Central Information Commission Judgements

Shri.Rakesh Solanki vs Mcd, Gnct Delhi on 12 August, 2011

Central Information Commission
Shri.Rakesh Solanki vs Mcd, Gnct Delhi on 12 August, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796
                                                        Decision No. CIC/SG/A/2011/001857/14053
                                                                Appeal No. CIC/SG/A/2011/001857
Relevant facts emerging from the Appeal:

Appellant                              :    Mr. Rakesh Solanki
                                            R/o Vill & PO Chhainsa,
                                            Teh. Ballabgarh, Distt. Faridabad,
                                            Haryana

Respondent                             :    Mr. S. P. Sharma
                                            PIO & Assistant Director (Vig.)
                                            Municipal Corporation of Delhi
                                            Vigilance Department,
                                            S.P. Mukherjee Bhawan
                                            26th Floor, Civic Centre,
                                            Mintoo Road, New Delhi - 110002

RTI application filed on             :      04-04-2011
PIO replied on                       :      Not Replied
First Appeal filed on                :      26-05-2011
First Appellate Authority order of :        Not Ordered
Second Appeal received on            :      14-07-2011
Information Sought:-
The appellant wants the information about the following:-
Copies of Noting and the order passed by the competent authority on my representation dated
13.01.2011 addressed to the Commissioner of MCD with regard to the following:
    1) Non payment of salary from 19.07.2000 to Jan 2002(for 18 months) and
    2) Non payment of salary for the period from 30.08.1994 to 03 July 1995
    3) Due and Drawn statement of pay and allowance prior to the pronouncement of Sixth Pay
       Commission and after the implementation of Sixth Pay Commission may also be provided in
       each case.

PIO's Reply:-
No reply was given to the appellant.

Grounds for the First Appeal:
No reply was given by the PIO.

Order of the First Appellate Authority (FAA):
No order was passed by the First Appellate Authority.

Ground of the Second Appeal:
No reply was given by the PIO and no order was passed by the FAA.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Mr. S. P. Sharma, PIO & Assistant Director (Vig.);

The respondent states that the RTI application reached his department on 21/04/2011 and he
gave the information to the Appellant that the representation mentioned by him has not been received.
The PIO states that he sent this reply on 20/05/2011 vide speed post receipt no. ED306623395IN,
Page 1 of 2
Decision:

The Appeal is disposed.

The information available on the records appears to have been provided.
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
12 August 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)

Page 2 of 2