CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor, Block IV,
Old JNU Campus, New Delhi -110 066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/00979//SG/0844
Appeal No. CIC/WB/A/2008/00979/
Relevant Facts
emerging from the Appeal
Appellant : Kamna Sharma,
R-III-B-91,
Mohan Garden,
New Delhi -110059.
Respondent 1 : PIO,
Municipal Corporation of Delhi,
Education Department,
Co-ordination, (HQ)
Kashmere Gate,
Delhi – 110006.
RTI application filed on : 01/05/2007 PIO replied : 01/06/2007 First appeal filed on : 11/08/2007 First Appellate Authority order : not replied. Second Appeal filed on : 02/06/2008
The appellant had asked in RTI application for rules/probation for the
confirmation of an employee in MCD, confirmation of the Primary teachers.
Detail of required information:-
S. No. Information Sought. The PIO replied.
1. Describe the procedure for the Copy of the circular no. D/929/DEO
confirmation of an employee in MCD. (Admn.)/04 dated 15/12/2004 had
Kindly also provide the copy of the provided to the appellant.
relevant procedure / rules.
2. When does an employee is entitled to After completion of 2 years
get confirmation in the job? probation period the employee is
entitled for confirmation if he/she
fulfils requirement of confirmation.
3. Who is the authority for the Copy of the circular No.
confirmation of the Primary Teachers? D/292/DEO (Admn.)/04 dated
15/12/2004 is attached & details
regarding Authority have been
provided in this letter/circular.
4. How much time does the department Copy for the circular No.
take to confirm an employee after the D/292/DEO (Admn.)/04 dated
successful completion of the probation 15/12/2004 is attached. Zonal
period? DEOs/AEOs are supposed to
process the cases for confirmation
after the clearance of probation
period.
The First Appellate Authority ordered:
Not mentioned.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Mohan Shyam representing Mrs. Kamna Sharma
Respondent: Mr. T.C.Arora PIO
The respondent shows that the information has been appropriately provided to the
appellant.
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
2 January 2009
(In any correspondence on this decision, mentioned the complete decision number.)