Central Information Commission Judgements

Smt.Seema Devi vs Ministry Of Labour And Employment on 17 September, 2010

Central Information Commission
Smt.Seema Devi vs Ministry Of Labour And Employment on 17 September, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/001970/9408
                                                                  Appeal No. CIC/SG/A/2010/001970
Relevant Facts

emerging from the Appeal:

Appellant                           :      Mrs. Seema Devi
                                           Village-Sathopur,
                                           Post-Maghda, Dist-Nalanda,
                                           Biharsarif, Bihar.

Respondent                          :      Dr. P. K. Das

Public Information Officer & Chief Medical Officer
Ministry of Labour and Employment
Central Bidi Labour Organisation
Biyavani, Biharsharif, Bihar.


RTI application filed on            :      09/10/2009
PIO replied                         :      30/10/2009
First appeal filed on               :      18/11/2009
First Appellate Authority order     :      Not ordered
Second Appeal received on           :      25/02/2010

S. No.             Information Sought                                 Reply of the PIO

1. Reason for not appointing Mrs. Saroj No appointment letter had been issued to her by the
Devi department. The letter mentioned by the Appellant was
not the appointment letter.

2. The Appellant informed that she attached The nursing certificate which had been acquired by
a certificate of nursing of Mrs. Saroj Mrs. Saroj Devi did not relate to the department.
Devi.

3. Whether Mrs. Saroj Devi will be selected Mrs. Saroj Devi could not be selected on the basis of
or not. If yes, then the date when she will Letter no. 989 dated 25/02/2004.
be selected.

4. Name and designation of the officer who Not applicable
were responsible for the delay in her
appointment and details of the action that
will be taken against them.

5. Details of the action that will be taken Not applicable.

against the erring officers.

6. Request to give the information bearing
the seal of the office.

First Appeal:

Incomplete information received from the PIO.

Order of the FAA:

Not ordered.

Ground of the Second Appeal:

Incomplete information received from the PIO and no action taken by the FAA.
Relevant Facts emerging during Hearing:
The following were present:

Appellant : Absent;

Respondent : Dr. P. K. Das, Public Information Officer & Chief Medical Officer on video conference
from NIC-Nalanda Studio;

The appellant had taken a letter of recommendation for being given a job from the then Defence
Minister Mr. Jorge Fernandes. The appellant had given this recommendation of letter to the department.
Through the RTI application the appellant is seeking information why she had not appointed to a job. The
PIO has informed her that no appointment letter has been given to her and the letter of recommendation of
any MP or Minister does not become an appointment letter.

Decision:

The Appeal is dismissed.

The information has been properly provided by the PIO.
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
17 September 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)