Central Information Commission Judgements

Mr.Sanjay Ambavat vs Directorate Of Education, Gnct, … on 28 October, 2010

Central Information Commission
Mr.Sanjay Ambavat vs Directorate Of Education, Gnct, … on 28 October, 2010
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi -110 067
                               Tel: + 91 11 26161796

                                                        Decision No. CIC/SG/A/2010/002596/9923
                                                               Appeal No. CIC/SG/A/2010/002596

Relevant Facts

emerging from the Appeal

Appellant : Mr. Sanjay Ambavat,
S/o Late Mr. Jagbir Singh,
472/1-A, Bhagat Singh Road,
Kishan Ganj, Delhi – 110007

Respondent : Mr. Anjum Masood
Public Information Officer (HQ) & ADE
Directorate of Education,
Government of NCT, Delhi,
RTI Cell, Room No. 220,
Old Secretariat, Delhi – 110054

RTI application filed on : 19/07/2010
PIO replied : 12/08/2010
First appeal filed on : 18/08/2010
First Appellate Authority order : 03/09/2010
Second Appeal received on : 13/09/2010
Notice of Hearing sent on : 28/09/2010

S. No. Information Sought Reply of the PIO
Query Information on the basic minimum pay + As per Section II of Part A of 1st Schedule, the

1. grade pay of TGT after Jan 2006 in the office pay of the TGT directly recruited on or after
of the Directorate of Education. 01/01/2006 will be fixed at Rs. 12540 + Rs.

4600 as grade pay (Total: Rs. 17140).
Query Information on whether pay of the promotee The pay will be fixed on promotion as per Rule

2. as TGT from MCD, promoted after 2006 13 of CCS (RP) Rules, 2008 and FR 22.

and/or in 2007, be fixed lower that to that
minimum pay, and if yes, under what
provision.

Grounds for first appeal:

Unsatisfactory information provided by the PIO.

The First Appellate Authority ordered:
The FAA noted that the reply was already provided by the PIO and accordingly disposed off the
appeal.

Grounds for second appeal:

Unsatisfactory information provided by the PIO and the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Sanjay Ambavat;

Respondent: Mr. Anjum Masood, Public Information Officer (HQ) & ADE;

The PIO has given the information as per the available records.
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
28 October 2010
(In any correspondence on this decision, mentioned the complete decision number.)(AS)