CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002266/5339
Appeal No. CIC/SG/A/2009/002266
Relevant Facts
emerging from the Appeal:
Appellant : Mr.Ravi Kant Vats,
Flat No 139, 2nd Floor, C&D Block,
Shalimar Bagh,
Delhi- 110088.
Respondent : Dr. Deepak Jain
Public Information Officer &
Additional Medical Superintendent
Municipal Corporation of Delhi,
O/o PIO, Addl. Med. Supdt.,
RBIPMT, MCD Kingsway Camp,
Delhi- 110009.
RTI application filed on : 02/04/2009
PIO replied : 15/04/2009
First appeal filed on : 06/05/2009
First Appellate Authority order : 21/05/2009
Second Appeal received on : 06/08/2009
S. No Information Sought Reply of the PIO
1. The appellant has completed 12 All representations have been entertained
years of service and inspite of accordingly.
representations to MS/RBIPMT, no
action has been taken.
2. The date of the last meeting held The last ACP meeting was held on
which decided on giving the ACP February 2008.
benefits to the employees of the
hospital.
3. The time when the Appellant will be “File of employees for ACP scheme is
given his benefits. (The Appellant under process.”
has completed 12 years of service in
the department).
4. The reason for the delay of giving There was no delay.
A.C.P.
5. The names of officials responsible Not applicable since there was no delay.
for the delay.
6. The nature of disciplinary action to Not applicable since there was no delay.
be taken against the officials
responsible for the delay.
First Appeal:
Unsatisfactory information provided by the PIO.
Order of the FAA:
The FAA concurred with the information given by the PIO.
Ground of the Second Appeal:
Unfair disposal of the appeal by the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr.Ravi Kant Vats;
Respondent : Dr. Deepak Jain, PIO & Additional Medical Superintendent;
The PIO has supplied the information available on the records. The Appellant wants to know
when the ACP will be held to consider his case. At the time the RTI application was filed no date
had been fixed for ACP meeting. However, the PIO informed that the ACP has already been held
10 days back and the recommendation has been sent to the competent authority for approval.
Decision:
The Appeal is disposed.
The information has been provided.
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
03 November 2009
(In any correspondence on this decision, mention the complete decision number.)(RR)