Central Information Commission Judgements

Mr. Navin Kumar vs East Central Railway on 4 June, 2009

Central Information Commission
Mr. Navin Kumar vs East Central Railway on 4 June, 2009
                  CENTRAL INFORMATION COMMISSION
                      Club Building (Near Post Office),
                    Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796

                                                Decision No. CIC/SG/A/2009/000853/3574
                                                       Appeal No. CIC/SG/A/2009/000853
Relevant Facts

emerging from the Appeal

Appellant : Mr. Navin Kumar
Section Enginner,
Track Machine,Plant Depot,
Mughalsarai, UP

Respondent : Mr. M.M.Prasad
PIO
East Central Railway,
Dy Chief Engineer/TMC,
Plant Depot, Mughalsarai, UP

RTI application filed on : 25/09/2008
PIO replied : 21/10/2008
First appeal filed on : 18/11/2008
First Appellate Authority order : 31/12/2008
Second Appeal received on : 22/04/2009

The Appellant in his RTI has sought information regarding non-payment of his salary of
different months and his TA.

S.No. Information Sought PIO’s Reply

1. Non- payment of my salary from You salary was not considered as “waiting
from date 1.3.2005 to 10.3.2005 should be considered for the duty or not” was
although I was waiting for posting not inscribed in your appointment order
from the said date. issued from the head office from the date
1.3.2005 to 10.3.2005. In this regard a letter
and reminders had been sent to the Head
Office, Hajipur on 21.8.2007 copy of which
has been sent to you time to time. No answer
has been received yet. Reminder will be sent
again.

2. Non-payment of my salary from You were absent from 19.3.2005 to
19.3.2005 to 24.3.2005 24.3.2005.

3. Non-payment of the half day of my You made to be absent due to receiving of
salary of the date 28.3.2005 from got delayed.

4. Non-payment of my salary on date You were absent because of reaching of the
10.4.2005 altough I came from machine on site by late. TA was charged due
thanabihpur to mughalsarai from to the err of the then clerk for which he has
Machine MPT-2007. TA already been prosecuted according to the disciplinary
taken on this date. action and appeal.

5. Non-payment of my salary on date You made to be absent for not returning on
2.5.2005 although I had availed rest. time after taking rest.

6. Non-payment of my salary from You were absent from 9.8.2005 to 21.8.2005
9.8.2005 to 21.8.2005.

7. Non-payment of my salary on date You were absent on 4.9.2005.

4.9.2005 although I had given CL
due to my illness.

8. Non-payment of my salary on date You made to be absent for coming late on
6.4.2006. working site.

9. Non-payment of my salary from You were absent from duty from 26.12.2006
26.12.2006 to 1.1.2007. to 1.1.2007.

10. Non-payment of my salary on date You were absent from duty on 19.6.2007.

19.6.2007. On that date I was
reached on m/c DUO-8034 as per
AEN/TMC instruction.

11. Non-payment of my salary on date You were absent from working site on
3.7.2007 although I had given CL. 3.7.2007 after booking at TMC Road on
2.7.2007

12. Non-payment of my salary of the 16 You were considered half day for coming late
days of the month of March 2008. on 6,7,12,13,14,15,16,17,25,26,27,28,29,30
and 31 in March 2008

13. Non-payment of my TA of the month It was not approved because it was found that
of April 2006. the authorized officer was not good in his
duty. So the TA was not charged.

The First Appellant Authority’s Order:
The First Appellant Authority ordered, “You will appreciate that the information as sought
vide your initial letter dated 25/29.9.2008 has been fully replied.”

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. M.M.Prasad, PIO and Mr. V.K.Mishra, XEN Track Machine, Hazipur
The PIO states that the entire information sought by the appellant had been supplied to him.
The appellant in his appeal appears to be questioning the authority and justification of the
deduction in his salary. These are grievances and cannot be resolved through Right to
Information.

Decision:

The appeal is dismissed.

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

Shailesh Gandhi
Information Commissioner
4 June, 2009

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