CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001081/13878
Appeal No. CIC/SG/A/2011/001081
Relevant facts emerging from the Appeal:
Appellant : Mr. Shyam Sundar,
Ward Boy, Central Hospital,
Mukkudal - 627 601
Tirunelveli dist. Tamil Nadu.
Respondent : Mr. D. C. Bijalwan
PIO & Under Secretary ,
Ministry of Labour and Employment,
Government of India,
Jaisalmer House, Mansingh Road,
New Delhi - 110011.
RTI application filed on : 01/09/2010
PIO replied on : 19/11/2010
First Appeal filed on : 17/02/2011
First Appellate Authority order of : Not Mentioned.
Second Appeal received on : 21/04/2011
Sl. Information Sought Reply of PIO
1. For what purpose Rs 1287/- were deducted in The recovery of Rs 1287/- from the salary
my July, 2010 salary? Provide details along with of Shri V.V Shyam Sundar, ward boy for
the calculation of the deduction made. the month of July, 2010 has to be effected
for his absence from duty on 26/06/2010,
22/06/2010, 23/06/2010.
2. Provide authenticated copies of the detailed note Necessary copies are enclosed herewith.
orders pertaining to the said deduction.
3. Under which Rule provision this deduction was As per the existing rule government servant
made from the salary? is not entitled for the salary of the period of
his absence, which is not regularized as
leave.
4. Provide Xerox copy of the Rule provision
applicable for the said deduction.
5. Provide full details with authenticated copies of
the actions taken on my representation dated
30/07/2010.
6. On which date the letter dated 40/07/2010 was
dispatched and received by the CMO Incharge,
Central Hospital, Mukkudal and Deputy Welfare
Commissioner, LWO, Tirunelveli respectively.
7. Provide authenticated copy of the attendance Copy enclosed.
register for the month of June, 2010 in respect of
the Central Hospital, Mukkudal (except the
medical officers).
8. Provide authenticated copies of all the
correspondences received and dispatched by the
DWC, LWO, Tiruneiveli about these
deductions.
Grounds for the First Appeal:
Information not provided.
Order of the First Appellate Authority (FAA):
Not Mentioned.
Ground of the Second Appeal:
Information provided is incomplete and not satisfactory.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Absent at NIC-Tirunelveli Studio;
Respondent: Mr. D. C. Bijalwan, PIO & Under Secretary;
The respondent states that the information available as per records has been provided to the
Appellant. The Appellant is only stating that the information is incomplete but has not specifically
pointed out in what respect he finds the information as incomplete.
Decision:
The Appeal is disposed.
The information available on the records appears to have been provided.
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
05 August 2011
(In any correspondence on this decision, mention the complete decision number.)(GB)