Central Information Commission Judgements

Mr.Atam Prakash Mehta vs Mcd, Gnct Delhi on 9 August, 2010

Central Information Commission
Mr.Atam Prakash Mehta vs Mcd, Gnct Delhi on 9 August, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/001797/8877
                                                                  Appeal No. CIC/SG/A/2010/001797

Relevant Facts

emerging from the Appeal

Appellant : Mr. Atam Prakash Mehta
C/o. Gagan Deep Mehta,
75-D, J&K Pocket,
Dilshad Garden, Delhi 110095

Respondent : Mr. Hari Prasad
Public Information Officer &
Dy. Chief Accounts (FMB),
O/o Chief Accounts (FMB),
Municipal Corporation of Delhi
GPF Section, Kacha Bagh, Town Hall,
Delhi – 110006.


RTI application filed on            :      08/07/2009
PIO replied                         :      29/07/2009
First appeal filed on               :      17/03/2010
First Appellate Authority order     :      26/05/2010
Second Appeal received on           :      29/06/2010

S. No                     Information Sought                                    Reply of the PIO
1.      The Appellant was of the opinion that the GPF amount        The final payment under the GPF rules
        paid to him was less, and thus sought information as to     was made and there was no missing
        whether the amount of GPF was calculated after the          credit. Details of the GPF A/c would be
        allotment of GPF A/c no. GG/16260; along with copies of     available after payment of requisite fee

the prepared account and the D&C Register on the basis of of Rs. 40/- for 20 pages.
which the GPF amount was calculated.

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):
The FAA observed that missing credits in the GPF A/c amounting to Rs.6894 were due to the Appellant
which were subsequently paid to him.

Grounds for the Second Appeal:

Unfair disposal of the appeal.

Page 1 of 2

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Atam Prakash Mehta;
Respondent: Mr. Premarajan, DCA(FP) on behalf of Mr. Hari Prasad, Public Information Officer & Dy.
Chief Accounts (FMB);

The appellant states that he has received all the information and is completely satisfied hence he
does not wish to pursue the appeal.

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

Page 2 of 2