CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002584/5821
Appeal No. CIC/SG/A/2009/002584
Relevant Facts emerging from the Appeal
Appellant : Mrs. Nattho Devi
W/o Late Sh Prem Babu
C-194/3, Street No. 7, Bhajan Pura,
Delhi - 110053
.
Respondent : Mr. R.N.Sharma
Public Information Officer & Dy. Director
Directorate of Education
O/o Dy. Director of Education (North East),
Yamuna Vihar, New Delhi
RTI application filed on : 26/02/2008
PIO replied : 26/03/2009
First appeal filed on : Not Enclosed
First Appellate Authority order : 04/06/2009
Second Appeal received on : 15/10/2009
Date of Notice of Hearing : 29/10/2009
Hearing Held On : 10/12/2009
S. No Information Sought Reply of the PIO
1. Daily date wise progress made on The pension amount was signed by the Appellant on
file of GPF payment and file of 17/04/2007 and the same was submitted to the PAO
Terminal Benefits payable to the on 14/08/2007 and the same was received with some
Appellant by her late husband till objection raised by the PAO office. The case was
date. pending as the Appellant was not submitting
documents required by her.
2. Name and designation of authorities a) S.S. Tyagi (16/06/2006 to 30/06/2006)
handling the above files and any b) Mrs. Kiran Katyal (30/06/2006 to 05/07/2006)
correspondence regarding the same. c) Mrs. Madhu Karral (05/07/2006 to 29/09/2006)
d) Mrs. Anita Aggarwal (29/09/2006 to 11/12/2007)
e) Mr. Sunder Lal (LDC)
f) Mr. Veer Bala Sethi (Head Clerk)
3. Date wise certified proof of dispatch Not possible to obtain from the concerned office.
of file of GPF payment and file of
Terminal Benefits.
4. Designation of competent officials at There was no scheduled time prescribed in the rules
different levels who dealt with to release the salaries and terminal benefits to their
terminal benefits. nominee when no information regarding the nominee
was available.
5. No. of days taken for releasing The matter related to HOO/Dist. Office/HQ.
payments of salaries and terminal
benefits and certified copy of such
orders.
6. Rules violated by such officials in It is an administrative matter and comes under the
causing delay and copy of such administration of HOO/Dist. Office/HQ.
conduct rules.
7. Are such officials guilty of causing Same as above.
mental harassment?
8. Action taken against such officials Same as above.
for violating the rules.
9. By when would this action be taken? As and when the complete information was received
from the Appellant as per requirement, the salary and
other benefits would be released.
10. When will the department release No information was provided by the Appellant and it
such salaries and terminal benefits? is unclear as to who was the nominee/legal heir as no
legal proof had been deposited.
11. Would the department pay interest As Sh Prem Babu had absented himself w.e.f from
on the delay and if so, how much May 2003 to 16 June 2006 and so his salary could not
and if not, then reasons for the same. be released.
First Appeal:
Not enclosed.
Order of the FAA:
During the course of two hearings the FAA directed the DEO, Zone IV to provide the remaining
reply by 30/05/2009 and after the second hearing ordered the PIO to fix the date and time of
inspection within 30 days.
Ground of the Second Appeal:
That the Appellant has still not been supplied with the proper information.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mrs. Nattho Devi;
Respondent : Mr. R.N.Sharma, Public Information Officer & Dy. Director;
The PIO is directed to give specific information with regards to query-11. The PIO is also
directed to provide the names of officers from June 2008, who were responsible for the disposal
of the papers with regard to query-2.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information mentioned above to the Appellant before
23 December 2009.
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
10 December 2009
(In any correspondence on this decision, mention the complete decision number.)