CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office),
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/001251/3994
Appeal No. CIC/SG/A/2009/001251
Relevant Facts
emerging from the Appeal
Appellant : Mr. Ram Pal Sharma
1/5413, Gali No. 15, Balbir Nagar Extn.
Shahadra, New Delhi-110032.
Respondent : Public Information Officer &
Dy. Education Officer
Municipal Corporation of Delhi
Office of the Dy. Education Officer
Shahadara North Zone
Shahadara, New Delhi.
RTI application filed on : 02/03/2009 PIO replied : 31/03/2009 First appeal filed on : 02/04/2009 First Appellate Authority order : Not Ordered. Second Appeal filed on : 18/05/2009 Information sought: S.No. Information Sought PIO's Reply
1. List of retired officer from education List of retired employee form education
department including their name, department from 31/01/2006 to …….
designation at the time of retirement, Will be given very soon.
place and date.
2. Number of retired officers who have 84 retired employees have been upgraded
been upgraded to new pay-scale? to new pay-scale. (List has been
provided)
3. Number of retired officer whose Leave encashment of 84 retired
dues (Leave encashment, arrear, employees has been sent to accounts
pension and gratuity) has been paid. department and request letter for dues as
well.
4. Number of the officer who has not It will be clear after completion of
been upgraded and paid their dues. activity in query no. 1.
5. Name of the responsible person who No such carelessness has been shown.
has caused such delay and whether
any inquiry or action has been taken.
6. Number of the attendant working One attendant and two teachers are
during school time. working in this office. The Teacher
works additional to his work in school.
7. Name of the person who perform the Works are done according to its
duty of teacher and attendant and importance by other attendants.
who takes responsibility if any
mishap occurs?
Grounds for First Appeal:
Unsatisfactory and incomplete information by the PIO.
Order of the First Appellate Authority
Not Ordered.
Grounds for Second Appeal:
Unsatisfactory and incomplete information by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Ram Pal Sharma
Respondent: Mr. Kanwar Singh PIO
The appellant points out a number of errors in the information provided to them. The PIO
admits the mistake and states that this is because the public authority’s information is in
complete disarray. The PIO promises to ensure that the accurate information will be
provided.
Decision:
The Appeal is allowed.
The PIO will give the complete and accurate information to the appellant
before 20th July 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
If information is not provided in the time stipulated under Section 7(6) of the RTI Act, it has to be provided
free of cost to the Appellant
Shailesh Gandhi
Information Commissioner
6 July 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(GJ)