Central Information Commission Judgements

Mr. Mahender Singh Anand vs Govt. Co-Ed. Sr. Secondary … on 22 September, 2009

Central Information Commission
Mr. Mahender Singh Anand vs Govt. Co-Ed. Sr. Secondary … on 22 September, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                 Decision No. CIC/SG/A/2009/001877/4873
                                                        Appeal No. CIC/SG/A/2009/001877

Relevant Facts

emerging from the Appeal

Appellant : Mr. Mahender Singh Anand
48, Saket Kunj, Rohini – 110085.

Respondent : Public Information Officer
Govt. Co-Ed. Sr. Secondary School
Singhu, Delhi – 110040.


RTI application filed on           :      28/04/2009
PIO replied                        :      19/05/2009
First appeal filed on              :      10/06/2009
First Appellate Authority order    :      Not Ordered
Second Appeal received on          :      27/07/2009

   S. No.         Information Sought                         Reply of the PIO

1. Date wise details of benefits paid to Reply given
the Appellant.

2. Reasons or objections for the delay. All the reason for the delay had been
explained to the Appellant.

3. Number of CL’s sanctioned in 1989 Attendance register of 1989 was not
in G.B.S.S.School, Narela – 2, as per available in the school.
attendance register and the date
when it was accounted in the
Appellant’s service book.

4. Reason for not giving proper Complete information had been given to
information under RTI Act on time to time.
1504/2009 vide receipt no. 005966.

5. Nuber of E. L entered in the The Appellant could have been given the
Appellant’s S.B.I. worked for: benefits if he had submitted the relevant

a) Census work from 1/9/90 – documents.

29/9/90, 9/2/91-5/3/91 – 7
days E.L. sanctioned

b) House listing work from
1/6/2001-30/06/2001, 15
days E.L sanctioned.

c) Population enumeration
9/2/2001-5/3/2001 10 days
E.L. sanctioned.

6. Number of leave no taken during the
work tenure.

First Appeal:

Non-receipt of proper information from the PIO.

Order of the FAA:

Not ordered.

Ground of the Second Appeal:

Non-receipt of proper information from the PIO and no action taken by the FAA.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. Mahender Singh Anand
Respondent : Ms. Urmil Khanna, Dy. Director Education
The PIO has given all the information to the Appellant. The appellant had certain grievances
about non payment of his pension dues. The PIO is attending to these. It is necessary that the
public authority must ensure that retirement dues are given to all employees within time.

Decision:

The Appeal is disposed.

The information has been provided.
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
22 September 2009

(In any correspondence on this decision, mention the complete decision number.)
(GJ)