Central Information Commission Judgements

Shri V.K. Kalra vs Military Engineering Service, … on 10 June, 2009

Central Information Commission
Shri V.K. Kalra vs Military Engineering Service, … on 10 June, 2009
                      Central Information Commission
            Complaint No.CIC/SM/C/2009/00829 dated 10.12.2008
                       Right to Information Act-2005


                                                           Dated: 10 June 2009

Appellant             :     Shri V.K. Kalra

Respondent            :     CPIO, DDG (P), Military Engineering Service,

Ministry of Defence

The Appellant was present.

On behalf of the Respondent, the following were present:-

              (i)     Shri Dayanand Arya, Joint Director
              (ii)    Shri Subhash Kumar, Dy. Director



       The case in brief is as under.


The Appellant had requested the CPIO in his application dated 10
December 2008 to let him know the date when the financial benefit of the
second upgradation would be made available to him. The CPIO wrote to him
on 12 January 2009 and informed that part of the required documents for
grant of second ACP had been received and the matter would be taken up
only after receiving the remaining documents. Not satisfied with this reply,
the Appellant approached the Appellate Authority on 6 February 2009. The
Appellate Authority informed him on 12 March 2009 that the remaining
documents had since been received and the proposal for grant of second
financial upgradation had been sent to the Ministry of Defence for further
action. It is against this that the Appellant has come to the CIC in second
appeal.

3. During the hearing, both the parties were present and made their
submissions. Technically speaking, the information sought by the Appellant
had already been provided to him together by the CPIO and the first
Appellate Authority and there is nothing more to be given. But as the

CIC/SM/C/2009/00829
Appellant submitted, this information was of no help to him as neither
indicated any definite timeframe by which the upgradation due to him would
be made available. Though not strictly our responsibility, we took up this
matter on phone with the Joint Secretary concerned in the Ministry of
Defence. He assured that necessary action to expedite a decision in the
matter of second upgradation would be taken up soon.

4. The appeal is, thus, disposed of.

5. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

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)
Assistant Registrar

CIC/SM/C/2009/00829