CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001279/11122
Complaint No. CIC/SG/C/2010/001279
Relevant Facts
emerging from the Complaint.
Complainant : Mr. Rajesh Singh,
Jaipur Golden Hospital,
Employees union(Regd)
C-7/7, Sector-8 Rohini,
Delhi-110085.
Respondent : Mr. Dayal Singh
Public Information Officer & Asst. Labour Commissioner
Government of NCT of Delhi,
District North-West Labour,
Welfare Centre Nimri Colony,
Ashok Vihar, Delhi-110052.
RTI application filed on : 26/05/2010 PIO replied : Not Replied. First appeal filed on : 14/07/2010 Complaint received on : 20/10/2010 Complaint notice sent on : 25/10/2010 Information Sought:
The complainant has sought information regarding whether the management has provided any information
with respect to the total cost of construction incurred by the management with respect to the building
under reference and a copy of the same.
Reply of Public Information Officer (PIO):
Not replied.
Ground for First Appeal:
No information received from the PIO.
Ground of the Second Appeal:
No information received from the PIO or the First Appellate Authority (FAA).
Submission received from the PIO Office:
(After the complaint notice sent on 25/10/2010)
The applicant has filed an application regarding whether Labour Welfare Cess has been deposited by the
management of M/S Jaipur Golden Hospital, Rohini, Delhi. The filed application was transferred to this
District North West office on 15.04.10. The information was sent to the applicant vide the office letter No.
ALC /North West/RTI/235/Lab/2010/2269 on 17.05.2010 along with the photocopies of form No. 1 filed
by the employer under the BOCW Cess Act, 1996 and pay order/Draft for Rs 10,35,000/-(Copies
enclosed).Then the applicant filed the 1st Appeal and the notice for appearance was issued vide office
letter no.DLC/North West /RTI-235/Appeal-16/Lab/2010/3882.Then Second notice for appearance was
issued vide offer letter no. DLC/North West/RTI-235/Appeal-16/Lab/2010/4371.It is pertinent to mention
here that the assessment of cess amount for any construction work as defined under the law is made only
after the submission Form-I on completion of construction work by the employers. In this case the
estimated period of completion/construction is May, 2011, and therefore. No action is required at this
stage under the cess act.
Relevant Facts emerging during Hearing:
The following were present
Complainant: Mr. Mahinder Kumar representing Mr. Rajesh Singh,
Respondent: Mr. Dayal Singh, Public Information Officer & Asst. Labour Commissioner;
The Complainant admits that he has received the information. He states that the information shows
that the department is not acting as per the law. The respondent states that the actions of the department
are as per the law. Since the information has been provided to the Appellant the Commission has no
further role in this.
Decision:
The Complain is disposed.
The information has 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
25 January 2011
(In any correspondence on this decision, mention the complete decision number.)(SM)