CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003243/10773
Appeal No. CIC/SG/A/2010/003243
Relevant Facts
emerging from the Appeal
Appellant : Mr. Sunil Kumar
C- 1316, Jehangir Puri,
Delhi- 110033
Respondent : Mr. Ved Gupta
PIO & Administrative Officer
Municipal Corporation of Delhi,
Pension Department, Civil Lines Zone,
16, Rajpura Road, Delhi- 110054
RTI application filed on : 05/08/2010
PIO replied : 05/10/2010
First appeal filed on : 20/09/2010
First Appellate Authority order : Not mentioned.
Second Appeal received on : 18/11/2010
Information Sought:
The appellant has sought information regarding:
1. list of the people nominated by the councilors for pensions in Jehangir Puri area, till 1.8.2010.
2. action taken against the people taking the benefit of Double Pension.
3. actions taken so as to prevent these kind of frauds in future.
4. action taken against the officers and councilors who approved the pensions to those people.
5. list of people whose pensions has been stopped by the newly elected councilors and reasons for the
same.
6. list of peoples whose pensions have been started after the election of new councilors.
7. any guidelines has been prepared by the department for the allocation of pension and if yes, then
provide a copy of the same.
8. annual budget allocated for the pension plans.
Reply of the PIO:
PIO replied accordingly to the application.
2. Is not covered under RTI Act.
4. Is not covered under RTI Act.
5. Information not available in Civil Lines area.
6. Info not available.
7. Copy of guidelines provided.
8. Rs. 1,89,00,000
First Appeal:
No information provided by the PIO even after the expiry of 30 days.
Order of the FAA:
Not mentioned.
Ground of the Second Appeal:
Incomplete and incorrect information provided by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Sunil Kumar;
Respondent : Mr. Ved Gupta, PIO & Administrative Officer;
The PIO has provided the information to the Appellant. The PIO has however directed to provide
the specific information to the Appellant whether any action has been taken so far against pensioners who
have been identified as dual beneficiaries who were enjoying double pension illegally. The Appellant
would like to inspect the relevant records on 11 January 2011 from 11.00AM onwards.
Decision:
The Appeal is allowed.
The PIO is directed to give the specific information to the Appellant whether any
action has been taken so far against pensioners who have been identified as dual
beneficiaries who were enjoying double pension illegally. The PIO will give this
information to the appellant on 11 January 2011.
The PIO is also directed to facilitate an inspection of the relevant records by the Appellant
on 11 January 2011 from 11.00AM onwards. The PIO will give attested photocopies of
records which the Appellant wants free of cost upto 100 pages.
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
04 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)