Central Information Commission Judgements

Mr.H C Badri Lal vs Ministry Of Home Affairs on 12 January, 2011

Central Information Commission
Mr.H C Badri Lal vs Ministry Of Home Affairs on 12 January, 2011
                               Central Information Commission
                     Room No. 5, Club Building, Near Post Office
                  Old J.N.U. Campus, New Delhi - 110067
                                 Tel No: 26161997
                                                                         Case No. CIC/SS/A/2010/000860

         Name of Appellant                          :       Sh. Badri Lal
                                                            (The Appellant was present)


         Name of Respondent                                 :        Delhi Police, Parliament Street &, PHQ, I.O. 
Estate
                                                            (Represented by PHQ:­ Sh. P.D. Sharma, 
                                                            ACP, Sh. Pancham Chand, Inspector/CR 
                                                            PHQ, Sh. Anan
                                                            S Singh, Hd. Constable, Sh. Pram Nath, 
                                                            ACP/HQ, Smt. Usha Chopra, S.I., Sh. Ram 
                                                            Avtar, ASI and Sh. Bharat Bhushan, Head 
                                                            Constable. )

         The matter was heard on                    :       12.01.2011


                                                        ORDER

 

 Sh. Badri Lal, the Appellant, filed an application dated 19.03.2010 seeking information 
regarding fixation of pay in the revised pay structure as per the Govt. of India, notification dated 
29.08.2008, following the recommendations of 6th Pay Commission.   The PIO / PHQ, provided 
point­wise   information   to   the   Appellant.     The   PIO   /   NDD,   has   also   provided   remaining 
information to the Appellant vide letter dated 10.09.2010.

During the hearing the Respondent submit that complete requisite information has been 
provided to the Appellant, informing him of the relevant rules under which Pay fixation in his case 
has been done.  The Appellant on the other hand, submits that he has not been provided specific 
information to his query regarding pay fixation in his case.

After   hearing   the   parties   and   on   perusal   of   the   relevant   documents   on   file,   the 
Commission is of the view that the Pay fixation is essentially administrative matter guided by 
policy and the Respondent have provided requisite information about guidelines and policy to the 
Appellant.   However, the Appellant, through his RTI application, wants to know the exact pay 
fixation he is entitled to under various options. Therefore, the Commission directs the Respondent 
CPIO /PHQ, to provide information to the Appellant regarding pay fixation of the Appellant under 
the various  options that were available to him.   The directions  of the Commission are   to   be 
complied within 15 days of receipt of the Commission’s order.

 (Sushma Singh) 
                                                                          Information Commissioner 
12.01.2011
Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Badri Lal

 No. 2094/ND, 

Deployment Cell, 

New  Delhi Distt., 

P.S. Parliament Street, 

New Delhi­110001

2. The Public Information Officer

Addl. Dy. Commissioner of Police

New Delhi Dist. 

P.S. Parliament Street

New Delhi­110001

3. The Public Information Officer

PHQ, I.P. Estate

New Delhi

4. The Appellate Authority 

Dy. Commissioner of Police

New Delhi Dist.

P.S. Parliament Street

New Delhi­110001