Central Information Commission Judgements

Mr.Kishori Lal vs Accountant General Of India on 1 November, 2010

Central Information Commission
Mr.Kishori Lal vs Accountant General Of India on 1 November, 2010
                   CENTRAL INFORMATION COMMISSION
                                           .....

F.No.CIC/AT/A/2010/000665
Dated, the 01  November, 2010.

                                                                   st




 Appellant          : Shri Kishori Lal 


 Respondent         : Accountant General (A&E), Jharkhand
 s

Matter   came   up   for   hearing   through   videoconference   (VC)   on 
01.11.2010.     Appellant   was   present   at   NIC   VC   facility   at   Jehanabad, 
while   the   respondents   ―   represented   by   Shri   U.S.   Prasad,   Deputy  
Accountant General & CPIO ― were present at NIC VC facility at Ranchi.  
Commission conducted the hearing from its New Delhi office.

2. The   issue   in   this   second­appeal   is   reply   to   appellant’s   query   at 
Sl.No.1   in   his   RTI­application   dated   15.05.2010,   which   was   about   the 
order passed by the Accountant General (A&E), Jharkhand on the basis 
of the direction given by the High Court of Jharkhand in W.P.(S) No.2660.

3. Respondents stated that the directive of the High Court mentioned 
by the appellant was regarding revision of his pension which could not be 
done earlier on account of certain deficiencies in the appellant’s Service 
Book.    That  process  has  now  been  completed  and  the  pension  of the 
appellant has been revised through an order of Accountant General dated 
05.08.2010, a copy of which has also been transmitted to the appellant’s 
Jehanabad address.

4. Appellant stated that he had not received a copy of the above order 
of the Accountant General.  CPIO may transmit a copy of the above order 
to the appellant immediately.

CIC_AT_A_2010_000665_M_44955.doc 
Page 1 of 2

5. As   the   query   at   Sl.No.1   in   appellant’s   RTI­application   stands 
satisfied by the above disclosure, the purpose of this second­appeal has 
been satisfied.

6. In view of the above, this appeal is closed.

7. Copy of this direction be sent to the parties. 

( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER

CIC_AT_A_2010_000665_M_44955.doc 
Page 2 of 2