Central Information Commission, New Delhi
File No.CIC/AT/A/2010/000886SM
Right to Information Act2005Under Section (19)
Date of hearing : 14 November 2011
Date of decision : 14 November 2011
Name of the Appellant : Dr. Rambriksh Prashad Sinha
Moh. Gadpar Udantpuri,
Near Sardar Patel College, Biharsharif,
Distt - Nalanda, Bihar.
Name of the Public Authority : CPIO, O/o. the Accountant General (A&E),
Bihar, Birchand Patel Path,
Patna, Bihar.
The Appellant was present.
On behalf of the Respondent, the following were present:
(i) Shri Ram Heth, CPIO,
(ii) Shri Ajay Kumar
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard this case through video conferencing. The Appellant was
present in the Nalanda studio of the NIC. The Respondent was present in the
Patna studio. We heard both their submissions.
3. The Appellant had sought a number of information regarding various
payments due to him. Although the CPIO had provided some information, he
CIC/AT/A/2010/000886SM
was not satisfied and had approached the Appellate Authority. The Appellate
Authority had provided some more information.
4. During the hearing, the Appellant drew our attention to his query number
3 and submitted that certain allowances to which he was entitled before his
promotion to the next higher rank had not been authorised by the AG and,
consequently, these amounts had been recovered from his salary. He wanted
this to be corrected and restored to him.
5. The Respondent submitted that the office of the AG had sought
clarifications from the State Government regarding the admissibility of such
allowance to the employee concerned and since the State Government had not
yet clarified the matter, the AG was not in a position to revise its orders in this
regard.
6. Be that as it may, we think that the Appellant should be informed about
the circumstances of this case in some detail. Therefore, we direct the CPIO to
write to him within 10 working days of receiving this order stating clearly the
sequence of steps taken by the AG in this regard and also to enclose copies of
the correspondence made with the State Government.
7. The appeal is disposed off accordingly.
8. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief Information Commissioner
CIC/AT/A/2010/000886SM
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO of this
Commission.
(Vijay Bhalla)
Deputy Registrar
CIC/AT/A/2010/000886SM