Central Information Commission Judgements

Sh. Saranjit Singh Bedi vs Gnctd on 26 December, 2008

Central Information Commission
Sh. Saranjit Singh Bedi vs Gnctd on 26 December, 2008
                     CENTRAL INFORMATION COMMISSION
                             Room No.415, 4th Floor, Block IV,
                            Old JNU Campus, New Delhi 110066.
                                  Tel: + 91 11 26161796

                                                  Decision No. CIC /WB/A/2008/00314/SG/0752
                                                            Appeal No. CIC/WB/A/2008/00314/

Relevant Facts

emerging from the Appeal

Appellant : Sh. Saranjit Singh Bedi,
96-97, Pocket I-2, Sector 16, Rohini,
Delhi-110085.

Respondent 1 : Dy. Sec (Admn) & PIO,
GNCTD, Players’ Building Project, PWD,
New Delhi.


RTI application filed on               :       08/12/2006
PIO replied                            :       06/01/2007
First appeal filed on                  :       15/11/2007
First Appellate Authority order        :       Not Mentioned.
Second Appeal filed on                 :       30/01/2008

The Information required as follows:
Background: Regarding remuneration for an arbitration case in which the applicant had
appeared on behalf of the Public authority, for which the remuneration was not paid to him
since 2005. Rs. 7000 which should have been paid was not paid.

S.No. Information Sought PIO Reply

1. The movement of case in different offices from Your case has already been sent
Project offices from Project Office to higher offices to Chief Egg, PWD maintenance
during last 23 months. Zone-M 2 office vide letter no.

55 (003)/PBP/PWD/78 dated 30-

01-06.

2. How much time it took to accord approval of PWD Divn.-29 case does not
remuneration to Executive Egg (Retd) in another pertain to this Circle Office,
similar type of case in PWD Divn. 29 under Zone-II hence, cannot be replied by this
of PWD, ND, who was the Competent Authority to office in this matter.
approve it?

3. Who is the Competent Authority to accord approval Chief Egg., PWD Maintanace
in my case? Zone-M2 has sent the proposal
to office of the E-in-C vide latter
no. 15/17/2001-A & C/Z-II/1661
dated 15-02-06.

4. What is the status of my case w.r.t. the approval of Question does not pertain to this
Competent Authority and how much further time it is office
likely to take to release the payment of remuneration
to me?

B) 1. Copy of letter vide which remuneration was accorded As above.

Executive Egg (Retd.) in a similar case in PWD
Divn. 29 under Zone-II of PWD, New Delhi.

2. Copies of all such letters recommending for accord Copy of Chief Egg, PWD Zone-

of remuneration by Competent Authority from the II latter no.15/17/2001-A & C
office of Chief Egg, PWD Zone-II, GNCTD, New /Z-II/273 dated 21-03-07 is
Delhi to higher offices including those letters of enclosed.
recommendation, which if at any level, were referred
back to review the recommendation.

The First Appellate Authority Ordered:
Not Mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr.S.R. Kinra PIO
The respondent states that all the information not given earlier was sent to the appellant on 10
June, 2008 and 17 June, 2008. This had to be obtained from other offices. Now all the
information has been provided.

Decision:

The appeal is disposed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties

Shailesh Gandhi
Information Commissioner
26th December, 08.

(Any correspondence on this decision, mention the complete decision number.)
(Sum)