Central Information Commission Judgements

Mr.Manoj Kumar vs Department Of Health, Gnct Delhi on 8 July, 2010

Central Information Commission
Mr.Manoj Kumar vs Department Of Health, Gnct Delhi on 8 July, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/001369/8450
                                                                  Appeal No. CIC/SG/A/2010/001369

Relevant Facts

emerging from the Appeal

Appellant : Mr. Manoj Kumar
N-116/111 J.J. Camp, Badli,
Delhi

Respondent : Dr. Y. D. Sharma
PIO & Dy. Director
Health Department,
Govt. of NCT of Delhi
Tibeya College, Karol Bagh,
New Delhi

RTI application filed on : 04/03/2010
PIO replied : 18/03/2010
First appeal filed on : Not mentioned
First Appellate Authority order : Not mentioned
Second Appeal received on : 26/05/2010

Information Sought

1. On what grounds was he removed from the service

2. Why he was not informed about the same in a written document

3. Whether his salary of Rs. 950 per month had been determined by the Government

4. Why he was not given a fixed position even after seven years of service and even though had
even been paid by way of an RBI cheque once

5. Why his requests to the Director for getting a fixed job and increase in salary were not
answered by him (the Director)

Reply of the Public Information Officer (PIO):
PIO gave replies to the appellant on 18/03/2010.

Grounds for the First Appeal:

Unsatisfactory information given by the PIO

Order of the First Appellate Authority (FAA):
The appellant had been hired on part-time basis on oral basis and his service was discontinued because
because of lack of satisfaction with his work. He had been paid as per the approved rate at the time of
his hiring. The PIO had answered all the five questions of the applicant. The appeal had, therefore,
been disposed off.

Grounds for the Second Appeal:

Unfair disposal of the first appeal
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Manoj Kumar;

Respondent: Dr. Y. D. Sharma, PIO & Dy. Director;

All the information has been provided to the appellant within time. The appellant feels that his
removal was not as per law. He will have to take up this matter at an appropriate forum.

Decision:

The Appeal is dismissed.

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
08 July 2010
(In any correspondence on this decision, mention the complete decision number.)(KT)