CENTRAL INFORMATION COMMISSION
Block IV, 4Th Floor, Old JNU Campus
New Delhi-110067
Appeal No. CIC/WB/A/2007/01534/LS
Applicant: Dr. D.S. Singh
Public Authority: Central Public Works Department
(through Shri R.P. Meena,
Deputy Director(Admn.))
Date of Hearing: 23/10/2008
Date of Decision 23/10/2008
FACTS
OF THE CASE:
By his letter of 18/08/2006, the Appellant had requested for
information basically on the following two points, namely, –
(i) whether Shri B.B. Thakur, Superintending Engineer (Vigilance),
had contested an election for the post of Vice President of
KVAOA and whether he had sought prior permission of the
competent authority for this purpose; and
(ii) whether said Shri Thakur had claimed any TA/DA from CPWD for
looking after the work of KVAOA Society, NOIDA, while he was
posted at Siliguri.
2. Shri R.P. Meena, Deputy Director(Admn.) by his letter dated
24/10/2007, had communicated the requisite information to the Appellant.
Not satisfied with this, the Appellant had filed an Appeal before the
Appellate Authority on 25/10/2007. Before the matter could be disposed of
by the AA, the Appellant filed the present Appeal before this commission.
3. The matter was heard on 23/10/2008. The Appellant appeared in
person. CPWD was represented by Shri R.P. Meena, Deputy Director.
During the hearing, Shri Meena mentioned that the AA had also furnished
reply to the Appellant vide letter dated 27/12/2007 which is not denied by
the Appellant.
4. During the hearing, the Appellant submitted that he may be furnished
a copy of the approval of the Competent Authority for allowing Shri Thakur
to contest the election and that he should be specifically informed as to
whether Shri Thakur had claimed any TA/DA from CPWD to look after the
work of KVAOA Society, NOIDA.
DECISION
5. The above mentioned two informations sought by the Appellant fall in
public domain. Shri R.P. Meena, Deputy Director (Admn), is directed to
furnish this information to the Appellant in four weeks time.
6. The matter is disposed of accordingly.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.
(K.L. Das)
Assistant Registrar