Central Information Commission Judgements

Shri V.C. Pandey vs Ministry Of Home Affairs on 8 December, 2009

Central Information Commission
Shri V.C. Pandey vs Ministry Of Home Affairs on 8 December, 2009
                     CENTRAL INFORMATION COMMISSION
                 Appeal No. CIC/ WB/A/2009/000014/SS dated 3.02.2009
                    Right to Information Act 2005 - Section 19


              Name of the Appellant                : Shri V.C. Pandey

              Name of the Public Authority         : Ministry of Home Affairs

BACKGROUND

:

Vide RTI application dated 23.11.2007 the appellant had sought information
regarding his promotion and the matters connected therewith. The CPIO replied vide
his letter dated 8.2.2008. Not satisfied with the reply, the appellant filed an appeal
before the First Appellate Authority (FAA). The FAA vide her reply dated 16.4.2008
furnished a detailed reply to the appellant. Aggrieved with the reply of FAA, the
appellant filed a second appeal before the Commission.

2. The matter was heard on 8.12.2009.

3. Shri Ashok Kumar represented the appellant.

4. Shri A. Kumar, Director(S), Shri J.K. Singh, Desk Officer and Shri Anil Kumar,
Assistant represented the respondent.

5. During the hearing the appellant submitted a statement wherein he has stated
that while some of the information has been given to him, some of the information
sought had not been given to him or wrong information has been given. The
respondent on the other hand said that complete information, as per available
records, has been provided to the appellant.

DECISION:

6. From a perusal of the file I find that the grievance of the appellant relates to
his promotion etc. covering the period 1979 onwards. It involves queries relating to
action taken over a long period of time. In view of the appellant’s statement that he
had been given incomplete information/wrong information, the respondent are
directed to give an opportunity to the appellant to inspect the concerned files within
the provisions of RTI Act, 2005, within 15 days of receipt of this order. With there
directions the matter is disposed off on the part of the Commission.

7. Notice of the decision be given free of cost to the parties.

(Sushma Singh)
Information Commissioner
8.12.2009
Appeal No. CIC/ WB/A/2009/000014

Authenticated true copy:

(P.C. Purkait)
S.O. & Asst. Registrar

Copy to:

1. Sh. A. Kumar
Director (Services)
Govt. of India
M/o Home Affairs
North Block
New Delhi-110001

2. Sh. B. Bhamathi
Jt. Secretary (UT)
Govt. of India
M/o Home Affairs
North Block
New Delhi-110001

3. Sh. V. C. Pandey
R/o 50/4, MCD Officers Flats
Banglow Road,
New Delhi – 110007