Central Information Commission Judgements

Mr./Mrs. Nishchint vs Balvantray Mehta Vidya Bhawan, … on 7 July, 2009

Central Information Commission
Mr./Mrs. Nishchint vs Balvantray Mehta Vidya Bhawan, … on 7 July, 2009
              CENTRAL INFORMATION COMMISSION22
                   Club Building (Near Post Office),
                 Old JNU Campus, New Delhi - 110067.
                        Tel: +91-11-26161796

                                     Decision No. CIC/SG/A/2009/001320/4016
                                            Appeal No. CIC/SG/A/2009/001320
Relevant Facts

emerging from the Appeal

Appellant : Mr./Mrs. Nishchint
65, New Rajdhani Enclave
Delhi.

Respondent : Mrs.Lalita Kharabanda
Principal & PIO
Balvantray Mehta Vidya Bhawan
Sr. Sec. School of Servants of the
People Society (Delhi Branch)
Lajpat Bhawan, Lajpat Nagar IV,
New Delhi-110024.


RTI application filed on             :      17/02/2009
PIO replied                          :      13/03/2009
First appeal filed on                :      18/03/2009
First Appellate Authority order      :      Not replied
Second Appeal received on            :      20/05/2009

Information sought: -

The Appellant was retired from B.R.Mehta Vidya Bhawan Senior Secondary School
Lajpat Bhawan on 30.11.2008 and have not been paid Appellant’s retirement dues even
after 78 days. Now the Appellant had sought following information under RTI Act:-

Sr.       Information                                 PIO's reply
No.          sought

1. What is the status Retirement papers were submitted to Account Officer, Distt.

of Appellant’s file South on 12.11.2008 after fixation of Pay as per VI Pay
of retirement? Commission Report.

The daily progress File as re-submitted on 5.12.2008 after rectification of
report of his file. pension as per new rule.

Dte.of Education verified all the documents & asked to
deposited Pension Contribution Rs.2847/- to PAO-II,
R.K.Puram, which was deposited on 25.02.09.

2. What is the The procedure for disbursement of retirement benefits is that
procedure for the papers are forwarded to the respective DDE, who in turn
disbursement of forwards to the respective PAO, who makes the payment.
retirement After disbursement of the benefits, Leave Encashment is
benefits such as calculated at School level as & when the Service Book of the
Gratuity, employee is returned by the PAO.
insurance, Leave
encashment and
disbursement of
pension?

3. Name and Name of the teacher/Principal who retired during the
Number of period 01/01/04 to 31/01/2008 are detailed below:-

     teachers/principals
     retired during the     Sl.No.                           Date         Date       of
     last five years                                         of           Payment    of
     from 01.01.2004                                         Retire       DCRG       &
     to      31.12.2008                                      ment         Pension
     from B.R.Mehta         1.       Mr.R.S.Dass            30/04/2004    18/07/2004
     Vidya      Bhawan      2.       Mrs.Kamlesh Sharma     31/12/2005    14/02/2006
     Senior Secondary
     School       Lajpat    3.       Sh.R.K.Gupta           31/01/2007 12/03/2007
     Bhawan.
                            4.       Mrs.Satish Narang      31/08/2007 15/02/2008

                            5        Sh.J.B.Singh           31/10/2007 25/02/2008
                            6.       Mrs.Sushma Lamba       31/12/2007 04/05/2008
4.   No. of days taken      School Administration sent the papers for the payment of
     by           school    retirement benefits to Dte. of Edn.in time for further
     administration in      procession. School Administration cannot comments on the
     paying         their   numbers of days taken by the DDE/PAO. In this case School
     retirement             Administration forward Appellant's papers to DDE on
     benefits including     13/11/2008 after fixation of the Pay as per VI Pay
     PF,       Gratuity,    Commission norms.
     insurance, Leave
     encashment and
     disbursement of
     pension.
5.   What      is     the   We cannot Comment.
     maximum        limit
     for          paying
     retirement
     benefits?
6.   Whether the time       Time taken by School in each case is as per norms.
     taken     by     the
     school
     administration in
     each case was
     according to the
     prescribed rules.
       If not, who is
      responsible for the
      delay in each
      case?
7.    Whether        any There has been no delay on part of School Admn., hence no

action has been action was required.

      taken     by    the
      school
      administration or
      by the concerned
      office against the
      delaying
      officer/staff.

Grounds for First Appeal:
Not satisfactory reply.

Regarding Query no. 1- Daily progress report of Appellant’s file has not been sent to the
Appellant.

Query No. 2- Provide suitable reply of the question.
Query No. 3- There has been a delay of 2 months and 17 days to upto six month in each
case as indicated in reply at query no. 3. If this be the reply then why after 106 days of
Appellant’s retirement dues have not been paid. There is a delay either in the office of
Dy.Director of Education (South) or there may be some corrupt practices going on in
PAO for unnecessarily harassing the retired teachers/staff for getting their retirement
dues…..

Provide the requisite reply.

Order of the First Appellate Authority:
Not replied.

Grounds for Second Appeal
After more than one month, the Appellant had not got any reply from the Appellate
Authority in the case.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. /Mrs. Nishchint
Respondent: Mr. R.K. Wadera, PIO.

The Appellant has submitted the RTI to all the PIO, Deputy Director of the Education
(South). The PIO should have answered queries 5& 7 which he failed to do. The School
has supplied the information on the balanced points. The Appellant is rightly agitated
since she has been made to run from pillar to post to get her legitimate retirement dues. It
is a sign of complete insensitivity and lack of basic courtesy towards an employee who
has served for a long time and on retirement has to go begging from pillar to post to get
her legitimate dues. A society and the Government that proclaims special treatment to
senior citizens must find ways of ensuring a dignified retirement for those who have
served society.

Decision:

The appeal is admitted.

The PIO Deputy Director of Education (South) will provide the information on points 5&
7 before 23rd July 2009.

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 cost as per Section
7(6) of RTI Ac.

Shailesh Gandhi
Information Commissioner
7 July 2009
(In any correspondence on this decision, mentioned the complete decision number.)
AK