Central Information Commission Judgements

Mr. Kamal Kishore vs O/O The District Election Officer on 25 January, 2010

Central Information Commission
Mr. Kamal Kishore vs O/O The District Election Officer on 25 January, 2010
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                   Decision No.CIC/SG/A/2009/003134/6544
                                                         Appeal No. CIC/SG/A/2009/003134

Appellant                                  :      Mr. Kamal Kishore
                                                  C-152, Prashant Vihar,
                                                  Delhi-110085

Respondent                                 :      Mr. Rajan Gupta
                                                  Public Information Officer &
                                                  SDM((E) North West
                                                  O/o the District Election Officer,
                                                  District North West, Ashok Vihar
                                                  Phase-IV, Nimri Colony, Delhi

RTI application filed on                   :      17/07/2009
PIO replied                                :      02/09/2009
First Appeal filed on                      :      27/10/2009
First Appellate Authority order            :      18/11/2009
Second Appeal Received on                  :      14/12/2009
Notice of Hearing Sent on                  :      22/12/2009
Hearing Held on                            :      25/01/2010

Appellant sought information regarding payment made to BLO and other staff deployed (in AC-
13 & AC-5) on election duty. After reply of the PIO, the Appellant had objection on following
points:
 Sl.                  Information Sought                               PIO's Reply
 7. Whether the lady staff sent on Election duty had The staff deployed in election duty can
       been made available any vehicle, if not whether ask for TA from their department.
       they were paid traveling allowance (TA) or any
       conveyance charges. If given, then what if not,
       then reason thereof.
 8. Whether the male staff could not be sent where BLO are deployed in election duty on
       there was no public vehicle. If not, then reasons the basis of the list received from
       thereof, if yes, then reasons.                    different departments. As far as
                                                         possible, the male staff are sent to
                                                         inaccessible areas.
 9.    Whether any additional payment was made to Any BLO had not been called on
       the staff who made attendance on leave day or national & gazetted leave.
       gazetted leave?
 11. Name of staff whose duty were in AERO office 11&12. The staff working in AERO
       and had been paid. Provide basis on which office had been honorarium equal to
       payment was made.                                 basic salary for the duty in Assembly
 12. Whether all staff (AC-13 & AC-5) deployed in Election.
       election duty had been paid. If yes, then when
       and on what basis they had been paid.
 Grounds for First Appeal:
False & incomplete information.

Order of the First Appellate Authority:
Appeal was rejected on the basis of time barred.

Grounds for Second Appeal:
Supplying information in delay. Appellant requested for completed information.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Kamal Kishore;

Respondent: Mr. Rajan Gupta, Public Information Officer & SDM((E) North West;

The Appellant had asked information which is an element of justifying actions. The PIO
is now directed to provide following information to the Appellant:
1- Whether any specific transport was provided to the ladies who were deputed on Election
duties.

Decision:

The appeal is allowed.

The PIO is directed to provide the information mentioned above to the Appellant before
10 February 2010.

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
25 January 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj