Loading...

Central Information Commission Judgements

Mr.S Rajendran vs Department Of Expenditure on 16 November, 2011

Central Information Commission
Mr.S Rajendran vs Department Of Expenditure on 16 November, 2011
                            Central Information Commission
                              2nd Floor, Room No. 305 B-Wing,
                                    August Kranti Bhawan
                                     Bhikaji Kama Place
                                          New Delhi
                                                                  Case No. CIC/SS/A/2011/001121

       Name of Appellant                       :       Sh. S. Rajendran
                                                              (The Appellant was present)



       Name of Respondent                      :       D/o Expenditure
                                                       (Represented by Sh. R. K .Thapar, 
                                                       Under Secretary & Sh. Jagdish Chander, 
                                                       Dy. Secretary)


       The matter was heard on                 :       2.11.2011


                                                   ORDER

 

  Sh. S. Rajendran, the Appellant, through his RTI request dated 27.12.2010, sought 
information   on   two   points   from   the   PIO   of   the   Respondent   Public   Authority.     He 
requested for  a  copy  of  the  proposal  of the  M/o  Urban  Development along  with  the 
speaking order for not agreeing of the proposal by the M/o Finance.  On point no. 2 of the 
his RTI application he sought information as follows:­

“According to NOe­2­Para (X) of the Resolution of the acceptance of sixth CPC vide  
Ministry of Finance (Department of Expenditure) dated 29­08­2008, the accepted entry  
grade pay of Group­B cadres is Rs. 4800 in PB­2 and after 4 years service is Rs. 5400 as  
non­functional grade in PB­3.  I am holding a Group­B Gazetted rand post. As such, I  
am entitled the grade pay of Rs. 4800 with effect from 01.01.2006 and after completion  
of 4 years in the grade pay of Rs. 5400 at least on personal basis. The correct position as  
above may be informed under RTI.

All the required enclosures are attached for your study.  I am remitting herewith  
the prescribed fee of Rs. 10 (Rupees Ten Only) by means of postal order as required. As I  
am   due   for   retirement   with   effect   from   31.01.2011,   the   information   may   please   be  
provided early.”

  Sh. R. K. Thapar, Under Secretary / CPIO, replied to the Appellant as follows:­

“(i) This department received the proposals from Administrative Ministry on their file  
and after taking a decision the same is returned alongwith the advice. Hence, this Deptt.  
is not having the communication/notings of M/o Urban Development. However, a copy of  
UO Note dated 17.05.2010 of this department for not agreeing to the upgradation of pay  
scale of the post of superintendent is enclosed herewith.

(ii) As per the Article 2(f) of the RTI Act, 2005, information means ‘any material n  
any form’.  The information sought by you does not fall within the ambit of the Section  
2(f) of RTI Act.”

Aggrieved with the reply the appellant filed an appeal before the FAA.  Sh. Manoj 
Sahay, Director (A) / FAA vide his order dated 3.03.2011, reiterated the reply furnished 
by the PIO. Not satisfied with the reply the Appellant has filed the present appeal before 
the Commission.

The   Appellant   concludes   his   appeal   filed   before   the   Commission   with   the 
following plea:­

“Now,  I earnestly  place  my appeal before  the Second  Appellate  Authority  to pass an  
order  and impress  the  Ministry  of Finance  to  furnish  the  desired  information  on the  
applicable entry grade pay to Group­B Gazetted as per note­2­para(x) of the Resolution  
of the acceptance of 6th CPC.

IT is requested that my appeal may please be weighed in its true perspective and  
the   concerned   authorities   may   be   impressed   to   send   the   information   /   reply   at   the  
earliest, for which act of kindness, I would be very much grateful to you, sir.”

From the submissions made by the Appellant and his pleadings it is clear that 
through his RTI application he is seeking a decision from the Respondent regarding his 
entitlement to Group­B grade pay whereas as per the provisions of the RTI Act, the 
Public authority is expected to provide information as it exists in material form. The 
Commission finds no infirmity in the replies of the Respondent. Requisite reply available 
on record and permissible under the RTI Act has been provided to the Appellant by the 
Respondent.  

The matter is disposed of on the part of the Commission. 

(Sushma Singh) 
                                                                          Information Commissioner 
16.11.2011

Authenticated true copy

(D. C. Singh)
Dy.Registrar
 Copy to:

1. Sh. S. Rajendran

Central P.W.D., Kendriya Sadan

2nd Floor ‘A’ Wing

Koramangala

Bangalore­560034

2. The Public Information Officer
D/o Expenditure

North Block

New Delhi

3. The Appellate Authority

D/o Expenditure

North Block

New Delhi