CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001917/9179
Appeal No. CIC/SG/A/2010/001917
Relevant Facts
emerging from the Appeal:
Appellant : Mr. S K Ghoshal
146/14, Ground Floor,
Vasudha Apartments, Aam Bagan Road,
Sakchi, Jamshedpur, Jharkhand.
Respondent : Mr. Rajan Verma
Public Information Officer &
Regional Labour Commissioner (Central)
Ministry of Labour and Employment
Government of NCT of Delhi
Central Chief Labour Commissioner
Dhanbad.
RTI application filed on : 14/12/2009
PIO replied : 15/02/2010
First appeal filed on : 20/01/2010
First Appellate Authority order : 12/05/2010
Second Appeal received on : 10/07/2010
S. No Information Sought Reply of the PIO
1. When was the payment of the minimum wage started by The state government if responsible for all
the government? If it hasn't, then when will it start? that pertains to the Labour Act 1948.
2. Has the contracted Labour of Lafarz India (Loading and Please obtain the required information
Unloading Company) been depositing the payment with from the relevant department .
the department according to section 166 of the
mentioned act? If the payment is not being given then
what action is taken by the government regarding the
same?
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO
Order of the First Appellate Authority (FAA):
PIO is directed to provide the complete information regarding all the asked queries as soon as possible
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO
Page 1 of 2
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. S K Ghoshal on video conference form NIC-Jamshedpur Studio;
Respondent: Mr. Rajan Verma, Public Information Officer & Regional Labour Commissioner (Central)
on video conference from NIC-Dhanbad Studio;
The PIO has given information to the appellant that the matter for which he is seeking information
do not fall in the jurisdiction of the public authority. The PIO contends that the jurisdiction would be of
the Labour Department of the State Government and they have no information in any case in the matter in
which information sought by the appellant. If information is not held by or in the control of the public
authority it cannot be expected to provide any information.
Decision:
The Appeal is disposed.
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
01 September 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)
Page 2 of 2