CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/001357/4126
Appeal No. CIC/SG/A/2009/001357
Relevant Facts
emerging from the Appeal:
Appellant : Smt. Sheela Devi
w/o Shri Surendra Kumar,
Gali No. 4, Devru Road,
Jeevan Vihar,
Sonepat (Haryana)
Respondent : Mr. Atul Garg
Public Information Officer,
Delhi Fire Service,
Govt. of NCT of Delhi
Head Quarters, CC,
New Delhi - 110001
RTI application filed on : 24/11/2008
PIO replied : 31/12/2008
First appeal filed on : 15/01/2009
First Appellate Authority order : Not mentioned
Second Appeal received on : 17/02/2009
Information Sought:
1. The Appellant sought information regarding the action taken against S.O. Shri B.K. Sharma
for alleged misconduct, viz. not reporting for duty at various fire stations after being transferred
there.
2. Whether the Vigilance Enquiry had cleared S.O. B.K. Sharma of the charges levelled against
him by the Vigilance department.
3. The Qualification of Mr. Subhash Chand, electrical Electronics Wireless Storekeeper, working
with Delhi Fire Service and the prescribed qualifications for the same position.
4. The appointment date of Mr. Subhash Chand as Storekeeper in Delhi Fire Service.
5. The policy followed by Delhi Fire Service regarding transfer of Storekeepers.
6. Whether S.O. B.K Sharma informed the Office/C.F.O about the criminal case pending against
him?
7. Copies of the following documents were requested for,
a) Detailed report of the incident of quarrel involving S.O. B. K. Sharma and one of his
subordinates.
b) Official record of B. K. Sharma’s suspension from service, if the same had occurred.
c) Memorandum No. F.2(1)(3)/DFS/HQ/Estt./2006 dated 10/3/2008, and the reply
submitted to the same by S.O B.K. Sharma.
d) Documents about the status of Anticipatory Bail filed by S.O. B.K. Sharma.
e) Letter dated 25/06/2007 mentioned in the O.O No. F.2(5)/1/DFS/HQ/Estt./2006/223
dated 13/8/2007.
f) Seniority List of Shri Surendra Kumar, F.M. 194/56.
g) Application and statement made/submitted by S.O. B.K. Sharma before the Vigilance
Officer, on which the Vigilance Enquiry initiated against him vide letter No. 73/OPM-88-
91 dated 07/02/1994.
h) Report about the action taken on the Appellant’s husband’s call to the higher
authorities on 07/08/2007 regarding the attempt to murder him.
i) Action report as per Diary No. 7/2006 of Teliwara about the absentee report of S.O.
B.K. Sharma prepared by S.T.O Teliwara.
j) Call detail of Telephone No. 25751999 on 18/10/2008 between 9.35 am and 9.45 am,
and on 19/10/2008 between 8.05 am and 8. 25 am.
k) Report of action taken upon the letter no. 23/2008/S.K. dated 17/05/2008 with
reference to D.F.S (Admn. Officer) Show Cause Notice No. F.2/DFS/HQ/2008/218 dated
25/04/2008.
l) Occurrence book of Various Fire Stations.
m) Copy of Promotion letter of S.O. B.K. Sharma.
n) Complete report of the Departmental Enquiry conducted against S.O. B.K. Sharma
under S.14 of SC/ST Act.
Reply of PIO:
PIO asked the Appellant to inspect the files and if the latter so wished, she may take copies of the
same.
Ground for First Appeal:
Unsatisfactory reply received from the PIO.
First Appellate Authority ordered:
Not Enclosed.
Ground of the Second Appeal:
Unsatisfactory answer received from PIO and FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Surender Kumar on behalf of Smt. Sheela Devi
Respondent : Mr. Atul Garg
The Appellant states that he has received the information and wishes to withdraw the appeal.
Decision:
The Appeal is withdrawn.
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
14 July 2009
(In any correspondence on this decision, mention the complete decision number.)