Shri.Pawan Raghav vs Nuclear Power Corporation Of … on 23 November, 2011

0
36
Central Information Commission
Shri.Pawan Raghav vs Nuclear Power Corporation Of … on 23 November, 2011
                        -CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2011/002243/15857
                                                                     Appeal No. CIC/SG/A/2011/002243
Relevant facts emerging from the Appeal:

Appellant                            :      Mr. Pawan Raghav
                                            Raghav Auto Mobile and Services,
                                            NTC Gate in front of Church Gate,
                                            Rawat Bhata, Via Kota, Rajasthan - 323305.

Respondent                     :            Mr. S. K. Srivastava,
      PIO & Dy. Chief Engineer
                                           Nuclear Power Corporation of India Limited,
                          Vikram Sarabhai Bhavan,
                                           Central Avenue, Anushakti Nagar,
                                           Mumbai - 400094.

RTI application filed on             :      05-03-2011
PIO replied on                       :      03-05-2011
First Appeal filed on                :      12-04-2011
First Appellate Authority order of   :      23-06-2011
Second Appeal received on            :      04-08-2011

Information Sought:
1.                   The employees who had taken benefit of LTC NER package in year 2010, the full
reimbursement        was given to them for their air tickets, though they were not entitled for that.
Provide the copy of order passed by Indian Government and NPCIL, wherein the details of package
entitlement as per   the group of employee has been mentioned.
2.                   The employees of Rajasthan Atomic Electric Energy Department 1-6 who were
taken benefit of     LTC NER in the year 2008-2009, will the cash back of above said be deposited
after the inquiry of Air India and other flying services.

The PIO reply:
      1.               Copies are attached with the LTC (North East Zone).
      2.               According to relating entitlement orders, the copies are attached of LTC related to
                       Air Travel orders.

Grounds for the First Appeal:
Unsatisfactory reply was given to the appellant by the PIO.

Order of the First Appellate Authority (FAA):
   1.       The information available with the Department has already been provided vide letter No.
            NPCIL/VSB/CPIO/993/RAPS/2011/382 dated 03.05.2011.
   2.       All the orders pertaining to Government of India LTC are available on website
            www.persmin.nic.in.
   3.       It is neither mandatory nor feasible to get all the tickets verified from Air India. So as and
            when it is found that tickets are doubtful, the concerned section send the same for
            verification from the concerned agency.
 Ground of the Second Appeal:
Unsatisfactory information had been provided by the PIO.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Ms. Amita Pawar, Assistant Manager (HR) on behalf of Mr. S. K. Srivastava, PIO & Dy.

Chief Engineer on video conference from NIC-Mumbai Studio;
The respondent states that the complete information available on the records consisting of 161
pages has been provided. It appears that the complete information sought by the Appellant has been
provided.

Decision:

The Appeal is disposed.

Information available on the records appears to have been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
23 November 2011
(In any correspondence on this decision, mention the complete decision number.) (ved)

LEAVE A REPLY

Please enter your comment!
Please enter your name here