Central Information Commission Judgements

Shri. Saroj Kumar Mishra vs National Aluminium Company Ltd. on 11 November, 2011

Central Information Commission
Shri. Saroj Kumar Mishra vs National Aluminium Company Ltd. on 11 November, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                          Case No. CIC/AT/A/2010/000994/SS
                                                                          Dated: 11.11.2011

Name of Appellant                        :        Shri Saroj Kumar Mishra

Name of Respondent                       :     National Aluminium Company Ltd
                                         Bhubaneswar

Date of Hearing                          :        11.11.2011

                                             ORDER

Shri Saroj Kumar Mishra, the appellant has filed this appeal dated 20.9.2010
before the Commission against the National Aluminium Company Ltd. (NALCO),
Bhubaneswar, for providing incorrect, incomplete and misleading information to his RTI-
request dated 19.4.2010. The matter came for hearing on 11.11.2011. The appellant was
absent, whereas the respondents were represented by Shri B.N. Swain, ED (HR & Adm),
Shri D.M. Rao, AGM and Shri Sambit K. Parida, Manager (HRD).

2. The appellant filed an RTI-request dated 19.4.2010 seeking information on three
queries – “(A) Please provide opportunity for inspection of dak dispatch registers including peon
books at Corporate Office, Bhubaneswar in the offices of CMD (HRD)-Estt, DGM(HRD),
GM(HRD), & ED(E&A) from 1.2.2007 to 31.3.2007 to verify the actual travel of appellant’s
representations and related proceedings some of which were provided on 3.4.2010 after revised
decision No. CIC/AT/A/2009/000201 dated 8.3.2010; (B) (i) Please provide copies of all
processing leading to decision including office order on entrusting responsibility of AA to ED
(H&A)- Shri B.N. Swain, (ii) Whether Competent Authority has approved continuance of Shri B.N.
Swain as AA from 31.5.2008 to 2.1.2009 during which period all powers delegated/sub-delegated
to him as ED(H&A) had been withdrawn by Competent Authority. If yes, please provide the copy
of approval. This information may kindly be provided u/s 4(1)(b)(iii) & (v) of RTI Act; (C) What are
the expenses incurred by NALCO in deputing its representatives to CIC, New Delhi to attend
2 Case No. CIC/AT/A/2010/000994/SS

hearing on 2nd appeals filed by the applicant for following three dates as has been provided for a
similar hearing previously vide letter No. NBC/S/RTIA/RN-182/2007/3775 dated 10.10.07. The
expenditure may be shown individually (i) On 25.3.08, (ii) on 23.12.08, (iii) on 1.10.09″. The PIO
vide letter No. NBC/RTIA/RN-626/2010/798 dated 26.5.2010 provided point-wise
information consisting of 5 pages.

3. Aggrieved by the reply of PIO, the appellant preferred first-appeal on 8.6.2010
before FAA. The FAA vide order No. ED(H&A)/Appeal-131/8696/2010 dated 15.6.2010
has upheld the reply of PIO.

4. During the hearing the respondent submitted that information relating to local travel
and hotel expenses of the concerned touring officers was not available with the TA Bills
submitted by the them because when the officers go on official tour to Delhi, hotel
accommodation and local transport for them were arranged by Regional Office at Delhi
and also paid by Delhi Office on receipt of the bills from the concerned transport agents
and hotels. After effecting payment, Delhi office sends debit notes to respective unit
Finance Department. Hence travel expenses were not mentioned by the concerned
officers in their TA bills. This process of accounting takes place at a much later date of
submission of TA Bills by the concerned officers.

5. Having heard the respondent and perused the relevant documents in file, the PIO
is hereby directed to provide information relating to TA, DA and travel expenditure relating
to officers to the appellant within two weeks of the receipt of this order.

The matter is accordingly disposed of with the above directions.

(Sushma Singh)
Information Commissioner
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar
3 Case No. CIC/AT/A/2010/000994/SS

Address of the parties:

Shri Saroj Kumar Mishra,
Door No. 80-17-18/1, 1st Floor,
J.N. Road,
Rajamundry-533103 (AP)

The PIO,
National Aluminium Company Ltd.,
Corporate Office: NALCO Bhavan,
Nayapalli,
Bhubaneswar-751013.

The First Appellate Authority,
National Aluminium Company Ltd.,
Corporate Office: NALCO Bhavan,
Nayapalli,
Bhubaneswar-751013