Central Information Commission Judgements

Mr. Arun Kumar Sharma vs Govt. Of N.C.T. Of Delhi on 28 May, 2009

Central Information Commission
Mr. Arun Kumar Sharma vs Govt. Of N.C.T. Of Delhi on 28 May, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office),
                      Old JNU Campus, New Delhi - 110067.
                             Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2009/000758/3471
                                                            Appeal No. CIC/SG/A/2009/000758
Relevant Facts

emerging from the Appeal

Appellant : Mr. Arun Kumar Sharma
54, Shivam Apartments,
Sector-15, Rohini,
New Delhi-89.

Respondent                           :       Mr. J.P. Sharma
                                             Dy .Controller of Accounts (Admn.) &
                                             PIO
                                             Govt. of N.C.T. of Delhi
                                             Principal Accounts Office
                                             A-Block Vikas Bhawan,
                                             New Delhi.

RTI application filed on             :       09/01/2009
PIO replied                          :       03/02/2009
First appeal filed on                :       10/02/2009
First Appellate Authority order      :       25/02/2009
Second Appeal filed on               :       30/03/2009

Information sought:-

The appellant had asked following points in respect of Principal Accounts Office under
RTI Act, 2005:-

Details of required information:

1. Please intimate the number of Officer(s)/official(s) who proceeded on leave to visit
abroad without prior intimation and prior approval of the authority competent to grant
leave during the last six years.

2. What action has been taken against such officers/ officials who proceeded on leave to
visit aboard without prior intimation & approval of the authority competent to grant leave
during the last six years?

3. Has any of the officers/ officials been removed from service by the Disciplinary
Authority/HOD for said reasons?

4. It so who was the DA/HOD for imposing penalty for removal from services for the last
six years.

5. Details of officers/officials either exonerated or censured for the said cause.

6. Photocopy of leave application 30/04/2004 & 17/05/2004 & its diary no &date on which
the same were handed over to Dealing Asstt. by during my stay in PAO-15 or LNJP
Hospital New Delhi.

PIO’s reply
The information sought is given as under:-
Sl.No. 1to 5. No officer/ official (other than Sh. Arun Kumar Sharma) has ever proceeded on
leave to visit abroad without prior intimation and prior approval of the competent authority of
this department
Sl. No. 6. Copy of leave application dated 30.04.2004 does not exist in the record and such the
same is not provided. A copy of application dated 17.05.2004 exist on the record had already
been provided.

First Appellate Authority ordered.

First Appellate Authority ordered that “It is informed that your leave application dated
30.04.2004 was not existing in the records of PAO-15 as well as in the office and hence no
information in this regard had been provided by the PIO. However, the records of leave
application dated 17.05.2004 existed in the records of this office and copy of the same had been
provided by the PIO.

However, with regard to the diary number of both the applications dated 30.04.2004 and
17.05.2004, as per the records of dairy register of PAO-15, application dated 30.04.2004 was
diarised under Diary No. 5983 and application dated 17.05.2007 was diarised under Diary No.
6061 dated 24.05.2004.”

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Arun Kumar Sharma
Respondent : Mr. Rikhi Ram Sharma, PIO
The information had been provided to the appellant by the PIO.

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
28 May 2009

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