Central Information Commission Judgements

Shri Aujender Singh vs Department Of Expenditure on 7 October, 2009

Central Information Commission
Shri Aujender Singh vs Department Of Expenditure on 7 October, 2009
                      CENTRAL INFORMATION COMMISSION
                                    .....

F.No.CIC/AT/A/2009/900599
Dated, the 07th October, 2009.

Appellant : Shri Aujender Singh

Respondents : Department of Expenditure

This matter was heard on 08.09.2009 pursuant to Commission’s
notice dated 12.08.2009. Appellant was present in person, while the
respondents were represented by Smt.Renu Jain, Deputy Secretary &
CPIO and Shri Alok Saxena, Director.

2. During hearing, appellant requested to be provided copy of the
calculation-sheets, on the basis of which entry level pay of direct
recruits to a particular post, carrying a specific Grade Pay, has been
determined. In response, respondents informed that entry level pay
was fixed on the basis of the Sixth Central Pay Commission’s
recommendations contained in Para 2.2.22 (iv) of its Report, which has
been notified vide Part-A, Section II of the CCS (Revised Pay) Rules,
2008. CCS (RP) Rules, 2008 is available on the website of the Ministry of
Finance (i.e. www.finmin.nic.in)

3. As brought out by respondents, the above information can be
accessed by appellant on the referred website.

4. Appellant further wanted to have copies of note-sheets /
calculation-sheets based on which Grade Pays in the Pay Band PB-3
were modified.

5. Respondents are directed to provide to the appellant, within 2
weeks from the date of the receipt of this order, the extracts of
note-sheets regarding modification in Grade Pay, which was submitted
to the Finance Minister at the time of approval of Cabinet Note, as well
as the relevant extracts of the Cabinet Note relating to modified Grade
Pays in PB-3.

6. Appeal disposed of with these directions.

7. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-07102009-01.doc
Page 1 of 1