CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002027/9229
Appeal No. CIC/SG/A/2010/002027
Relevant Facts
emerging from the Appeal
Appellant : Mr. Vinod Kumar
Resident of 1526 Janta Flat
GTB Enclave, DeIhi-93
Respondent 1 : Mr. K. K. Arora
Public Information Officer & Dy. Controller (Accounts)
Government of NCT of Delhi
Principle Account’s Office
Vikas Bhawan, IP Estate,
New Delhi.
Respondent 2 : Public Information Officer
Government of NCT of Delhi
Directorate of Education
Pension and Pay Fixation Branch,
Old Secretariat,
New Delhi.
RTI application filed on : 09/03/2010 PIO replied : 17/03/2010 First appeal filed on : 05/04/2010 First Appellate Authority order : 22/04/2010 Second Appeal received on : 15/07/2010 Information Sought
The Appellant sought information regarding –
1. What is the duty of Pr. AO? Do all PAOs of Dehi not work under the control of Pr.AO? It all
PAOs work under the control of Pr.AO then why there is difference in the functioning of each
PAO?
2. On the basis of available evidences pay of TGTs appointed between 1998 to 2005 has been fixed
at the stage of Rs. 17140/- on 1.1.2006 (6th CPC). But the appellant’s pay has not been fixed
accordingly? who is responsible for this loss?
3. Any teacher gets less or more pay who is responsible for it? The DDO of concerned school or the
PAO?
4. Why some TGTs pay are fixed at 17140/- and in case of some it has been fixed below it.
5. If Pr.AO is not taking appropriate action for above then what should applicant do?
Reply of the Public Information Officer (PIO)
Query No. 1&3: The Appellant may go through the uploaded information on the website
www.edudel.nic.in. The PIO had transferred the RTI application to PIO(HQ) on 12/03/2010.
Information for point No.2 is as under:
Principal Accounts Office and Its Pay and Accounts Offices are discharging their duties and functions
under the provision of Civil Account Manual with regard to releasing of Payment, Accounting of the
receipts, and Authorization of retirement benefits, compilation and consolidating of account. The matters
are required to be taken up by Pay and Account Office and Principal Accounts Office uniformly according
to the laid down rules/instructions.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
Appeal dismissed by the FAA.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO and Appeal dismissed by the FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent (1): Mr. Prakash Chandra, Sr. Accounts Officer(Admin.) on behalf of Mr. K. K. Arora,
Public Information Officer & Dy. Controller (Accounts)
Respondent (2): Absent;
It appears that the PIO Sr. Account officer (Admin.) has provided the information with respect to
the records with him on query-01. Regarding query nos. 02 to 05 the PIO has transferred the RTI
application to the PIO Directorate of Education and it appears that this information has not been provided
to the appellant.
Decision:
The Appeal is allowed.
The PIO (HQ) (Directorate of Education) is directed to provide the information to
the appellant before 30 September 2010.
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
06 September 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)