CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/01291/SG/2177
Appeal No. CIC/WB/A/2008/01291/SG
Relevant Facts
emerging from the Appeal
Appellant : Mr. Om Prakash Gupta,
R/o 482/7, Nr. Chander Qrts.
Rampura, Delhi-110035.
Respondent : Deputy Commissioner & PIO,
Municipal Corporation of Delhi
Education Department
Karol Bagh Zone, New Delhi-110054.
RTI application filed on : 18/12/2007 PIO replied : 28/02/2008 First appeal filed on : 17/03/2008 First Appellate Authority order : 01/05/2008 Second Appeal filed on : 26/07/2008
The appellant had asked in RTI application for photo state copy of service book
of Sh. Chander Bhan Sharma, Sh. Sunil Kumar dealing clerk informed the under signed
that the service book of O.P.Gupta was sent to ACA/PENSION CELL/KBZ, whether it
is correct or not, action taken report by the ACA/KBZ or Audit Deptt. KBZ, action
taken the service book of O.P.Gupta was returned to the AEO/KBZ or not, etc.
S. No. Information Sought. The PIO replied
1. That whether the service book of Late Sh. The case was put up to Acctt’s
Chander Bhan Sharma was /is demanded by department with the photostat of
the AEO/KBZ after 10-10-2007, who was Service Book provided by Sh. OM
retired as J.M….having P.P.O. No. 11067-G, PRAKASH GUPTA.
from civil line zone on 31/10/1992 and was
appointed on 18-10-1960 and his dated of birth
was 01/11/1932 regarding to remove anomalies
in stepping up the pay of a junior exceeding the
pay of a senior employees by OM PRAKASH
GUPTA retired head masters on 31/03/1999
and appointed on 17/10/1960 who was /is
senior to him and when?
2. That when the photo copy of service book Sh. Yes.
Chander Bhan Sharma was supplied to
DEO/KBZ and Sh. Sunil Kumar Dealing clerk
received on 13/07/2007 on 13/07/2007 on the
direction of DEO/KBZ by the under signed is it
correct or not?
3. Whether it is correct or not that O.P.Gupta Yes.
PPO No. 299 KBZ sent a reminder to
DEO/KBZ on 02/01/2007 in this connection
whose copy was received by the dispatcher of
KBZ/Educ. Deptt.
4. Sh. Sunil Kumar dealing clerk informed the The service book is with
under signed that the service book of Education Deptt.
O.P.Gupta was sent to ACA /Pension
Cell/KBZ and Smt. Sudesh Kumari UDC
received through Sh. Ramesh Kumar Peon for
Audit? Whether is correct or not?
5. What action has been taken by the ACA/KBZ The service book is with the
or Audit Deptt./KBZ after inspecting the Education Deptt.
service book of O.P. Gupta who retired on
31/03/1999 as H.M
6. Whether after taking action the service book of The service book is with
O.P.Gupta was returned to the AEO/KBZ or Education Deptt.
not?
7. Whether is it correct according to saying of Sh. The service book is withEducation
Sunil Kumar that the said service book was not Deptt.
received by him through Sh. Ramesh Kumar
Peon? Sh. Ramesh Kumar Peon said that he
handed over the service book PPO No. 299
KBZ of Sh. O.P. Gupta to the said clerk?
8. All these persons knowingly and deliberately No.
concealed the service book of O.P. Gupta H.
M. to harras him and their motive seems to be a
dangerous. Is it correct or not?
9. I wrote in this connection to DEO/KBZ on The original service book is with
10.10.2007 to take necessary action against the department.
those persons or person who concealed the said
service book and prepare a duplicate service
book what action has been taken by the
DEO/KBZ in this connection? Please supply a
copy of action by the DEO/KBZ immediately
to the under signed.
10. Why the action has not been taken by The department tries to get the
DEO/KBZ AEO KBZ to remove the anomalies service book of Sh. Chander Bhan
in stepping up the pay of O.P. Gupta till to?ay Sharma and after supply of
photocopy of service book of Sh.
Chander Bhan Sharma the case is
put to Acctt’s department for n.a.
11. I am interest to solve this important problem As above.
but why the AEO/KBZ is not taking any
interest to remove the anomaly in stepping up
the pay in this urgent matter?
12. Whether I can hope from the Hon’ble Dy. This question pertains to Account
Commissioner /KBZ for taking necessary Department.
action to solve this problem to remove genuine
anomalies in stepping up of the pay of a senior
at par with his junior with a view arising out of
application of the rules orders permissible
under specific Govt. orders subject condition
specific infra?
The First Appellate Authority ordered.
“From the perusal of the record, it is seen that the Para-wise reply to the petitioner has
already been furnished in this case. However, the reply appears to be mechanical in nature
and is not specific on certain issues. Accordingly, DC/KBZ is directed to look into this matter
personally and pass the necessary directions to the DEO and also inform the petitioner within
15 days from the receipt of this order.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Om Prakash Gupta
Respondent: Ms. Meena Yadav PIO
The appellant has received the information and is satisfied.
Decision:
The appeal is disposed.
The information has been provided to the appellant.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
4th March 2009
(In any correspondence on this decision, mentioned the complete decision number.)