Central Information Commission Judgements

Mr. Rakesh Saxena vs Municipal Corporation Of Delhi, … on 23 July, 2009

Central Information Commission
Mr. Rakesh Saxena vs Municipal Corporation Of Delhi, … on 23 July, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office),
                      Old JNU Campus, New Delhi - 110067.
                             Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2009/001360/4242
                                                            Appeal No. CIC/SG/A/2009/001360
Relevant Facts

emerging from the Appeal:

Appellant                             :      Mr. Rakesh Saxena
                                             St. Clerk
                                             S.D.N. Hospital.

Respondent                            :      Mr. R.K.Nag
                                             A.O.(Health) & PIO
                                             Municipal Corporation of Delhi
                                             Health Department, Town Hall,
                                             Delhi.

RTI application filed on              :      10/01/2009
PIO replied                           :      Not mentioned.
First appeal filed on                 :      04/05/2009
First Appellate Authority order       :      06/05/2009
Second Appeal received on             :      28/05/2009

Information sought:

The Appellant had sought the information under RTI Act-2005 regarding pay scale of different
category in Medical Record Department of all the hospitals of M.C.D:-
The M.R.C. (High School Qualification) in different MCD hospital are getting a pay scale of
Rs.6500-9000 after getting IInd ACP where as the Statistical Clerk (being Graduate with one
subject Statistics, Mathematics or economics) are getting a pay scale of Rs.4500-7000 in IInd
ACP is it justified?

Reply of PIO:

Not mentioned.

Grounds for First Appeal:

Non-receipt information from the PIO.

Order of the First Appellate Authority:
“Admn. Officer (Health) -I, PIO is here by directed to provide the requisite information by
15.05.2009 at 03.00 PM in the room of undersigned.”

Grounds for Second Appeal
Non-compliance of the order of FAA by the PIO.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Rakesh Saxena
Respondent: Mr. R.K.Nag, PIO
The Appellant has asked whether certain pay difference is justified. It is asking for justification
which is not informant as defined under Section 2(f) of the RTI Act.
Decision:

The appeal is dismissed.

No information is sought as defined under Section 2(f) of the 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 Ac.

Shailesh Gandhi
Information Commissioner
23 July 2009

(In any correspondence on this decision, mentioned the complete decision number.)
(AK)