Central Information Commission
Gajanan Rambhau Sathe vs Defence Research And Development ... on 8 February, 2022
Author: Vanaja N Sarna
Bench: Vanaja N Sarna
क य सच ु ना आयोग
CENTRAL INFORMATION COMMISSION
बाबा गंगनाथ माग
Baba Gangnath Marg
मु नरका, नई द ल - 110067
Munirka, New Delhi-110067
File No.:- CIC/DRADO/A/2021/115037
In the matter of:
Gajanan Rambhau Sathe
... Appellant
VS
Central Public Information Officer
High Energy Materials Research Laboratory (HEMRL)
Defence Research and Development Organisation (DRDO)
Sutarwadi, Pune - 411 021
...Respondent
RTI application filed on : 11/11/2020 CPIO replied on : 08/12/2020 First appeal filed on : 30/12/2020
First Appellate Authority order : 19/01/2021 Second Appeal filed on : 20/03/2021 Date of Hearing : 07/02/2022 Date of Decision : 07/02/2022 The following were present:
Appellant: Heard over phone Respondent: Shri Subhankar Roy, Scientist -F & CPIO, heard over phone Information Sought:
The appellant has stated that he had completed 4 years Part-Time Diploma from Govt. Polytechnic Pune. However, he was not considered eligible for the post of STA - B in the LDCE-2019. In regard to the same he has sought the following information:
1. Provide details of the employees who were promoted through LDCE for the post of STA -B, after completion of 4 years Part-Time and Distance mode Diploma from Govt. Polytechnic Pune with prior permission from DRDO.1
2. Provide copies of the diploma certificates of the promoted DRDO employees who completed 4 years Part-Time and Distance Diploma from Government Polytechnic Pune.
3. Provide LDCE rule followed for promotion of DRDO employees who completed 4 years Part-Time and Distance mode diploma from Govt. Polytechnic Pune.
4. And other related information.
Grounds for filing Second Appeal:
The CPIO denied the desired information under Section 24(1) of the RTI Act.
Submissions made by Appellant and Respondent during Hearing:
The appellant submitted that he is not satisfied with the reply of the CPIO as the desired information has been denied to the appellant by seeking exemption u/s 24(1) of the RTI Act despite the fact that the information sought by him pertains to human rights violation and corruption.
The CPIO submitted that DRDO is an exempt organization under Section 24(1) of the RTI Act and a reply to this effect was given to the appellant on 08.12.2020.
Observations:
From a perusal of the relevant case records, it is noted that the appellant is aggrieved with the exemption claimed by the CPIO u/s 24(1) of the RTI Act. However, the Commission is in agreement with the reply of the CPIO and the order of the FAA and holds that DRDO has been placed in the Second Schedule of the RTI Act vide notification No. GSR 347 dated 28/09/2005 by the Central Government in exercise of the powers conferred by Sub-Section 2 of Section 24 of the RTI Act.
It is pertinent to quote an observation made by the Hon'ble Delhi High Court judgment in W.P(C) 83/2014 where it was held that "...once the CIC has held that DRDO is an exempted organisation under Section 24 of RTI Act and the information sought does not pertain to corruption and/or human rights violation, it was not open to the CIC to carve out any further exemption"
Further, the above judgment was exemplified by a division bench of the same Court in LPA 229/2014, wherein it was held that-2
"...We agree with the view expressed by the learned Single Judge in as much as the information that was sought by the appellant/petitioner pertained to her service record which had nothing to do with any allegation of corruption or of human rights violations. Therefore, the CIC as well as the learned Single Judge were correct in holding that the information sought would not come within the purview of the Right to Information Act. It is another matter that the CIC had, as a matter of course, directed the DRDO to supply the information, which was ultimately supplied by the DRDO. The fact of the matter is that the DRDO could not have been compelled to supply the information under the said Act".
In view of the above quoted judgments, nothing contained in this Act shall apply to the DRDO except for cases where human rights violation and/or corruption are alleged. In the instant case, no case of human rights violation or corruption has been made out by the Appellant in his second appeal memo.
Decision:
In view of the above, the Commission upholds the submissions of the CPIO. No further action lies.
The appeal is disposed of accordingly.
Vanaja N. Sarna (वनजा एन. सरना)
Information Commissioner (सच
ू ना आयु त)
Authenticated true copy
(अ भ मा णत स या पत त)
A.K. Assija (ऐ.के. असीजा)
Dy. Registrar (उप-पंजीयक)
011- 26182594 / दनांक / Date
3