Central Information Commission Judgements

Mr.Ramesh Chand Jain vs Delhi Transport Corporation on 24 June, 2011

Central Information Commission
Mr.Ramesh Chand Jain vs Delhi Transport Corporation on 24 June, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                      Decision No. CIC/SG/A/2011/001112/13065
                                                     Appeal No. CIC/SG/A/2011/001112

Relevant Facts

emerging from the Appeal:

Appellant                            :     Mr. Ramesh Chand Jain
                                           I-355/1, Gali No. 10
                                           Gautampuri,
                                           Delhi 110053

Respondent                           :     Ms. Renu Popli

Public Information Officer & Sr. Manager (P&SO),
Delhi Transport Corporation,
BBM Complex, New Delhi

RTI application filed on : 29-11-2010
PIO replied : 14-12-2010
First appeal filed on : 03-01-2011
First Appellate Authority order : 15-02-2011
Second Appeal received on : 21-04-2011

S.No Information sought by the appellant Reply of the PIO

1. Sh. Om Prakash ex. Conductor B.no 14198, T.No The time of removal was added to
26898 was removed by service by DTC. According to qualifying service of Sh. Om
which pension rule the time of removal was added to Prakash, T.No 26898. The copy
qualifying service? Give the attested copy of such circular dated 04-01-1991 is
rule. attached.

2. Give the attested copy of VIP letter received by CGM The attested copy of letter is
office of DTC from CM office on 15-09-2008 related attached.
to pension of Sh. Om Prakash

3. Give the attested copy of letter No. F – The attested photocopy of letter
16/PA/MOQTTP/DTC PERL/2001/574 date 27-12- attached
2001 received by DTC from CM Office in relation to
pension of SH. Nand kishore Ex. T.T.C, T.No. 22116

4. Give the attested copy of two option filled by Sh. The copy of pension option selected
Chandra Ex. A.T.I, T.No 12362 in office order by Sh. Kailash Chandra is not
No 16 . available as the pension was given to
him on the order of High Court and
Chairman Pension Trust.

Grounds of the First Appeal:

Information provided is wrong.

Order of the FAA:

The FAA also provided some clarifications and information which the appellant wanted.
He also offered an inspection of records which the appellant refused.

Grounds of the Second Appeal:

Information provided is not satisfactory
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Ramesh Chand Jain;

Respondent: Ms. Renu Popli, Public Information Officer & Sr. Manager (P&SO);

The PIO has provided all the available information to the Appellant. The Appellant however
wants the copy of the approval of competent authority by which pension has been granted to Mr. Om
Prakash (token no. 26898).

Decision:

The Appeal is allowed.

The PIO is directed to provide the information as directed above to the Appellant
before 05 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
24 June 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)