Central Information Commission Judgements

Mr.S.A.A. Abbasi vs Ministry Of Labour And Employment on 2 July, 2010

Central Information Commission
Mr.S.A.A. Abbasi vs Ministry Of Labour And Employment on 2 July, 2010
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2010/001370/8382
                                                                 Appeal No. CIC/SG/A/2010/001370

Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. S.A.A. Abbasi
                                            1123, Mantova, Mahagun Mansion,
                                            Indirapuram-201010, Ghaziabad.

Respondent                          :       Mr. S. D. Xavier
                                            Public Information Officer
                                            Under Secy. to Government of India
                                            Ministry of Labour,
                                            Sharam Shakti Bhavan,
                                            Rafi Marg, New Delhi-01.

RTI application filed on            :       15/12/2009
PIO replied                         :       15/01/2010
First appeal filed on               :       04/02/2010
First Appellate Authority Order     :       Not ordered
Second Appeal received on           :       20/04/2010

Information Sought

1. A copy of the guidelines issued by the DoPT as referred and relied upon by the Director, Social
Security on 06/04/2009 on page no. 11 of the File no. C-11016/1/2009-SS-1.

2. A copy of the specific directions issued by the Hon’ble Supreme Court along with the citation
of the case law referred to and relied upon by the Director, Social Security.

Reply of Public Information Officer (PIO)
The copy of the guidelines and the Supreme Court directions was provided to the Appellant.

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):
Not ordered.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and inaction on the part of the FAA.

Page 1 of 2

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Mr. S.A.A. Abbasi;

Respondent : Mr. S. D. Xavier, Public Information Officer & Under Secy. to Government of India;

The PIO has provided the information to the appellant. The appellant feels that the information
provided shows that there was no basis for the actions of the public authority. This is a matter of
interpretation and if the appellant is correct that the basis provided by the public authority is inadequate
or improper he has evidence with which he can agitate at an appropriate forum. .

Decision:

The Appeal is disposed.

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
02 July 2010
(In any correspondence on this decision, mention the complete decision number.)(ND

Page 2 of 2