Central Information Commission Judgements

Mr. V C Jain vs Govt. Of Nct Of Delhi on 14 December, 2009

Central Information Commission
Mr. V C Jain vs Govt. Of Nct Of Delhi on 14 December, 2009
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                  Decision No. CIC/SG/C/2009/001162/5869
                                                    Complaint No. CIC/SG/C/2009/001162

Complainant                                :      Mr. V C Jain,
                                                  9/241 Sector III, Rajendra Nagar,
                                                  Sahibabad, Ghaziabad,
                                                  Uttar Pradesh- 201005.

Respondent                                 :      Ms. Sonika Singh
                                                  Public Information Officer & Dy. Secretary
                                                  Govt. of NCT of Delhi,
                                                  Services Department: Coordination Branch,
                                                  Delhi Secretariat, 7th Level,
                                                  B Wing, IP Estate,
                                                  New Delhi- 110113.

RTI application filed on                   :      16/06/2009
PIO replied                                :      No reply.
First Appeal filed on                      :      Not filed
Complaint filed on                         :      24/07/2009
Complaint notice issued on                 :      24/08/2009
Hearing Notice Issued on                   :      30/10/2009
Date of Hearing                            :      14/12/2009

Information Sought:
   a) The total no of officers appointed by Delhi Government on an Ad hoc DA NICS basis
      since 01/01/2002 and the reasons for such appointments.
   b) The no of Ad hoc DA NICS appointees who retired without regular appointments,
      fixation of pay and seniority.
   c) Whether Ad hoc DA NICS were considered for higher responsibilities and given
      retrospective benefits.
   d) The date when the last regularization was made and the orders to that effect.
   e) The time frame when the job of Ad hoc DA NICS will be regularized.
   f) Whether the regularization process is done on a yearly and the reasons if they are not
      done on a yearly basis.
   g) The expected day when the Ad hoc DA NICS appointed during the year 2003 to 2006
      will be regularized.
   h) The criteria, rules, regulations and procedure being followed in the regularization
      process.
   i) Information which the Government would like to disclose voluntarily in response to the
      queries of the Appellant.

Reply of the PIO: (The Complainant did not enclose the PIO's reply as per the submission of
PIO)
Query 1 to 8: "Requisition is clarificatory. Further, compilation as requisitioned is also not
available w.r.t relevant requisitions".
 Query 9: "GOI, MHA appoints feeder category officers to DANICS. As per records available,
GOI, MHA vide order No 14016/5/2006-UTS-II dated 12/08/2008 appointed 28 feeder category
officers to entry grade of DANICS".

Grounds for First Appeal:
Not appealed.

Grounds for Complaint:
Non-receipt of information from the PIO within the stipulated time.

Submission received from the PIO:
(In response of Complaint notice dated 24/08/2009)
The PIO has attached a copy of the reply (dated 24/07/2009) send out to the Complainant. In
reply to the 9 queries of Complainant:
Query 1 to 8: "Requisition is clarificatory. Further, compilation as requisitioned is also not
available w.r.t relevant requisitions".
Query 9: "GOI, MHA appoints feeder category officers to DANICS. As per records available,
GOI, MHA vide order No 14016/5/2006-UTS-II dated 12/08/2008 appointed 28 feeder category
officers to entry grade of DANICS".

The PIO wrote a letter to the Commission on 18/09/2009 stating that information to all the 9
queries of the Complainant had been provided through the letter dated 24/07/2009 and therefore
reply was given within the stipulated time limit of the RTI Act. The RTI application was
transferred to the department from LG Secretariat and a new ID given to it (ID No
826/RTI/Services) in the PIO's department.

Submission received from the Complainant
The Complainant wrote a letter to the Commission dated 29/09/2009. Complainant mentioned
that SPIO had still not replied or adhered to the Commission's directive to provide information
to the Complainant before 18/09/2009.

Relevant Facts

emerging during Hearing:

The following were present:

Complainant: Absent;

Respondent: Ms. Sonika Singh, Public Information Officer & Dy. Secretary;

The PIO did not have the information sought at query-1 in the compiled manner and the
other queries were no seeking information as defined under Section 2(f) of the RTI Act.
However, the PIO has now obtained the orders for appointment of Grade-I Dass on adhoc basis
against the Ex-cader post of DANICS. She has now sent copies of these orders to the appellant
on 11/12/2009.

Decision:

The Complaint is allowed.

The information has 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
14 December 2009
(In any correspondence on this decision, mention the complete decision number.) (RR)