Central Information Commission Judgements

Smt. Prem Lata Sachdeva vs Delhi Jal Board on 19 June, 2009

Central Information Commission
Smt. Prem Lata Sachdeva vs Delhi Jal Board on 19 June, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus New Delhi -110 067.
                             Tel: + 91 11 26161796

                                                 Decision No. CIC/SG/A/2009/000715/3790
                                                        Appeal No. CIC/SG/A/2009/000715

Relevant Facts

emerging from the Appeal:

Appellant : Smt. Prem Lata Sachdeva
ZRO (SW)-I
O.H.T., Najafgarh,
New Delhi-110043.

Respondent                         :      Dr. Bipin Behari
                                          PIO
                                          Govt. of N.C.T. of Delhi

Delhi Jal Board, Varunalaya Ph-II,
Karol Bagh,
New Delhi-110005.


RTI application filed on           :      08/10/2008
PIO replied                        :      31/10/2008
First appeal filed on              :      24/11/2008
First Appellate Authority order    :      05/01/2009
Second Appeal filed on             :      31/03/2009

The appellant had asked regarding for consideration for the post of Private Secretary
under the RTI Act, 2005:-

S. No. Information sought PIO’s reply

1. Under your letter no. F-2/Ac () It’s related to R.R.Cell.

Misc. 2007-4855 dated
08.1.2008 I was briefed that for
the post of Private Secretary is to
be Feeder post Senior steno.

Therefore, the Jal Board should
be provided same r / r copy to
me.

2. On what basis I was formed Promotion of Sr. Steno to Office
office Superintendent in 2006 Superintendent was done in 2006 because
while I was employed as senior she was in the feeder grade according to
steno from 1985. Please be the rules.
informed that Why I suddenly
put in this cadre.

3. Does Water Board would re- You have been informed regarding this
consider sympathetically on this subject vide letter no. 4885 dated
subject? And I give the post of 08.01.2008
Private Secretary.

4. When I have permanently worked She has not been considered for feeder
to the post of senior steno about post of Private Secretary because the
20 years then why it did not applicant was promoted to Office
considered as a feeder post. Superintendent from Sr. Steno.

5. When for no reason my cadre The cadre has not been changer without
has been changed and I also used reason/
to Memorandum from time to
time so now what is an obstacle
to change my cadre?

First Appellate Authority ordered.
Not replied.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Smt. Prem Lata Sachdeva
Respondent : Mr. V.S.Rawat APIO on behalf PIO Dr. Bipin Behar
The main reason for the appeal is that the appellant wanted a copy of the recruitment rules which
respondent was not able to supply, since they were not notified. The Commission directs the
respondent to give the draft recruitment rules which have not yet been notified.

Decision:

The Appeal is allowed.

The PIO has given a copy of the draft recruitment rules to the appellant before the Commission.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
19 June 2009

(In any correspondence on this decision, mentioned the complete decision number.)
(AK)