Central Information Commission Judgements

Mr.Ishwar Singh Verma vs Government Of Nct Of Delhi on 21 April, 2010

Central Information Commission
Mr.Ishwar Singh Verma vs Government Of Nct Of Delhi on 21 April, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                     Decision No.CIC/SG/A/2010/000449/7523
                                                           Appeal No. CIC/SG/A/2010/000449

Appellant                                    :      Sh. Iswar Singh Verma,
                                                    WZ-572, Naraina,
                                                    New Delhi

Respondent                                   :       Mrs. Shukla Malhotra
                                                     Public Information Officer & DDE(W-B)
                                             O/o the Deputy Director of Education,
                                             District West B, G-Block, Vikaspuri,
                                             New Delhi

RTI application filed on                     :      27/11/2009
PIO replied                                  :      01/01/2010
First Appeal filed on                        :      29/12/2009
First Appellate Authority order              :      20/01/2010
Second Appeal Received on                    :      18/02/2010
Notice of Hearing Sent on                    :      19/03/2010
Hearing Held on                              :      21/04/2010

Information sought:
Appellant sought information on 11 points in his RTI application regarding nonpayment of his
pension, asked-could Appellant survive with his family without pension, reasons for not paying
the interest at eight percent, what factor delayed his payment, who was responsible for upholding
his appeal for long time, reasons for violating the pension Act and so on.

PIO's Reply:
   1.     Not covered under RTI Act.
   2&3 Pertains to DCA (HQ).
   4.     No information is sought.
   5.     Due to shortage of staff and heavy load of official work.
   6 &7. Question is not clear.
   8 & 9 Not covered under RTI Act.
   10. Hypothetical Question
   11. Not covered under RTI Act.

Grounds for First Appeal:
No reply within stipulated time.

Order of the First Appellate Authority:
"that question raised by the Appellant do not fall under purview of RTI"

Grounds for Second Appeal:
Unsatisfactory reply. No within stipulated time.
  Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Mrs. Shukla Malhotra, Public Information Officer & DDE(W-B);

The PIO states that the RTI application of the Appellant is in the nature of the grievance
and no really seeking any information. The Appellate Authority has also held this. A perusal of
the Appellant’s application by the Commission appears to bear this out.

Decision:

The appeal is dismissed.

No information as defined under Section 2(f) has been sought.
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
21 April 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj