Central Information Commission Judgements

Smt. Sheela Devi vs Govt Of Nct Of Delhi on 12 January, 2009

Central Information Commission
Smt. Sheela Devi vs Govt Of Nct Of Delhi on 12 January, 2009
                  CENTRAL INFORMATION COMMISSION
                      Room No. 415, 4th Floor, Block IV,
                    Old JNU Campus, New Delhi -110 066.
                           Tel.: + 91 11 26161796

                                           Decision No. CIC /WB/A/2008/01358/SG/0989
                                                     Appeal No. CIC/WB/A/2008/01358/

Relevant Facts

emerging from the Appeal

Appellant : Smt. Sheela Devi
W/O Shri Surender Kumar
R/O Jivan Vihar, Gali No.4
Deveru Road, Sonepat
Haryana

Respondent 1 : Mr.Dhirender Kumar.

PIO,
Govt of NCT of Delhi
Delhi fire Service,
Connaught lane, New Delhi-110001

RTI filed on : 24/01/2008
PIO replied : 08/02/2008
First appeal filed on : 03/03/2008
First Appellate Authority order : 11/04/2008
Second Appeal filed on : 09/07/2008

Information sought:

The appellant asked some information regarding Firemen Surender Kumar’s attendance and
his salary. The appellant sought true copies of the following documents: the details are as
follows:

Sl.No Information sought PIO’s reply
st
01 Attendance sheet from 1 August 2007 The PIO has asked the appellant to
rd
to 23 January, 2008. deposit a sum of Rs.8/-
02 Give details about the salary of firemen -do-

Surender Kumar, as in from how many
days he is not being given the salary?

The First Appellate Authority Order:
The FAA has remanded the appeal to the PIO Delhi Fire Service. So on the PIO has provided
with information and accordingly disposed of the appeal.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Smt. Sheela Devi
Respondent: Mr. Dhirendra Kumar PIO
The respondent states they have given the complete information to the appellant
whereas the appellant contends he has not received it.
Decision:

The appeal is disposed.

The PIO will send the complete information to the appellant before
31 January 2009.

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

Shailesh Gandhi
Information Commissioner
12 January, 2009.

(For any further correspondence, please mention the decision number for a quick disposal)