Central Information Commission Judgements

Mr.Raj Kishore Mahto vs Bharat Cooking Coal Ltd. on 27 October, 2010

Central Information Commission
Mr.Raj Kishore Mahto vs Bharat Cooking Coal Ltd. on 27 October, 2010
                   CENTRAL INFORMATION COMMISSION
                                          .....

F.No.CIC/AT/A/2010/000426
Dated, the 27  October, 2010.

                                                                   th




 Appellant         : Shri Raj Kishore Mahto 


 Respondent        : Bharat Coking Coal Limited
 s

This matter came up for hearing through videoconference (VC) on 
04.10.2010   pursuant   to   Commission’s   notice   dated   09.09.2010. 
Appellant was present through his Counsel, while the respondents were 
represented by Shri B. Singh.

2. Appellant’s RTI­application dated 12.08.2009 sought from the CPIO 
the reasons for not giving him (the appellant) increment in pay. He also 
wanted  to have  the  rules  and  instructions  governing  the  procedure  for 
granting increments.

3. CPIO,   through   his   reply   dated   27.08.2009,   informed   appellant 
about the dates on which increments were given to him. As regards the 
rules  and circulars,  CPIO  stated  that it was  not readily  available  to be 
provided   to   the   appellant.   Through   another   letter,   dated   20.10.2009, 
CPIO   again   informed   appellant   that   the   circulars   and   the   rules   about 
increments  were not available with the Department.    Through his other 
letter   dated   19.02.2010,   a   further   set   of   information   connected   with 
increments were supplied to inform appellant whether the increment was 
due.

4. CPIO wrote to him again on 14.04.2010 in the same matters.

5. Appellate Authority passed an order dated 19.04.2010.

CIC_AT_A_2010_000426_M_44859.doc 
Page 1 of 2

6. It is fairly obvious that the appellant has been using the procedure 
established   under   the   RTI   Act   for   settlement   of   a   grievance   which   he 
seems   to   be   nursing   against   the   public   authority   about   grant   of 
increments.   During hearing, it was stated on behalf of the respondents 
that there were no specific rules about increments which was followed in 
this department/public authority. Whatever was there, has been provided 
already to the appellant.

7. Although,   I   would   have   very   much   liked   the   public   authority   to 
provide   to   the   appellant   the   rules   which   were   followed   for   giving 
increments to its employees, I take due cognizance of their statement that 
they do not have in their control any such rules or circulars.

8. My advice to the public authority is while increments are important 
to the employees of the organisation, it would also be in the interest of 
their  morale  and  functioning  of the public  authority  that  such  rules  are 
prepared   and   made   generally   available   for   the   information   of   the 
employees.

9. I, however, accept the position expressed by the respondents that 
there was no further action due in this matter. Appellant should not expect 
to receive his increment by filing RTI appeal.

10. Appeal disposed of with these directions.

 

11. Copy of this direction be sent to the parties. 

 ( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER

CIC_AT_A_2010_000426_M_44859.doc 
Page 2 of 2