Central Information Commission Judgements

Mrs.Kamlesh vs Government Of Nct Of Delhi on 23 December, 2010

Central Information Commission
Mrs.Kamlesh vs Government Of Nct Of Delhi on 23 December, 2010
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796
                                                                Decision No. CIC/SG/A/2010/003018/10592
                                                                        Appeal No. CIC/SG/A/2010/003018
Relevant Facts

emerging from the Appeal:

Appellant                             :       Mrs. Kamlesh,
                                              W/o Mr. Satya narain,
                                              A-56/4, Suraj Park, Samaypur,
                                              Delhi-42.

Respondent                            :       Ms. Savita

Public Information Officer & Deputy Director,
Department of Women & Child Welfare,
Government of NCT of Delhi,
1, Canning Lane, K.G. Marg,
New Delhi-110001

RTI application filed on : 15/02/2010
PIO replied : 01/04/2010
First appeal filed on : Not mentioned.

First Appellate Authority order : Not mentioned.
Second Appeal received on : 23/10/2010

Sl. Information Sought Reply of the PIO

1. Furnish a copy of the rules and regulations of the Copy of the rules can be obtained on payment of Rs.
compromise settled in between the Social Welfare 12 @ Rs.2/pg to the cashier at the Office.
Board and the Department of Women & Child
Welfare.

2. Furnish a copy of the List sent to Alipur as per ICDS This list runs into 8 pages. The same can be obtained
on 5.3.2009 by the Department of Women & Child on payment of Rs. 16 @ Rs. 2/pg.
Welfare

3. The Appellant should be reinstated to the post she was The Appellant’s name did not feature in the list that
removed by the ‘ashlesh sewa samiti’ was given to the Department of Women & Child
Welfare by the Social Welfare Board at the time of
hading over of charge of the Anganwaadis to the
former.

4. Furnish report of the proceedings that were instituted The Appellant had been asked to contact the Alipur
to reinstate the Appellant. Project Officer and was permitted to work with the
anganwadi at jeevan park but the same was turned
down by her.

5. Furnish details of the report of DDO Neera who had The information is available after deposit of Rs 4 in
visited Aanganwadi No. 24, Raja Vihar, Siraspur, the office.
Delhi-42 on 25th June, 2008.

6. Furnish details regarding non-payment of wages to the —–

Appellant since January, 2008.

7. Specify the requisite educational qualification of the Min Qualification: Xth pass
Aaganwadi Worker and the basis on which a worker They hold an honorary post and as per directions of
can be removed. the Hon’ble Supreme Court, they cannot hold any
civil post.

First Appeal:

Incomplete and wrong information provided by the PIO.

Order of the FAA:

Not enclosed/Not ordered.

Ground of the Second Appeal:

The Appellant is aggrieved with the information supplied by the PIO on query numbers 3, 4, 6 and 7. She
believes that the same is wrong and incomplete.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mrs. Kamlesh;

Respondent : Ms. Savita, Public Information Officer & Deputy Director;

The Appellant has been given the information available as per the records. The Appellant’s demand
is that she should be appointed as an Anganwadi Worker. This is not the matter that can be decided by
Information Commission.

Decision:

The Appeal is dismissed.

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 December 2010
(In any correspondence on this decision, mention the complete decision number.) (SC)