CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000711/12568
Appeal No. CIC/SG/A/2011/000711
Relevant facts emerging from the Appeal:
Appellant : Mr. K. L. Grover
Secretary
PNB Karmchari Union, Delhi,
331-A,Sri Ram Nagar,G.T.Road
Shahadra, Delhi - 110032
Respondent : Mr. B. B. Bhatnagar
PIO & Regional Labour Commissioner (Central)
Ministry of Labour and Employment,
Government of India
Jeevan Deep Building
4th Floor, Parliament Street
New Delhi - 110001
RTI application filed on : 12/12/2010
PIO replied on : 05/01/2011
First Appeal filed on : 20/01/2011
First Appellate Authority order of : Not mentioned.
Second Appeal received on : 12/03/2011
Information Sought:
It is brought to your kind notice that inform us, what investigations are made to
our complaint dated 20/11/10 against Mr. R. K. Meena's dishonest Act and also inform us that with
what reasons your office discouraging and delaying implementation of all the settled claims of the
employees.
Reply of the Public Information Officer (PIO):
The reply mentioned that the answer to the complaint dated 20.11.2010 had already been sent of
03.12.2010. A copy is being against sent.
Grounds for the First Appeal:
Facts
and result of the investigation against the said persons and the reasons for delaying the
implementation of the settled claims.
Fallacious and doctored information provided in response to the queries. The PIO deliberately
discouraged the provision of true and correct information.
First Appellate Authority’s (FAA) order:
Not mentioned.
Ground of the Second Appeal:
The information has not been provided as yet. Also the appellants do not have a cope of the order
made by the first appellant authority
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. K. L. Grover;
Respondent : Mr. B. B. Bhatnagar, PIO & Regional Labour Commissioner (Central);
No information was sought as defined under Section 2(f) of the RTI Act. The Appellant has
only made allegations and not sought information.
Decision:
The Appeal is dismissed.
No information has been sought as defined under Section 2(f) of the RTI Act.
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
27 May 2011
(In any correspondence on this decision, mention the complete decision number.) (KA)