Central Information Commission Judgements

Mr.Ashok Kumar Dochana vs Delhi Fire Service on 24 June, 2011

Central Information Commission
Mr.Ashok Kumar Dochana vs Delhi Fire Service on 24 June, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2011/001106/13061
                                                                   Appeal No. CIC/SG/A/2011/001106

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Ashok Kumar Dochana
                                           Delhi Fire Service (HQRS), Control room
                                           Connaught place, New Delhi - 110001.

Respondent                          :      Mr. Tariq Salam
                                           Public Information Officer & AO,
                                           Delhi Fire Service (HQRS), GNCTD,
                                           Control room, Connaught place,
                                           New Delhi - 110001.

RTI application filed on            :      23/12/2010
PIO replied                         :      21/01/2011
First appeal filed on               :      07/02/2011
First Appellate Authority order     :      29/02/2011
Second Appeal received on           :      13/04/2011

Sl                Information Sought by RTI :                                PIO Replied :

1. That in the year 2004 RTI Reema, RTO Rekha & RTO No information is required.

Kavita have submitted the information before addl. The females RTOs are not being paid
Secretary Home that we do not wear the uniform the washing allowance since Oct-
photocopy is enclosed as Annexure A. and I may 2008.
please be supply the information as under: No information is available in the
Whether these female staff are getting washing record.
allowance or not? If yes, since which Date/ Year, if The then Head of Office had directed
no since which Date/Year. DDO (HQ) DFS to stop the washing
Whether these Female Staff wear the official allowance in r/o female RTOs as per
uniform while on duty. If yes, since which his direction dated 24/09/2008.
date/year. If no, since which date/year. Such
information is required from the officer incharge
these Female Staff are working under at present.
Whether any official letter has been issued by the
Delhi Govt. Home Deptt./DFS to stop the washing
allowance of these female staff.

2. That in the year 2004 RTO Reema RTC Rekha & RTO The letter mentioned as Annexure “B” is
Kavita have submitted the letter to the Chief officer not available on record of Vigilance
the photocopy of the same as enclosed herewith as Branch. Hence, the attested copy of
Annexure (B) and I may please be supply the Four the same is not possible to provide by
Attested photocopy of this letter. the Vigilance Branch of DFS.

3. Whether these female staff have been issued the official Yes, photocopy of the same will be
uniform from General store DFS. If yes, I may provided to your after deposit Rs. 10/-
please be supply the year wise attested photocopy against the 05 Page of P. Copy.
of the page to page since their joining.

Grounds of the First Appeal:

The appellant not satisfied.

Order of the FAA:

“The information/documents was supplied by P.I.O. vide letter No. F. ID-1061/RTI/DFS/HQ/2010/432
dated 21.1.2011. The applicant being not satisfied with the information supplied by PIO filed an appeal
under RTI Act-2005, before the undersigned on 7.2.2011
Undersigned has examined the reply provided by the PIO and it appears that the information provided by
the PIO is complete in all respect.”

Ground of the Second Appeal:

The applicant/appellant not satisfied with the reply of PIO and 1st A/A.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Ashok Kumar Dochana;

Respondent: Mr. Tariq Salam, Public Information Officer & AO;

Regarding query-2 the respondent has stated that the information sought by the appellant is not on
the records. The Appellant has produced some photocopies and wants the PIO to attest these. The PIO has
rightly refused to give these.

As regards query-3 the attested photocopies of the Uniform issuance of Mrs. Reema and Mrs. Rekha have
not been provided to the Appellant and only the Uniform issuance has been provided about Mrs. Kavita.

Decision:

The Appeal is allowed.

The PIO is directed to provide the attested photocopies of Uniform issuance of Mrs.
Reema and Mrs. Rekha to the Appellant before 05 July 2011. If they are not available on
the records this should be stated.

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
24 June 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)