CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001078/13012
Appeal No. CIC/SG/A/2011/001078
Relevant facts emerging from the Appeal:
Appellant : Mr. Z.A. Gilani,
C- 12/326, Yamuna Vihar,
Delhi-53
Respondent : Public Information Officer & Admin officer (Health),
Municipal Corporation of Delhi
Health Department
19th Floor, SPM , Civic Centre,
Minto Road, Delhi-2
RTI application filed on : 21/12/2010
PIO replied on : 10/01/2011
First Appeal filed on : 10/01/2011
First Appellate Authority order of : 01/03/2011
Second Appeal received on : 19/04/2011
Q.No Query PIO`s Response
1. What are the steps taken in connection with the C.A.T judgment order The matter is under
dated 1/10/2010 related to CP 238/2010, OA 180/2010, MA 77/2010, MA process and action will
541/2010 and MA 1014/2010 by the Additional Commissioner MCD till be taken after the
21.12.2010? decision by the
Competent Authority.
2. Are the pay scales of the Asst. Malaria Inspector/ Malaria Inspector/ --do--
Senior Malaria Inspectors being amended like the APH and PHIs since
1/1/1973 in the light of C.A.T. judgment order.
3. What are the efforts being taken by the Municipal Health Officer/ --do--
Additional Commissioner Health MCD for the implementation of the said
C.A.T judgment order to remove the disparity among the pay scales of
APH/ PHIs and AMIs/ MIs/SMIs in the Health Department of MCD?
Grounds for the First Appeal:
Replies were not specific.
Order of the First Appellate Authority (FAA):
The FAA held that the information could not be provided at that stage as the case was under process.
Ground of the Second Appeal:
The information was not provided even after the C.A.T decision became final.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. Z.A. Gilani;
Respondent: Absent;
The PIO has stated with respect all the three queries that the matter is in process. On queries such as
these the PIO must provide the status at which the process is when the RTI application is filed. The
PIO is directed to provide the status of where the proposal are presently and file notings of whatever
movement has been there in all the three matters.
Decision:
The Appeal is allowed.
The PIO is directed to provide the status of the three proposals, name and
designation of the officer with whom the proposals are pending presently and attested
file notings of the actions taken so far on these. The PIO will provide this information to
the Appellant before 10 July 2011.
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
22 June 2011
(In any correspondence on this decision, mention the complete decision number.) (SS)