Central Information Commission Judgements

Shri Pandurangarao Gaikwad vs Indian Air Force on 15 February, 2010

Central Information Commission
Shri Pandurangarao Gaikwad vs Indian Air Force on 15 February, 2010
            CENTRAL INFORMATION COMMISSION
            Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                            File No.CIC/SS/A/2009/000056/LS
Appellant                  :         Shri Pandurangarao Gaikwad
Public Authority           :         Indian Air Force
                                     (through Wg Cdr S.K. Sharma; Wg Cdr A.S.
                                     Reddy & Sqn Ldr C.M. Rao)
                                                   :
Date of Hearing            :         15.2.2010
Date of Decision           :         15.2.2010
FACTS

:

The matter, in short, is that the appellant retired as a Private Secretary
from the Indian Force in 2006. His pension matter was settled as per the
prevailing rules. Subsequent thereto his pay scale was required to be upgraded
consequent upon the implementation of the 6th Pay Commission. The revision of
pay scale and the pensionary benefits arising therefrom took sometime.
Aggrieved with this, he had filed RTI application dated 12.6.2009 which was
responded to by CPIO vide letter dated 6th July, 2009. The first Appellate
Authority had passed a detailed order dated 19.8.2009.

2. Aggrieved with the above orders, he has filed the present appeal.

3. Heard on 15.2.2010. Appellant not present. The public authority is
represented by the officers named above. It is the submission of Wg Cdr Reddy
that in the light of the recommendations of the 6th Pay Commission, the
appellant’s pay scale was revised and consequential pensionary benefits provided
to him, in September, 2009. He assures the Commission that necessary action
has already been taken by the competent authority and nothing more is required
to be done.

4. When queried whether there was any delay in the settlement of pension
etc., Wg Cdr Reddy would submit that this issue does not fall in the domain of
RTI Act and the revised pension had to be got approved from PCDA which,
naturally, took sometime. The appellant is not before the Commission to have his
say in the matter and his expectation from the Commission.

DECISION

5. In this factual matrix, it appears to us that the provisions of RTI Act can
not be stretched beyond a point. As the pension matter has been settled, the
appellant does not appear to have a genuine grievance. The matter is closed.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges, prescribed under the Act, to the
CPIO of this Commission.

(K.L. Das)
Assistant Registrar
Address of parties :-

1. Wg Cdr S.K. Sharma
Indian Air Force,
HQ TC, JC Nagar Post,
Bangalore-06

2. Shri B.Panduranga Rao Gaikwad
PS (Retd) IAF Sreenidhi,
No. 14 XI A Cross Swimmingpool,
Estension Malleshwaram,
Bangalore-560003