CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC /SG/A/2009/000053/2574
Appeal No. CIC/SG/A/2009/000053
Relevant Facts
emerging from the Appeal:
Appellant : Mr. M.D.Upadhyaya,
C-392, Saraswati Vihar,
New Delhi-110034.
Respondent : PIO,
Govt. of NCT of Delhi,
Directorate of Education office (NW-B),
FU-Block, Pitampura, New Delhi.
RTI application filed on : 07/05/2008 PIO replied : 02/07/2008 First Appeal filed on : 16/07/2008 First Appellate Authority order : 11/09/2008 Second Appeal filed on : 20/09/2008
The Appellant had asked in his RTI application for non-payment of the Medical
Reimbursement Claims by the Head of the office/DDO of the Govt. Boys Sr. Sec. School,
Avantika-1, Sec. -1, Rohini, Delhi-110085.
Detail of required information :-
Kindly provide the undersign the date of payment of the MRCs and reasons of delay in these
MRSs.
Sl. No. Date of Subm. Amount Period of Subm.
1. 29.11.2007 Rs. 1161 Self 5 Months 7 Days 2. 17.01.2008 Rs. 766 Self 3 " 20 " 3. 17.01.2008 Rs. 618 Spouse 3 " 20 " 4. 24.03.2008 Rs. 1514 Self 1 " 10 " 5. 24.03.2008 Rs. 254 Spouse 1 " 10 " The PIO replied. Not replied.
The First Appellate Authority ordered:
“The undersigned has examined the original application of the appellant, information
provided by the PIO and grounds of the appeal.
After careful examination off all the documents it is found that the appellant has
received the claim against the medical bills.
However, appellant had a grievance regarding delay in payment, the PIO is directed to
asked the concerned HOS to ensure that his behavior in public dealing should be polite and
cases should be disposed off timely in future.”
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. M.D. Upadhyaya,
Respondent : Mrs. K.D. Jassal Deputy Director Education, PIO
The appellant had been given the information but he wanted to know the reason for the delay in
getting his medical reimbursement. The PIO has received a letter from the scholl explaining the
reasons for delay. She is directed to give a copy of the letter to the appellant.
Decision:
The appeal is allowed
The PIO will give a copy of the letter from the school to the appellant before 5 April 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
April 1, 2009
(In any correspondence on this decision, mentioned the complete decision number.)