CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC /SG/A/2008/00315/1638
Appeal No. CIC/SG/A/2008/00315
Relevant Facts
emerging from the Appeal
Appellant : Mrs. Shakuntala,
651, Near Bhaskar,
Sector-25D, Chandigarh.
Respondent 1 : Mr. A.K.Singh,
Deputy Commissioner & PIO,
Municipal Corporation of Delhi.
Shahdara Norht Zone,
Nigam Bhawan, Keshav Chowk,
Shahdara, Delhi.
RTI application filed on : 01/09/2007
PIO replied : 15/11/2007
First appeal filed on : 24/04/2008
First Appellate Authority order : not replied.
Second Appeal filed on : 17/02/2008
Detail of required information:-
The appellant had asked in RTI application that appellant had made a request in the
year 1996 through Assistant Labour Welfare officer, Town Hall, Delhi for job in place of
her husband. But no reply was given to me regarding my request, in the year 2002 October
when he had come to Chandigarh. One day he left home without any information and has
not come till today. An FIR regarding his missing was got registered with the Chandigarh
Police on 29/12/2002. Now I do not have any knowledge about his whereabouts and no
source of income to earn livelihood for me and my children.
It is humbly prayed that considering the above I should be given job in his place and
his all dues such as P.F. gratuity etc. May also be given to me and the present status of my
husband as per your record may also be informed to me.
Relevant reply on the above may be provided to me under RTI.
The PIO replied: – ID No. 724 of the PIO SNZ.
Sh. Rajveer S.K., S/o Sd. Brij Pal C. No. 92, who has been running absent since
27/04/1998 with out information has been issued a No. of letters under RDA, UPC and
through SI from time to time for reporting his duty but the without receipt. As per record of
service book and personal file of Rajeev a notice was also pasted at the addressed given in
service book and personal file of Sh. Rajbeer but nobody including nominee came
forwarded in this regard and the matter of the absence is under process.
The First Appellate Authority ordered: –
Not replied.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mrs. Shakuntala
Respondent: Mr. Ved Pal PIO
The appellant’s husband was working with MCD and is missing since 1998. She wants to
know how she can claim her dues and entitlements but has not been able to frame her
queries properly. The PIO has been directed to guide her to claim her entitlements. The
appeal is not sustainable.
Decision:
The Appeal is disposed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
February 12, 2009.
(In any correspondence on this decision, mentioned the complete decision number.)