Central Information Commission Judgements

Mr. S. Bakshi vs Municipal Corporation Of Delhi. on 27 February, 2009

Central Information Commission
Mr. S. Bakshi vs Municipal Corporation Of Delhi. on 27 February, 2009
                  CENTRAL INFORMATION COMMISSION
                         Room No. 415, 4th Floor,
                       Block IV, Old JNU Campus,
                           New Delhi -110 067
                          Tel.: + 91 11 26161796

                                                  Decision No. CIC /SG/C/2008/00431/2113
                                                         Appeal No. CIC/SG/C/2008/00431
Relevant Facts

emerging from the Appeal

Appellant : Mr. S. Bakshi,
C-1/G, Vijeta Vihar (Delhi Police officers Col),
Near Prashant Vihar Police Station,
Sector -13, Rohini, Delh.

Respondent                           :       Mr. R.K. Nag.
                                             AO & PIO,
                                             Municipal Corporation of Delhi.

Office of the Administrative officer
Department of Health,
Town Hall, Chandini Chowk, Delhi-110006.


RTI application filed on                :      09/06/2008
PIO replied                             :      11/06/2008
First appeal filed on                   :      date not mentioned in 1st appeal.
First Appellate Authority order         :      16/07/2008
Second Appeal filed on                  :      04/09/2008

The Appellant had asked in RTI Application regarding contractual appointments
advertised in the Times of India on 25th May, 2008.
S .No. Information Sought. The PIO replied.

1. Year wise break-up since 2002 in the following It pertains to Central
format:-year, Speciality, Number of posts vacant Establishment Department.
in the specialty on 31 December of that year,
Number of posts referred to the UPSC in that
year, Name and designation of the official who
referred to the post to the UPSC that year, When
was the last regular post in that specialty filled.

2. Name and designation of the official responsible, As above.

in case the posts have not been referred to the
UPSC along with the action taken against the
official concerned.

3. Specialty wise break-up of number of doctors Question is not clear.

with MD/MS/Diploma and 3/5 years experience
(as desired in the advertisement) who are already
working in the MCD as medical officers on
regular appointment as on 24/05/2008.

4. Break up of the places where the vacant posts The information is not readily
advertised exist in the following specialties:- available with the department as
Medicine, Surgery, Ophthalmology, the same has not been provided
TB and Pulmonary Diseases. by the Department concerned
and will be provided as soon
and when received.

5. The reason for suddenly deciding that these posts Due to the acute shortage of
need to be filled up on contract basis. Name and specialist and the requirement
designation of the official who initiated this of the department.
proposal for filling up the posts on contract basis
if doctors with desired qualifications and
experience are already working as Medical
officers on regular basis in the MCD.

6. How has the reservation refer been applied and The reservation roster has been
which roster has been used in this advertisement? applied as per rules and is
The name and designation official responsible for prepared by the department
applying it. concerned.

7. Number of doctors appointed on ad-hoc / contract The number of doctors
basis as specialists or medical officers since 2002. appointed on contract basis as
Medical officers (GDMO-II)
MO (Ayrveda) Unani Hakim,
Homeopathic, Physicians and
Dental Surgeon the list had
provided to the appellant
No Medical officers contract
has been terminated till date.

Due to none filling up the post
on regular basis no
retrenchments have been made
and these doctors are included
number of vacancies on rolls of
MCD.

Action taken against officers
First Appellate Authority Ordered:

Copies of the relevant papers filed by the appellant are annexed.
Admn. Officer (Health) is here by directed to provide the requisite report on 08/08/08
at 03.00 PM in the room of undersigned.

Sh. S. Bakshi is requested to attend the meeting on 08/08/2008 at 03.00 PM in the
room of undersigned.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. S. Bakshi
Respondent: Mr. R.K. Nag PIO Health
And Mr. Manoj Kumar Jangir CED
For query 5 the PIO will give the copy of the Commissioner’s note and any file notings
relating to it.

Decision:

The Complaint is allowed.

The PIO will give the information on point 5 to the appellant before 5 March 2009.

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

Shailesh Gandhi
Information Commissioner
February 27, 2009

(For any further correspondence, please mention the decision number for a quick disposal)