Central Information Commission Judgements

Mr.Babulal Meena vs Ministry Of Railways on 24 February, 2011

Central Information Commission
Mr.Babulal Meena vs Ministry Of Railways on 24 February, 2011
                       In the Central Information Commission 
                                                        at
                                                 New Delhi

                                                                         File No: CIC/AD/A/2011/000220

Date  of Hearing :  February 24, 2011

Date of Decision :  February 24, 2011


Parties:

           Applicant

           Shri Babulal Meena
           C/o Shri Digambar Singh
           Oil Mill Road
           St.no.2, Prakash Nagar
           Tundla
           Firozabad 283 204

           The Applicant was not present during the hearing



           Respondents

           North Central Railway
           Divisional Railway Manager's Office
           Allahabad Division
           Allahabad

           Represented by :          Shri K.M.Narayan, PIO & Sr.DPO

                                     ­           NIC Studio, Allahabad




Information Commissioner             :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice
 As given in the decision 
                             In the Central Information Commission 
                                                                at
                                                        New Delhi

                                                                                             File No: CIC/AD/A/2011/000220


                                                             ORDER

Background

1. The Applicant filed an RTI application dt.10.6.10 with the PIO, DRM Office, North Central Railway, 

Allahabad   seeking   information   with   regard   to   non­payment   of   his   salary   for   3   days.     Shri 

K.M.Narayan,   PIO   replied   on   10.8.10   providing    the   Applicant  the   reasons  why  the   salary   was 

deducted   for   3   days.     The   Applicant   filed   an   appeal   dt.19.8.10   with   the   Appellate   Authority 

commenting   on   the   information   provided   and   seeking   the   correct   information.     Shri   D.K.Singh, 

Appellate Authority replied on 8.9.10 stating that the salary was rightly deducted for three days and 

offered to provide him   file notings..   Being aggrieved with the reply, the Applicant filed a second 

appeal dt.9.11.10 before CIC.

Decision

2. During the hearing, Shri K.M.Narayan, Respondent PIO submitted that the three days salary of the 

Appellant was inadvertently deducted since there were three employees   having the same name. 

When the  error was  noticed  it was rectified  and the  arrears were paid to the Appellant in the month 

of October 2010.

3. Since the grievance of the Appellant has been redressed, the purpose of the RTI application   has 

been served. 

4. The case is closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Babulal Meena
C/o Shri Digambar Singh
Oil Mill Road
St.no.2, Prakash Nagar
Tundla
Firozabad 283 204

2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad

3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad

4. Officer Incharge, NIC