Central Information Commission Judgements

Mr.S.K.Gera vs National Commission For Women … on 18 June, 2010

Central Information Commission
Mr.S.K.Gera vs National Commission For Women … on 18 June, 2010
                              Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi­
                                            110066


                Telefax:011­26180532 & 011­26107254 website­cic.gov.in


                    Appeal/Complaint: No. CIC/DS/A/2009/000084



Appellant /Complainant                        :       Shri  S.K. Gera, Delhi 

Public Authority                               :       National Commission for Women, 
Delhi
                                                      (Ms. Sundari Subramaniam Pujari, Jt. 
                                                      Secy., AA) 

Date of Hearing                                :      18 /06/2010

Date of Decision                                  :   18 /06/2010

Facts

:­ 

1. The appellant Shri S.K. Gera vide his RTI application dated nil was received by 

CPIO, National   Commission for Women on 20.8.2009. Through this application the 

appellant     sought   information   regarding   action   taken   on   his   application   dated 

23.6.2009, 20th  & 28th July, 2009 and 3rd. & 13th August, 2009 requesting for issue of 

last pay certificate.  The appellant sought  to know the date of forwarding the LPC to 

DDO, Ministry of Steel  and reasons for withholding the same along with the name of 

the officers responsible for keeping it pending along with rules under which  LPC had 

been withheld/delayed.

2. Not  receiving  response,  the  appellant  preferred  first  appeal  before  the  FAA 

dated 25.9.2009 which too did not get him any response.  He has preferred the appeal 

before the Commission where it was listed for hearing under sections 18 & 19 of the 

RTI Act. 

3. The matter was heard today.  Both parties were present as above. 

4. In the written submission the respondents stated that the RTI application was 

forwarded   to   the   custodian   of   the   information   namely   SO(Admn.)/DDO   Shri   V.K. 

Asthana  on 21.8.2009 who forwarded  it on the same day to Shri S.C. Rana, Assistant 

and  also  copy  was  forwarded  to   DDO  Shri  B.K.B.Thengaman.    Similarly  the  First 

appeal was also forwarded to Shri S.C. Rana on 1.10.2009.  Subsequently, reminders 

were issued to Shri Rana dated 9.10.2009, 3.2.2010 and 5.2.2010 by the CPIO.  Reply 

was   received   from   the   Office   of   DDO   on   11.2.2010   informing   that   the   relevant 

information had been forwarded to the Administration Section of the Commission for 

further necessary action. 

5. The deemed CPIO in this case Shri S.C. Rana has till date  not provided any 

information to the CPIO or FAA. 

6. The appellant has provided a copy of letter dated April, 2010 (no date is given) 

signed  by DDO vide which he has been provided information  regarding LPC, due 

drawn  statement  and     cheque  dated   21.4.2010  for   Rs.   16,390/­  as   arrears  of   6th 

Central Pay Commission.  It was submitted at the hearing that this letter  should have 

been dated 26.4.2010.  

 

Decision 

7. It   is   observed   that   this   is   a   case   of   extreme     systematic   failure   of   the 

Organization   where   it   was   considered   adequate   to   simply   send   reminders   to   the 

Deemed CPIO. No effort was made by the CPIO and FAA to communicate   directly 

and in person   with the holder of  the information within their own Organization to 

ensure   a   timely   and   proper   response   to   the   appellant.     The   Secretary   to   the 

Commission may revisit procedure currently being followed within the Organization for 

handling RTI applications and take action to strengthen the same.  It is also observed 
that there is no mala­fide intention on the part of the CPIO or the deemed CPIO in 

denying and delaying information for which also respondents have deeply regretted at 

the hearing.   Accordingly, it is directed that the information sought by the appellant in 

case it is not fully covered by the letter   dated April, 2010 may be provided to the 

appellant within one week of the receipt of this order. 

8. Ordered as above. 

 

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T.K.Mohapatra)
Under  Secretary & Dy. Registrar

Copy to:­

1. Shri S.K. Gera,
UDS, Room No. 393­A, 
M/o Steel, Udyog Bhawan, 
New Delhi. 

2. The CPIO,
National Commission for Women
4, DDU Marg, 
New Delhi­110002. 

3. The Appellate Authority, 
National Commission for Women
4, DDU Marg, 
New Delhi­110002. 

4. Secretary, 
National Commission for Women
4, DDU Marg, 
New Delhi – 110002.