CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002236/9522
Appeal No. CIC/SG/A/2010/002236
Relevant Facts
emerging from the Appeal
Appellant : Mr. Rakesh Kumar
S/o Mr. Rotash Singh,
House No. WZ – 124, Naraina Village,
New Delhi – 28.
Respondent : Mr. A. K. Saxena
Public Information Officer & Assistant Commissioner
Municipal Corporation of Delhi
West Zone, Vishal Enclave
New Delhi
RTI application filed on : 21/04/2010
PIO replied : Not Clear
First appeal filed on : 03/06/2010
First Appellate Authority order : 10/06/2010
Second Appeal received on : 09/08/2010
S. No Information Sought Reply of the Public Information Officer (PIO)
1. Normal duty hours per day for night & day All these questions relate to controlling officer of
chowkidar? concerned department with regard to Pay & OTA,
Compensatory leave etc of night and day
Chowkidar.
2. Number of days of rest per month far night & As Above.
day chowkidar?
3. Maximum no of overtime hours per month for As Above.
night & day chowkidar?
4. Overtime allowance per overtime hour for As Above.
night & day chowkidar?
5. Pay scale for night & day chowkidar? As Above.
6. Maximum compensatory leaves for working As Above.
on Sundays/holidays for night & day
chowkidar?
7. No. of casual leaves per year for night & day As Above.
chowikidar?
8. No. of national holidays with dates per year As Above.
for night & day chowkidar?
9. No. of choice holidays per year fin night & As Above.
day chowkidar ?
Page 1 of 2
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO
Order of the First Appellate Authority (FAA):
Order not enclosed.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Rakesh Kumar
Respondent: Mr. A. K. Saxena, Public Information Officer & Assistant Commissioner; Mr. Hansraj
Gupta, Superintendent (CED), Town Hall;
This matter has already dealt with in decision no. CIC/SG/A/2010/002233/9521 where a
recommendation has been made to the Municipal Commissioner.
Decision:
The Appeal is allowed.
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
28 September 2010
(For any further correspondence on this matter, please mention the file number quoted above.) (VK)
Page 2 of 2