Central Information Commission
Appeal No.CIC/WB/A/2008/01428-SM dated 06.02.2008
Right to Information Act-2005-Under Section (19)
Dated 15.04.2009
Appellant : Shri Suresh Prasad
Respondent: Ordnance Factory Board, Nalanda (Ministry of Defence)
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri Bhoop Singh, General Manager and Shri U.K.
Sharma, Jt. General Manager, were present.
The brief facts of the case are as under.
2. The Appellant had, in his application dated 6 February 2008, requested the
CPIO to provide a number of information in respect of an All-India Kavi Sammelan
organized by the Public Authority between the year 2005 and 2007. The CPIO, in his
reply dated 26 February 2008, provided detailed information on each item included in
the original application. Not satisfied with this reply, the Appellant preferred an
appeal before the first Appellate Authority on 17 March 2008, which the Appellate
Authority decided in his Order dated 1 April 2008. The first Appellate Authority
provided some additional information in amplification of the information already
provided by the CPIO. Not satisfied with the Order of the first Appellate Authority,
the Appellant has now come before the Central Information Commission in Second
Appeal.
3. During the hearing, the Appellant was not present in spite of notice. We heard
the submissions of the Respondent. We also carefully examined the appeal memo of
the Appellant. We note that between the CPIO and the first Appellate Authority, all
CIC/WB/A/2008/01428-SM
the desired information had already been provided in great detail. There is no
inadequacy in the information supplied. The Appellant has not adduced any credible
argument in support of his claim that the information provided is incomplete or
incorrect. His contention that the Poets invited for the said Kavi Sammelan are the
employees of the Ordnance Factory Board and that there is no post of a Poet in any of
the Factories of the Ordnance Factory Board is frivolous to say the least. In the
absence of any laid down standard or norm for inviting any Poet to a Kavi Sammelan
organized by the Public Authority, the Public Authority was fully in its rights to invite
such of its own employees from its sister organizations who happened to be also Poets.
The information provided, in our opinion, is adequate and specific and there is nothing
misleading about it. This Appeal has no merit and, therefore, it is rejected.
4. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
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.
(Vijay Bhalla)
Assistant Registrar
CIC/WB/A/2008/01428-SM