Central Information Commission Judgements

Mr.Vijay Kumar Garg vs Government Of Nct Of Delhi on 11 July, 2011

Central Information Commission
Mr.Vijay Kumar Garg vs Government Of Nct Of Delhi on 11 July, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                         Decision No. CIC/SG/A/2011/001337/13358
                                                                 Appeal No. CIC/SG/A/2011/001337

Relevant facts emerging from the Appeal:

Appellant                            :     Mr. Vijay Kumar Garg
                                           S/o Shri Prem Chand
                                           F-49,Vishal Colony
                                           Nagloi, New Delhi-110041

Respondent                           :     Ms. Saroj Rawat
                                           PIO & Dy. Director (FAS)
                                           Department of Social Welfare
                                           Government of NCT of Delhi
                                           GLNS Complex, Delhi Gate
                                           Delhi

RTI application filed on             :     22/02/2011
PIO replied on                       :     16/03/2011
First Appeal filed on                :     26/03/2011
First Appellate Authority order on   :     21/04/2011
Second Appeal received on            :     19/05/2011

Sl.              Information Sought                                      Reply of PIO
1. Please furnish complete information regarding     Correction has been done on the Old aged pension
    the sanction of Old age pension of Prem Lata     computer record and as per the queries the account
    C/o Hari Ram D-40,Et-D,Nagloi.Enclosed copy      no. has been corrected.
    of it.                                           The Beneficiary must consult respective bank on
                                                     month April to get pension.
2.   Please provide information regarding the The Beneficiary is asked to consult at Department of
     disturbance in passing pension of Chameli Devi Social welfare, Delhi Gate, Room no.10 with
     W/o Suresh Chand R/o 29-Ext-1,Nagloi.           complete Pension related certified document like
                                                     Ration card/identity card/Bank passbook in nay
                                                     working day.
3.   Please provide complete information regarding
     the Pension Scheme for women by Women and
     Child Department.
     Please provide complete details as to where the
     women has to seek for the application and who
     is the section authority
4.   Please      provide     information   regarding
     Permanand Sharma S/o Brahmanand Sharma
     R/o 615,Gali Jagara, Ajmeri Gate,New Delhi-
     110006 as to why he has not received any Old
     Aged pension even after the submission of
     complete document. Please furnish information
     from the District DSWO regarding the delay.
5.   Information regarding disturbance in the No complete information is available of the
        receiving of Pension of Mr.Mahendra Kumar Beneficiary.
       S/o Dhaniram R/o B-17,Vishal colony,Nagloi. The beneficiary must submit all relevant document at
                                                   Department of Socila welfare, Delhi gate, room no.10
                                                   on any working day.
6.     Why there is a delay in Widow pension even
       though requirement of widow pension is of
       high importance.

Grounds for the First Appeal:
Information furnished by the PIO was not complete and satisfactory.

Order of the First Appellate Authority (FAA):
The FAA held the view that the reply had already been given by the PIO. Appeal disposed.

Ground of the Second Appeal:
Information furnished by the PIO, not satisfactory.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Ms. Saroj Rawat, PIO & Dy. Director (FAS);

The PIO has submitted a letter from the Appellant dated 21/06/2011 in which the Appellant has
stated that he has received all the information satisfactorily and does not wish to pursue the matter.

Decision:

The Appeal is disposed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
11 July 2011
(In any correspondence on this decision, mention the complete decision number. (MS))