Central Information Commission Judgements

Mrs.Mona Shukla vs Mcd, Gnct Delhi on 2 August, 2011

Central Information Commission
Mrs.Mona Shukla vs Mcd, Gnct Delhi on 2 August, 2011
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2011/001564/13787
                                                                    Appeal No. CIC/SG/A/2011/001564
     Relevant Facts

emerging from the Appeal

Appellant : Ms. Mona Shukla
B-504, HIG Flats, Jhulelal Apartment
Road No. 44, Pitampura, Delhi

Respondent : Ms. Krishna Chhikara
Public Information Officer & Dy. Director (Education)
Municipal Corporation of Delhi
Education department,
Zonal Building, Sector-5, Rohini Zone,
Rohini, Delhi

RTI application filed on : 08/02/2011
PIO replied : 07/04/2011(After FAA order)
First appeal filed on : 15/03/2011
First Appellate Authority order : 29/04/2011
Second appeal received on : 14/06/2011

Sl. Information sought by the appellant Reply of the PIO (Dated 7/4/2011)

1. What action has been taken on my application dated According to the record provided by the GPF,
23/01/2011 regarding incomplete record of GPF in the your GPF description is attached. Record as
name of Mona Shukla ? to Particular employee name and V.No. is
maintained safely.

2. Provide the copy of noting portion in connection with As above.

above said letters.

3. Provide the supply the complete record of GPF since As above,.

15/7/93 to Jan.2011 duly signed by concerned officer
with office stamp.

4. How many day your departments required to complete Description of all available V.No. is attached.

such type of in- complete GPF record, where a teacher
provide you maximum voucher Numbers of payment
deducted by A/C department of MCD for the purpose
of GPF.

5. Kindly provide the name, post & office address of the The work of education department is to make
responsible person who have not complete the above a bill and sent it to writing department. The
record till date after repeated reminders from last one
GPF reduction of all employees is sent to
year. there respective branch. The description given
by the department is sent to respective
employees.

6. What action you have taken against the above delaying As above.

officer? Provide copy of same.

7. On which date I will get the copy of the above As Above.

completed record of GPA from 15/7/93 to Jan. 2011
duly signed and official stamp, which is urgently
required and demanding by me from last one year.
Ground of the First Appeal:

Not having received any information from PIO within the time mandate of 30 days as per RTI Act
2005 and hence the appeal is filed.

Order of the FAA:

The PIO is directed to supply the reply and demanded papers within two weeks from the date of issue
of this order.

Ground of the Second Appeal:

The PIO has not provided the reply within the time mandate and after the order of FAA some wage
reply was provided by the PIO. The appellant has not received any satisfactory information from PIO
and hence the appeal is filed.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Absent;

Respondent: Ms. Krishna Chhikara, Public Information Officer & Dy. Director (Education);

The respondent shows that information as per the order of the FAA has been sent to the
Appellant on 13/06/2011. It appears that the complete information as per the order of the FAA has
been provided to the Appellant. The Commission is also including the information sent to the
Appellant with this decision.

Decision:

The Appeal is disposed.

The information available on the records appears to have been provided.
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
02 August 2011
(In any correspondence on this decision, mention the complete decision number.) (TG)