Shri S.R. Crasta vs Micro, Small & Medium Enterprises … on 9 July, 2008

0
36
Central Information Commission
Shri S.R. Crasta vs Micro, Small & Medium Enterprises … on 9 July, 2008
                    Central Information Commission
                         2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi-110066
                              Website: www.cic.gov.in

                                                     Decision No. 2793/IC(A)/2008

                                                      F. No. CIC/MA/A/2008/00590

                                                           Dated, the 9th July, 2008

Name of the Appellant              :      Shri S.R. Crasta

Name of the Public Authority       :      Micro, Small & Medium Enterprises
                                          Development Institute, Hubli.

Facts

:

1. The appellant did not avail of the opportunity of personal hearing on
9.07.2008. The appeal is therefore examined on merit.

2. The appellant has asked for information relating to a vigilance inquiry,
which is in progress. In response to his application for information, the CPIO and
Appellate Authority have furnished a point-wise response. A part of the
information asked for have been denied u/s 8(1) (h) & (j) of the Act on the ground
that the disclosure of information is not in public interest and that it would hamper
the on going vigilance inquiry. Being not satisfied with the response, the
appellant has filed his 2nd appeal before the Commission and pleaded for
disclosure of complete information.

3. The information asked for relate to a departmental inquiry regarding
alleged mis-appropriation of workshop material and tampering with stock register.
In this context, the information asked for has been partly furnished while the
remaining information have been denied u/s 8(1) (h) & (j) of the Act on the

1
ground that the disclosure at this stage would hamper the disciplinary
proceedings.

Decision:

4. In the matter of alleged mis-appropriation of workshop materials, the
conduct of vigilance inquiry, including the initiation of the action against the
appellant is largely in public interest. There is therefore no justification for
disclosure of information asked for by the appellant. The appellant should
however be provided the information which are due to him under the disciplinary
rules. The CPIO is therefore directed to provide him relevant information as per
the relevant rules governing the disciplinary proceedings so that the appellant
can prove his innocence. The information should be provided after due
application of section 10(1) of the Act within 15 working days from the date of the
issue of this decision.

5. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name and address of parties:

1. Shri S.R. Crasta, No. 3, Rajendraprasad Hsg. Society Layout, Ambedkar
Nagar, Hubli-580023.

2. Shri G.R. Akadas, Director & Appellate Authority, Micro, Small & Medium
Enterprises Development Institute, Industrial Extate, Gokul Road, Hubli-
580030.

3. Dr. P.K. Chatterjee, Dy. Direcotr (Chem) & CPIO, Micro, Small & Medium
Enterprises Development Institute, Industrial Extate, Gokul Road, Hubli-
580030.

2

LEAVE A REPLY

Please enter your comment!
Please enter your name here