Central Information Commission Judgements

Mr.Shyam Sunder V V vs Ministry Of Labour And Employment on 5 August, 2011

Central Information Commission
Mr.Shyam Sunder V V vs Ministry Of Labour And Employment on 5 August, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2011/001081/13878
                                                                   Appeal No. CIC/SG/A/2011/001081
Relevant facts emerging from the Appeal:

Appellant                              :      Mr. Shyam Sundar,
                                              Ward Boy, Central Hospital,
                                              Mukkudal - 627 601
                                              Tirunelveli dist. Tamil Nadu.

Respondent                             :       Mr. D. C. Bijalwan
                                               PIO & Under Secretary ,
                                               Ministry of Labour and Employment,
                                               Government of India,
                                               Jaisalmer House, Mansingh Road,
                                               New Delhi - 110011.

RTI application filed on               : 01/09/2010
PIO replied on                         : 19/11/2010
First Appeal filed on                  : 17/02/2011
First Appellate Authority order of     : Not Mentioned.
Second Appeal received on              : 21/04/2011

 Sl.                  Information Sought                                   Reply of PIO
1.     For what purpose Rs 1287/- were deducted in The recovery of Rs 1287/- from the salary
       my July, 2010 salary? Provide details along with of Shri V.V Shyam Sundar, ward boy for
       the calculation of the deduction made.             the month of July, 2010 has to be effected
                                                          for his absence from duty on 26/06/2010,
                                                          22/06/2010, 23/06/2010.
2.     Provide authenticated copies of the detailed note Necessary copies are enclosed herewith.
       orders pertaining to the said deduction.
3.     Under which Rule provision this deduction was As per the existing rule government servant
       made from the salary?                              is not entitled for the salary of the period of
                                                          his absence, which is not regularized as
                                                          leave.
4.     Provide Xerox copy of the Rule provision
       applicable for the said deduction.
5.     Provide full details with authenticated copies of
       the actions taken on my representation dated
       30/07/2010.
6.     On which date the letter dated 40/07/2010 was
       dispatched and received by the CMO Incharge,
       Central Hospital, Mukkudal and Deputy Welfare
       Commissioner, LWO, Tirunelveli respectively.
7.     Provide authenticated copy of the attendance Copy enclosed.
       register for the month of June, 2010 in respect of
       the Central Hospital, Mukkudal (except the
       medical officers).
8.     Provide authenticated copies of all the
       correspondences received and dispatched by the
       DWC, LWO, Tiruneiveli about these
       deductions.
 Grounds for the First Appeal:
Information not provided.

Order of the First Appellate Authority (FAA):
Not Mentioned.

Ground of the Second Appeal:
Information provided is incomplete and not satisfactory.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent at NIC-Tirunelveli Studio;
Respondent: Mr. D. C. Bijalwan, PIO & Under Secretary;

The respondent states that the information available as per records has been provided to the
Appellant. The Appellant is only stating that the information is incomplete but has not specifically
pointed out in what respect he finds the information as incomplete.

Decision:

The Appeal is disposed.

The information available on the records appears to have been provided.
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
05 August 2011
(In any correspondence on this decision, mention the complete decision number.)(GB)