Central Information Commission Judgements

Smt. Sheela Devi vs Govt. Of N.C.T Of Delhi on 23 April, 2009

Central Information Commission
Smt. Sheela Devi vs Govt. Of N.C.T Of Delhi on 23 April, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi -110067
                        Tel: + 91 11 26161796

                                      Decision No. CIC /SG/A/2009/000332/2889
                                             Appeal No. CIC/ SG/A/2009/000332
Relevant Facts

emerging from the Appeal:

Appellant                           :      Smt. Sheela Devi,
                                           Gali No.4, Devra Road,
                                           Jeevan Vihar, Sonepat,
                                           Haryana.

 Respondent                         :      Mr. Dhirendra Kumar
                                           PIO
                                           Govt. of N.C.T of Delhi
                                           (Hqrs.) Delhi Fire Service,
                                           New Delhi-110001.

RTI application filed on            :      04/12/2008
PIO replied                         :      15/01/2009
First Appeal filed on               :      15/01/2009
First Appellate Authority order     :      Not replied
Second Appeal filed on              :      20/02/2009

(Only main titles had been mention in this RTI application. Appellant had 34 points
mentioned in the RTI application, may be show in the court during the hearing by the
appellant).

Detail of required information:-

1. The appellant informs you that action taken about transfer of D.F.S. No. 93 S.O.
B.K. Sharma was transferred earlier many time as per the following details :-
dated 09.05.2002, time 14.55 form SPM to Roop Nagar, (relieved on dated
20.05.2002 at 18.00 hrs but not reported at Roop Nagar, Fire Station). Dated
14.06.2002 time 12.20 from SPM to Roop Nagar (again did not report at Roop
Nagar Fire Station) dated 25.04.2003 time 12.55 from Teliwara to Rohini
(FSMA) (but not reported at FSMA Rohini) all the above transfers were made by
the department because of involvement of S.O. B.K. Sharma in the quarrel and
scuffle with other staff members.

2. He did surprise check and later on dated 19.04.2005 at 17.45 hrs, cancelled on his
own.

3. On dated 27.04.2005 at 17.40 hrs. B.K. Sharma was found absent from surprise
check.

4. On dated 08.12.2005 at 17.15 hrs. as per the F.C.R. occurrence book B.K. Sharma
had been marked absent from fire/rescue call.

5. On 18.10.2007 between 8 AM and 13.00 according to O.B. (Fire) FCR S.O. Sh.
B.K. Sharma was absent from Fire/rescue call.

6. Appellant requests you that the information of action taken in the above events
made be acknowledged to me in written at the under address please.

7. Whether Sh. B.K. Sharma had quarreled / man-handled with his subordinate in
the year 2002 at SPM Fire Station or not? And further whether for this reason Sh.
B.K. Sharma had been transferred on 09.05.2002 from S.P.M. to Roop Nagar Fire
Station or not?

8. Kindly supply the complete detailed report with time alongwith the names of
employees about the incident of quarrel took place between them on 06.03.03 at
Teliwara Fire Station with Sh. B.K. Sharma.

9. As per official record, whether DPS no. 93 Sh. B.K. Sharma had suspended from
service during his service or not, if yes. How many times he had suspended from
duty, kindly supply the complete authentic detail alongwith documents.

10. Kindly supply a copy of memorandum no. F2(1)(3)/DFS/HQ/Estt./2006 dated
10.03.2008 with reference to office letter no. F.2(1)(3)
DFS/HQ/Estt./2006/2947/0 dated 25.02.2008 issued to Shri B.K. Sharma
regarding furnishing the requisite information required by Home Department and
reply, if any submitted by Shri B.K. Sharma.

11. Whether the Vigilance Enquiry has cleared against Shri B.K. Sharma by the
Vigilance as on 18.07.2008 on which dated Shri B.K. Sharma has promoted
because the C.F.O. had already stated in his letter no.
F2(1)(3)/DFS/HQ/Estt./2006/ID No. 161/2422 dated 24.12.2007 that a Vigilance
Enquiry is pending against Shri B.K. Sharma kindly supply the authentic
documents and information.

12. Kindly supply the documents about the status of Anticipatory Bail filed by Sh.
B.K. Sharma in the Hon’ble Court of law concerned, whether the Anticipatory
Bail had been granted by the Hon’ble Court or not? If the anticipatory Bail filed
by the aforesaid officials dismissed by the Court concerned all the aforesaid
officials are continue on duty since 154.12.2007 or not?

13. Kindly supply a copy of promotion letter of Sh. B.K. Sharma promoted vide DFS
letter no. F2 (1)(3)/DFS/HQ/Estt./2008/1668/B dated 18.07.2008. etc.

The PIO replied.

It is hereby informed you may inspect the file to get the relevant information
asked as desired one you have to identify the necessary and the same will be supplied as
per provision of RTI Act, 2005.

Note:- Appellant can inspect the files and take appropriate copies which even is not
covered under IIIrd party and Vigilance matter relating to another official.
Nothing papers of the file can not be supplied as per the DOPT orders.

The First Appellate Authority ordered:

Not mentioned.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Absent
Respondent : Mr. M.K. Sharma APIO
The Commission has ordered an inspection of records in its decision no.
CIC/SG/A/2009/000326/2753 on 16/4/2009. The appellant has written to the
Commission that she will be doing the inspection.

Decision:

The appeal is allowed.

The PIO will facilitate an inspection of records.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
23rd April, 2009

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