Central Information Commission Judgements

Mrs. Sumitra vs Pwd, Govt. Of Nct Of Delhi on 1 May, 2009

Central Information Commission
Mrs. Sumitra vs Pwd, Govt. Of Nct Of Delhi on 1 May, 2009
                  CENTRAL INFORMATION COMMISSION
                      Club Building, Old JNU Campus,
                            Opposite Ber Sarai,
                            New Delhi -110 067.
                           Tel: + 91 11 26161796

                                               Decision No. CIC /SG/A/2009/000384/3036
                                                      Appeal No. CIC/SG/A/2009/000384

Relevant Facts

emerging from the Appeal

Appellant : Mrs. Sumitra
W/o Late Sh.Suresh Kumar
I-46, Krish Kunj,
New Delhi-12.

Respondent : The Chief Engineer/M-I & PIO
Govt. of NCT of Delhi,
PWD, Maintenance Zone M-1,
7th Floor, MSo Bldg,
New Delhi-110002.


RTI application filed on             :      29/09/2008
PIO replied                          :      10/10/2008
First appeal filed on                :      21/10/2008
First Appellate Authority order             Not replied
Second Appeal filed on               :      02/03/2009

The Appellant had asked following information under his RTI applications:-
S.No. Information sought PIO’s reply

1. After what period the disappeared Disappeared person assume dead after
person assumed dead by legally. seven years by completed some legal
procedure.

2. From year 1999 to till date how many The information can be given by co-

staff had received the job on basis of ordination circle.
compassion?

3. Does Mr. Suresh Kumar assume – same as mentioned in point no 1-

legally dead by Office or not.

4. If yes, then my name has in the list of The inspection has again by screening
appointment of Job on basis of committee.
compassion.

5. On what basis the job given by On basis of discussion and
compassion. compassionate the appointed had been
decided according to rules-regulation by
Govt. of India’s Personal and training
department

6. Does the responsibility give -As above-

preference for job on compassion
basis or not.

7. The appellant have 3 underage -As above-

children so that upbringing of them
has gives preference to the appellant.

8. Does the family condition and family -As above-

responsibility have gives preference
for job on compassion basis?

The First Appellate Authority ordered.
Not replied.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mrs.Sumitra
Respondent : Mr. Tilak Raj Bajaj APIO
The information has been provided to the appellant.

Decision:

The Appeal is disposed.

The information has been provided to the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
1st May, 2009.

(In any correspondence on this decision, mentioned the complete decision number.)