Central Information Commission Judgements

Mrs. Nattho Devi vs Directorate Of Education on 10 December, 2009

Central Information Commission
Mrs. Nattho Devi vs Directorate Of Education on 10 December, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2009/002594/5825
                                                           Appeal No. CIC/SG/A/2009/002594

Relevant Facts

emerging from the Appeal:

Appellant                             :     Mrs. Nattho Devi
                                            W/o late Sh Prem Babu,
                                            C-194/3, Gali No. 7, Bhajan Pura,
                                            Delhi - 110053

Respondent                            :     Mr. R.N.Sharma

Public Information Officer & Dy. Director
Directorate of Education
O/o Dy. Director of Education (North East),
Yamuna Vihar, New Delhi

RTI application filed on : 27/02/2009
PIO replied : 26/03/2009
First appeal filed on : 30/02/2009
First Appellate Authority order : 04/06/2009
Second Appeal received on : 15/10/2009
Date of Notice of Hearing : 29/10/2009
Hearing Held on : 10/12/2009

Information Sought:

1. Information as to whether the salaries of late Sh Prem Babu TGT (Hindi) for the months of
March 2003 and April 2003 were released as separate entries or as a single consolidated sum.

2. Whether the same was released by cash or cheque, or were directly transferred into the
account.

3. If the salaries were paid in cash, then proof of the same.

4. If they were transferred directly to the account, then proof of the same such as date, month,
voucher number etc.

5. If the salaries were released by cheque, then details of the same such as date, month, cheque
no., name and designation of the authorized signatory etc.

Reply of the PIO (after First Appeal was filed):
The salaries were released separately for the months of March and April 2003. However the
mode of payment could not be clarified.

First Appeal:

No information provided by the PIO.

Order of the FAA:

The FAA over the course of two hearings, observed that the PIO had not provided the proper
information and directed him to do so by 30/05/2009. The FAA also ordered the PIO to fix date
and time for inspection within the next 30 days.
Ground of the Second Appeal:

That the Appellant has still not been supplied with the proper information.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mrs. Nattho Devi;

Respondent : Mr. R.N.Sharma, Public Information Officer & Dy. Director;

The information has been provided to the Appellant.

Decision:

The Appeal is dismissed.

The information has 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
10 December 2009

(In any correspondence on this decision, mention the complete decision number.) (PS)