Central Information Commission Judgements

Mr. Narendra Nath vs Department Of Posts on 9 September, 2009

Central Information Commission
Mr. Narendra Nath vs Department Of Posts on 9 September, 2009
                     Central Information Commission
                                   ***

CIC/AD/A/2009/001078

Dated: 9 September 2009

Name of the Applicant : Mr. Narendra Nath

Name of the Public Authority : Department of Posts

Background

1. The Applicant filed an RTI application dated 16.03.09 with the
CPIO/Deptt. Of Posts, New Delhi, seeking information about the 6th
Central Pay Commission recommendations in respect of Nursing and
Paramedical staff working in postal dispensaries under Department of
Posts as also about the revision of their pay and allowances, against 2
points.

2. The CPIO replied on 01.04.09 giving point wise information. Being
aggrieved by the order of the CPIO, the Applicant filed a First Appeal
before the Appellate Authority on 23.04.09 reiterating his request for the
information. The First Appellate Authority replied vide letter dated
21.05.09 providing clarification and informing the Appellant that the 6th
CPC had recommended a different ACP scheme and that orders of M/o
Finance are awaited. Being aggrieved with this information a Second
Appeal was filed before the CIC on 17.07.09 by the Applicant stating that
CGHS Lucknow, has given grade pay of Rs 5400 to staff nurses who had
already been given second ACPs and wanted to know why the Nursing
and Paramedical staff in Postal dispensaries have not been given the
higher grade pay as per 6th Pay Commission recommendations.

3. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled
the hearing on 9th September, 2009.

4. Mr. B.P Sridevi, Director, Mr. A.K Sharma, DDG represented the Public
Authority.

5. The Applicant was not present during the hearing.
Decision

6. The Respondent submitted that the Appellant’s wife was granted 2nd ACP
with effect from 16.07.09. However, her grade pay (although she was
granted 2nd ACP) was not revised as per DOPT’s orders on the issue of
pay band and grade pay of such nurses who were granted 2nd ACPs in pre-
revised scale of Rs. 6500 to 10500 as they have not been finalized. He
added that after the Appellant filed the second appeal, an Office
Memorandum was issued by DOPT on 19.05.09 providing the guidelines
for MACP and accordingly these guidelines are being reviewed by the
Finance Section of the Department before final orders are issued. He
also added that the Memo is already up on the DOPT website. The
Commission directs the CPIO to provide a copy of the Office Memo to the
Appellant and advices the Appellant to facilitate representation by his
wife to the Department for pay fixation. Information to be provided by
the CPIO by 5.10.09.

7. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Cc:

1. Mr. Narendra Nath,
House No- E-III/224,
Sector- H, Aliganj,
Lucknow, UP

2. The CPIO
Deptt of Posts, India,
O/o the Director General,
Dak Bhavan, Sansad Marg,
New Delhi

3. The Appellate Authority
Deptt of Posts, India,
O/o the Director General,
Dak Bhavan, Sansad Marg,
New Delhi

4. Officer in charge, NIC

5. Press E Group, CIC