CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/AD/C/2011/901104/SG/15314
Appeal No. CIC/AD/C/2011/901104/SG
Complainant : Mr. Samiron Roy,
HI/8, Bengali Colony,
Mahavir Enclave,
New Delhi - 110 045
Respondents : Dr. Rajesh Kumar
CPIO & Assistant Professor
National institute of Health & Family Welfare,
Ministry of Health & Family Welfare,
Munirka, New Delhi - 110 067
RTI application date : 14/10/2009
RTI application received by CPIO : 20/10/2010
PIO replied : 23/11/2009
First Appeal filed on : 25/11/2009
First Appellate Authority order : ------------
Second Appeal filed on : 09/03/2010
Sl. Information Sought CPIO Reply
1. Total honorarium received by Dr. This information is in voluminous nature.
Somnath Roy, Dr.. J.P. Gupta, Dr. H. Therefore, firstly he may be asked to deposit Rs.
Simon, and Dr. Kapilashrami, Ex- 12,000, The calculation is given (5 persons @ Rs.
Directors of NIHFW during their 800/- for 3 days i.e. 5x800x3 - 12,000/-. This is
respective tenure under Section 7 (3) (a) of the RTI Act. After deposit
the above amount, the information will be provided
with 5 working days.
2. Total honorarium received by Dr. Please at Annexure - I
Deokiandan Panday, Director of NIHFW
during his tenure (from April 2007 to April
2009). Date wise & purpose wise
honorarium received.
3. Details movable and immovable assets of Please at Annexure - I
Dr. Deokinandan and source of income.
4. Reason for not giving extension only seven Please indicate the name of the seven people who
people from RCH-II/NRHM Project after were not given extension after ___________ which
31.09. And reason for giving extension dates (as the date is not clear)
remaining people from RCH-II/NRHM
Project.
5. How many fully grown trees No tree has been chopped/uprooted during April
chopped/uprooted during April 2007 to 2007 to April 2009 by NIHFW.
April 2009. If chopped/ uprooted, the
details of permission from Forest Deptt.
6. Daily official vehicle movement of Firstly, he may be asked to deposit Rs. 4800/- (2400
Page 1 of 3
NIHFW. Purpose and duration of the pages x Rs. 2/- = Rs. 4800/-) under RTI Act. After
vehicle movement during April 2007 to depositing the fee, information will be provided
Sept 2009. within twenty working days.
7. Daily petty expenses of the institute during Please see at Annexure - III
April 2007 to Sept 2009.
8. Recruitment procedure of Technical The vacant posts in NRHM/RCH- II was advertised
Assistant (A,B,C) in NRHM/RCH - II in in leading newspaper and also placed in the
the month of May - June 2009. Total institute's website. After receiving the applications,
expenditure, company name that make the the short listed were called for skill test and
software for the test, what's the criteria to interview.
choose this company for making software Total expenditure paid to the company with whom
and tender details to awarding company to test was conducted is Rs. 55,150/-. The name of the
make software. Company is DATATEC Methodex Pvt. Ltd, (Please
see Annexure - IV)
A market survey was made by local purchase
committee to obtain quotations for conducting on-
line test. 3 quotations were received and the lowest
one was offered to conduct on-line test.
9. Recruitment procedure of Mr. R.S. As per SFC meeting held on 9.10.2000 the Director
Sharma, Job responsibilities and details of is empowered to appoint any person as Part - Time
official work he has done till date. Faculty of eminence/experts in the fields of their
work on the recommendations of the Head of the
Department (Please See Annexure - V).
10. Recruitment procedure of Mrs. As per SFC meeting held on 9.10.2000 the Director
Nagalakshmi in the month of May-June is empowered to appoint any person as Part - Time
2009 and her job responsibilities and Faculty of eminence/experts in the fields of their
details of official work she has done in her work on the recommendations of the Head of the
new appointment. Department.
She joined the institute on 29.06.2009 (Please See
Annexure - VI).
11. Detail Procedure of allocation of official Step 1: Applications are invited from the employees
Quarter. Criteria for allocation of quarter of the Institute for allotment of quarters.
Step 2: After inviting the Applications, seniority is
prepared in respect of all the category of flats i.e.
type I and type V.
Step 3: After implementation of 6th Central Pay
Commission in the institute, entitlement of the
employees is determined through Grade pay of the
employee as per details given below:
Type of Residence Grade pay
I. Rs 1300, 1600, 1650 and 1800.
II. Rs. 1900, 2000, 2400, 2800
III. Rs. 4200, 4600 and 4800.
IV. Rs. 5400 and 6600
V. Rs. 7600 an above,
The allotments of flats of each category are made as
per seniority list.
12. Roles and responsibilities of Dr. Please See Annexure - VII
K.Kalavani, and details official duty she
has done for the RBM deptt. During her
tenure.
Page 2 of 3
Grounds for complaint:
The Complainant was not satisfied with the decision of the CPIO.
Relevant Facts
emerging during Hearing:
The following were present
Complainant: Mr. Samiron Roy ;
Respondent: Dr. Rajesh Kumar, CPIO & Assistant Professor;
The PIO has provided most of the information available on the records but is now directed to
provide the information on query-1 to the complainant. The Commission notes that the PIO had illegal
asked for fees for the information for which there is no sanction as per the rules under the RTI Act. The
Commission warns the PIO not to ask illegal demand for fees from the appellants.
Decision:
The Complaint is allowed.
The PIO is directed to provide the information available on the records on query-1 to
the Complainant before 10 November 2011.
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
25 October 2011
(In any correspondence on this decision, mention the complete decision number.)(ANP)
Page 3 of 3