Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Central Information Commission

Mr. M L Gouhari vs Ministry Of Human Resource Development on 21 January, 2011

                        In the Central Information Commission 
                                                               at
                                                      New Delhi

                                                                                                      File No: CIC/WB/A/2010/000684­AD
                                                                                                    CIC/WB/A/2010/000912­AD

Date  of Hearing     :  January 21, 2011

Date of Decision     :  January 21, 2011



Parties:



           Applicant


                   Shri Rajesh Gouhari
                   A­1/107, Janakpuri
                   New Delhi - 110058.

                   Applicants  Shri Rajesh Gouhari ( for 1st case) and Shri M.L.Gauhari ( for 2nd case) were 
                   present .

           Respondent(s)

                   EdCIL (India) Ltd,
                   18­A, Sector - 16A
                   Noida.

           Represented by        :        Shri  U S Gaikwad, PIO 
                                          Shri M A Khan, SO, CVC
                                          Shri Aditya Ranjan, Sr.Ex.Legal

           Information Commissioner                  :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                      Decision Notice



As given in the decisions 
                        In the Central Information Commission 
                                                           at
                                                   New Delhi

File No: CIC/WB/A/2010/000684­AD


Adjunct to the captioned CIC Order  No.CIC/WB/A/2020/000684­AD dated 29.12.10


Background

1. The decision in the captioned order  dated 29.12.2010 is as follows :

"During the hearing, the respondent submitted that the complaint was forwarded to them by CVC   through MHRD and that the investigation was over and the case has been referred back to   CVC   through MHRD   for further action.   He also   added that the CVC is the custodian of information   sought.     Hence   information   can   be   provided   by   PIO,   CVC.   The   Commission   after   hearing   the   submissions by both sides accordingly adjourns the hearing to 21.1.2011 at 10.30 a.m to be held in   the chamber of the Commissioner to give a chance to the PIO, CVC to be heard."

Decision   

2. During the hearing the Respondent from the Central Vigilance Commission provided a copy of the  investigation report on the complaint dated 26.9.2008 as sought by the Appellant .   With regard to  action  taken by  the  Management of EdCIL on the investigation report, the Respondent from the  EdCIL submitted that the designated agency to deal with  PIDR matter is  CVC.  He produced  before  the Commission , the office Order in this connection issued by the Secretary CVC dated 17.5.2009.  The Commission having noted that the comments/recommendation by EdCIL have been sent to CVC  for a final decision to be taken by the CVC   on the basis of these inputs recommends  strongly  that  the decision be taken and conveyed to the Appellant  preferably within a month of receipt  this order .  The     CPIO,   MHRD   may   convey   this   recommendation   to   the   concerned   officer   in   the   Vigilance  Commission.

3. The  appeal  is accordingly disposed of.

File No:  CIC/WB/A/2010/000912­AD Adjunct to the captioned CIC Order  No.CIC/WB/A/2020/000912­AD dated 29.12.10 Background

4. The decision in the captioned order is as follows:

......The Commission after hearing the submissions by both sides accordingly adjourns the hearing   to 21.1.11 at 10.30a.m.  to be held in the chamber of the Commissioner in Club Building, Old JNU   Campus, New Delhi - 110067 to give a chance to the PIO , CVC to be heard. 
Decision

5. The   copy   of   the   investigation   report   was   already   provided   during   the   hearing   in   appeal   no. 

CIC/WB/A/2020/000684­AD During the hearing the Respondent reiterated his contention   that no information is available with  regard to point no.2 of the RTI Application. The Commission after hearing both sides directs the PIO,  MHRD to furnish an affidavit to the Commission with a copy to the Appellant affirming the fact that no  information with regard to whether some of the remarks given by CMD as per para 2 of the letter  dated 26.6.09 are available on record  and giving reasons for their non availability.  As for point no. 3,  the Commission holds that the same is not covered under the RTI Act.     The information may be  provided by 25.2.2011.

6. The appeals are accordingly disposed of.

(Annapurna Dixit) Information Commissioner Authenticated true copy (G.Subramanian) Deputy Registrar Cc:

1. Shri Rajesh Gouhari A­1/107, Janakpuri New Delhi - 110058.
2. Shri M.L Gouhari H.No.A­1/107  Janakpuri New Delhi - 110058.
3. The Public Information Officer EdCIL(India) Ltd Ed.CIL House 18­A, Sector - 16A Noida - 201301.
4. The Appellate Authority EdCIL(India) Ltd Ed.CIL House 18­A, Sector - 16A Noida - 201301.
5. The PIO Central Vigilance Commission Satarkta Bhawan Block - A GPO Complex INA New Delhi.
6. Officer Incharge, NIC.