Central Information Commission Judgements

Mr.Sham Sunder vs Ministry Of Labour And Employment on 23 September, 2010

Central Information Commission
Mr.Sham Sunder vs Ministry Of Labour And Employment on 23 September, 2010
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                             Decision No. CIC/SG/C/2010/000695/9465
                                                               Complaint No. CIC/SG/C/2010/000695

Relevant Facts

emerging from the Complaint

Complainant : Mr. Sham Sunder
C-85, New Cantt Road,
Faridkot.

Respondent : Mr. I J S Bhatia
Nodal CPIO & Regional Labour Commissioner
Ministry of Labour & Employment
Shram Shakti Bhawan, Rafi Marg,
New Delhi

RTI application filed on : 19/02/2010
PIO replied : 30/06/2010
First appeal filed on : 31/03/2010
Complaint filed on : 31/05/2010

Information Sought
The Complainant sought information regarding –
• Advice on who to approach in case there is a bungling in the funds of the Unions as per the Trade
Union Act. The Registrar of Trade Union has shown their inability to interfere as per the Trade
Union Act.

Reply of the Public Information Officer (PIO)
Information asked by the Complainant does not fall under the information that forms a part of the Section
2 (f) of the RTI Act 2005.

Grounds for the First Appeal:

Non-supply of information by the PIO.

Grounds for the Complaint:

Non-supply of information by the PIO.

Relevant Facts emerging during Hearing:
The following were present
Complainant: Absent;

Respondent: Mr. I J S Bhatia, Nodal CPIO & Regional Labour Commissioner; Mr. Ashok Kumar, Under
Secretary, Ministry of Labour; Ms. Shakuntala Patnaik, Assistant Director;
The respondent states that the RTI application of the complainant was not accompanied by the
application fee as required. The RTI Application was sent back to the complainant and he sent it again on
05/04/2010. This application was then transferred to Chief Labour Commissioner (Central) and a copy
was also marked to IR-PL (Division of the Main Secretariat, Ministry of Labour and Employment). The
PIO-CLC transferred the RTI application to the Labour Department of Delhi Government since the matter
falls under their jurisdiction.

Decision:

The Complaint 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
23 September 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)