also to take such copies as
he may wish to have from the inspected documents.
5. Appeal allowed.
6. Copy of this decision be sent to the parties.
Sd/-
( A.N. TIWARI )
INFORMATION COMMISSIONER
Authenticated by –
Sd/-
( D.C. SINGH )
Under Secretary & Asst. Registrar
Page 1 of 1