CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC /SG/C/2008/00206/2327
Appeal No. CIC/SG/C/2008/00206
Relevant Facts
emerging from the Appeal
Appellant : Mr. R.S. Mishra,
S-93, New Palam Vihar, Phase-I,
Gurgaon – 122017, H.R.
Respondent : Mr. Kanhaiya Choudhary,
Assitt. Commissioner & CPIO,
Kendriya Vidyalaya Sangathan,
18, Institutional Area, S.J.S. Marg,
New Delhi-110062.
RTI application filed on : 13/09/2008 PIO replied : not replied. First appeal filed on : 27/10/2008. First Appellate Authority order : not replied. Second Appeal filed on : 08/12/2008
The appellant had asked in RTI application regarding remaining 50% salary
and action taken report about the said matter.
1. What action has been taken by the Commissioner KVS against my (appellant)
representation dated 08/10/2007 regarding remaining 50% salary since both the
termination order cannot be operative at the same time?
2. What action has been taken by the Vice-Chairman KVS against my representative
dated 24/03/2008 regarding release of my 50% salary with effect from 05/10/2003 to
24/01/2006 because both termination orders cannot be operative at the same time?
3. What action has been taken against my double DHRA vide court order dated
21/08/2008 as well as my representation in detailed dated 04/09/2008 for complete
compliance of the court order.
The PIO replied.
Not replied.
The First Appellate Authority ordered: –
Not replied.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. R.S. Mishra
Respondent: Mr. Kanhaiya Choudhary PIO
The PIO has given some information but states they do not have the representations referred
to by the appellant. The copies of the representations are being given to the PIO and he will
furnish the information about the action taken on these to the appellant.
Decision:
The Appeal is allowed.
The PIO will provide the information about the action taken on the representations to the
appellant before 10 April 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
20 March, 2009
(In any correspondence on this decision, mentioned the complete decision number.)