Central Information Commission Judgements

Shri T.R.Verma vs Pgimer, Chandigarh on 19 August, 2009

Central Information Commission
Shri T.R.Verma vs Pgimer, Chandigarh on 19 August, 2009
            Central Information Commission
                                                   CIC/AD/A/2009/000877

                                                        Dated August 19, 2009

Name of the Applicant                :   Shri T.R.Verma

Name of the Public Authority         :   PGIMER, Chandigarh

Background

1. The Applicant filed an RTI application dt.10.1.09 with the CPIO,
PGIMER, Chandigarh. He requested for the following information:

i) What are the reasons due to which his pay has not been fixed
despite the precedents of Shri R.C.Behl, Shri Jagdish Ram Suri and
others

ii) Whether the guidelines/norms issued by the Govt. of Punjab for
fixing the pay in the master pay scale are not applicable to his case.

iii) A copy of noting indulged in by the administration of the
Institute in regard to communications dt.15.12.04, 19.1.05, 30.8.05
and 15.11.06.

The CPIO replied on 11.2.09 providing some information and
additional information was provided by him on 19.2.09. Not satisfied
with the reply, the Applicant filed an appeal dt.2.3.09 with the
Appellate Authority. On not receiving any reply, he filed a second
appeal dt.2.6.09 before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing on August 19, 2009.

3. Mr.Sanjay Trikka, ACPIO represented the Public Authority.

4. The Applicant was heard through audio conferencing.
Decision

5. The Respondent stated that complete information, except some file
notings starting from page No.5 which were left out inadvertently,
have been provided to the Appellant. He added that the missing
notesheets would be provided immediately. The Commission observed
that partial information was provided on 11.2.09 and the remaining
information was provided on 15.2.09 and that the delay was due to
the time taken to gather information from the Administration Section.
In the light of this observation, the Commission condones the delay in
furnishing the information.

6. The Commission directs the CPIO to allow inspection of files by the
Appellant on a mutually convenient date within 15 days of receipt of
this order and to provide him with certified copies of documents he
requires .

7. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar
Cc:

1. Shri T.R.Verma
Asst. Admn. Officer (Retd.)
H.No.543/2, M.C.Dhanas
Chandigarh

2. The CPIO
Post Graduate Institute of
Medical Education & research
Sector-12
Chandigarh 160 012

3. The Appellate Authority
Post Graduate Institute of
Medical Education & research
Sector-12
Chandigarh 160 012

4. Officer in charge, NIC

5. Press E Group, CIC