Central Information Commission Judgements

Shri Umesh Pratap Singh vs Central Public Works Department on 16 December, 2008

Central Information Commission
Shri Umesh Pratap Singh vs Central Public Works Department on 16 December, 2008
LS A 2008 UmeshPratapSingh CPWD 16 12 9                        1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                Appeal No. CIC/LS/A/2008/00007

Appellant:                                                      Shri Umesh Pratap singh

Public Authority:                                               Central Public Works Department
                                                                (through Shri M.P. Singh, CE)

Date of Hearing:                                                16/12/2008

Date of Decision                                                16/12/2008

FACTS

:-

By his letter of 16/04/2007, the Appellant had requested for information on 10
points relating to the promotions in CPWD from the rank of Assistant Engineer (Civil) to
Executive Engineer (Civil) on ad hoc basis. CPIO had given a comprehensive point-wise
reply to the appellant vide his letter dated 23/06/2008 and also furnished copies of the
documents requested for.

2. The present appeal has been filed against the decision of CPIO.

3. The matter was heard on 16/12/2008. The CPWD is represented by Shri Singh.
The Appellant is represented by Shri Girish Goyal. It is noticed that a comprehensive
point-wise reply had been given to the Appellant on the queries raised by him. However,
Shri Goyal would request for the following:-

(i) The list of Engineers furnished to the Appellant may be got signed by a
Gazetted Officer;

(ii) In the said list, it may be clearly mentioned whether the officers are
Degree holders or a Diploma holders; and

(iii) the Photocopy of the approval given by Union Minister for giving ad hoc
promotion to the Assistant Engineers to the rank of Executive Engineers
may be furnished to him.

4. Shri Singh has no objection to providing the above information to the Appellant.

DECISION

5. In view of the above, Shri Singh is directed to provide the above mentioned
information to the Appellant in four weeks time.

6. The matter is disposed of accordingly.

(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.

(K.L. Das)
Assistant Registrar
Tele: 011-2616 26 62
Tele: 011 2671 73 53