Central Information Commission Judgements

Mr.Vikas Kumar vs Ministry Of Health And Family … on 22 July, 2010

Central Information Commission
Mr.Vikas Kumar vs Ministry Of Health And Family … on 22 July, 2010
                           Central Information Commission

                                                                                            CIC/AD/C/2010/000144
                                                                                               Dated July 22, 2010



Name of the Applicant                                 :    Shri Vikas Kumar


Name of the Public Authority                          :    Govt. Medical Store Depot



Background

1. The Applicant filed an  RTI application dt.20.7.09 with the PIO, Govt. Medical Store Depot requesting 

for the following information with regard to the letter dt.31.3.09 in which it was stated that one post of 

Chowkidar and one post of Mazdoor is lying vacant since 1.8.08 and 1.12.08:

i) Why   were   the   appointment   not   given   to   any   person   on   compassionate   ground   since 

26.3.1996.

ii) How many persons were appointed since Dec.1999.   What were their posts and on what 

grounds were the appointments made.

iii) What are the procedures of appointing the person on the post of Mazdoor and Chowkidar

iv) How many Mazdoor and Chowkidars were given appointments in GMSD Delhi.  What were 

their ground of appointments.

v) Do you publish the vacancies or get them from employment exchange, please furnish the 

details of all such appointments after Dec.1999.

vi) To provide the details of their employment exchange and publication of these employments.

vii) How many vacancies were in your office on compassionate grounds since Dec.1999.  Who 

were given appointments.  If not, why?

viii) Since there is one vacancy of mazdoor and one vacancy of Chowkidar in your office, can 

you fill them on compassionate ground.  If not, why?

Shri D.S.Rao, Dy. Asst. Director General (Stores) replied on 27.8.09 stating that no post is lying 

vacant in his office within prescribed 5% quota. Not satisfied with the reply, the Applicant filed a 

complaint dt.17.9.09 before CIC stating that out of 9 questions, information was provided against only 

one point.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 22, 

2010.  

3. Shri T.K.Sarkar, CPIO and Shri R.L.Kaplash, Supdt. Admn. represented the Public Authority.

4. The Applicant was present along with Shri Unchal Rattan Singh during the hearing.

Decision

5. After reviewing the information sought and reply provided there to, the Commission directs the PIO as 

follows:

i) to provide information against points 6 and 7.

ii) With regard to point 1, the PIO is directed to submit an affidavit to the Commission with a 

copy to the Appellant stating that no post is lying vacant in the office within prescribed 5% quota is 

true and is as available as per records.

6. The information to be provided  by 22.8.09 and the Appellant to  submit a compliance report to the 

Commission by 29.8.09.

7. The appeal is disposed of with above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Vikas Kumar
D­48, Masoodpur
Vasant Kunj
New Delhi 110 070

2. The PIO
Govt. Medical Store Depot
O/o Dy. Asst. Director General (Stores)
C­4, Behind Qutab Hotel
New Delhi 110 016

3. Officer incharge, NIC

4. Press E Group, CIC