Central Information Commission Judgements

Mr. Ashok Kumar Malik vs Govt. Of Nct Of Delhi on 26 December, 2008

Central Information Commission
Mr. Ashok Kumar Malik vs Govt. Of Nct Of Delhi on 26 December, 2008
                    CENTRAL INFORMATION COMMISSION
                             Room No.415, 4th Floor, Block IV,
                            Old JNU Campus, New Delhi 110066.
                                  Tel: + 91 11 26161796

                                                    Decision No. CIC /WB/A/2008/00776/SG/0751
                                                              Appeal No. CIC/WB/A/2008/00776/

Relevant Facts

emerging from the Appeal

Appellant : Mr. Ashok Kumar Malik,
Durga Puri Extn, Gali No 4
Delhi-110093.

Respondent 1 : Dy. Director General PIO,
Govt. of NCT of Delhi,
NCC, Directorate, Old Secett.

                                                 Delhi-110054

RTI application filed on                :        22/03/2007
PIO replied                             :        30/05/2007
First appeal filed on                   :        07/08/2007
First Appellate Authority order         :        Not mentioned.
Second Appeal filed on                  :        14/07/2008

The Appellant had filed a RTI application seeking information regarding the payment (Arrears
Amount Rs. 5014/- of revised pay scale of 5th Commission to the post of ANO).

S.No. Information Sought PIO Reply

1. Proper reason for withholding The case for release of fund was taken up with GP HQ
said payment. directed that a statement of case to be prepared for above
case for statement of Case Ex ANO Ashok Kumar Malik
was asked to obtain the Detention Certificate from the
Camp Commandants under whom he has gone through
these camps. The individual is neither furnishing
complete details not he is able to produce Detention
Certificate.

2. Time limit for release of the said In view of above the individual is once again to produce
payment. Detention Certificates falling which it will be difficult to
prepare Statement of case.

The First Appellate Authority Ordered:
Not Mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Ashok Kumar Malik
Respondent: Lt. Col. D.M. Sharma representing Capt. (I.N.) P.K. Garg PIO
The information has been provided to the appellant. He wants the payment of his arrears,
which is a grievance which is not in the domain of RTI. The PIO states that he will however
try and redress his grievance within the framework of the rules at the earliest possible on
production of requisite documents.
Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties

Shailesh Gandhi
Information Commissioner
26th December, 08.

(Any correspondence on this decision, mention the complete decision number.)
(Sum)