CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/000897/3625
Appeal No. CIC/SG/A/2009/000897
Relevant Facts
emerging from the Appeal:
Appellant : Mr.Jodharam, Gateman-HMN
S/O Shri Kamla Ram,
Old Khunja, ward No.-4
Sector-12, Hanumangarhd,
Rajshthan.
Respondent : Mr. Abhinav Gupta, PIO
North West Railway,
Office Divsional Rail Manger,
Bikaner, Rajasthan
RTI application filed on : 12.12.2008
PIO replied : 12.01.2009
First Appeal filed on : 28.01.2009
First Appellate Authority order : Not mentioned.
Second Appeal received on : 25.03.2009
The Appellant sought for information regarding suspending of the appellant on date
14.01.2008.
Sl. Information sought for PIO’s Reply
1. Attested copy of causes to suspending of appellant on On the basis of administrative
date 14.01.2008 and basis of returning rejection on decision Shri Jodharam
suspend order dated 17.01.2008 suspended on date 14.01.08.
Attested copy enclosed.
2. Provide attested copy of month wise details of salary Computerized salary slip
and amount cut during 1 Jan, 2008 to November 2008. provided by the Bikaner
Divisional to worker.
3. Provide attested copy of transfer order and causes if the Due to public interest.
appellant has been transferred from Hanuman Garh
gate no.C-172
4. Attested copy of causes and basis of suspending of It was suspended and revoked
appellant on date 28.06.2008 and the date of returning due to public interest.
rejection on suspend order dated 17.01.2008
5. Attested information regarding what action taken The appellant has been absent
against the appellant’s application dated 31.07.08, unauthentic manner since
12.08.08, 07.10.08, 04.11.08 by Divisional Office. 15.07.2008. In this
connection, stander no. 5 was
issued on 06.12.08, but the
appellant rejected to take it.
Grounds for first Appeal:
1. Appellant requested to provide attested copy of transfer order and causes if the appellant
has been transferred from Hanuman Garh gate no.C-172 HMH what had not been made
available and not reply about causes.
2. Reply of Sl. No. 5 had not been provided
3. Reply of Sl. No. 1 and 4 were not clear
The First Appellate Authority ordered:
Not mentioned.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Kanhiya Sharma on behalf of Mr.Jodharam
Respondent : Mr. Abhinav Gupta, PIO and Mr. S.L.Meena, Nodal Officer
The PIO will give the following information to the appellant:
1- If there are any reasons on records for suspension and revocation of suspension, the
photocopies will be provided. If there are no reasons on records this will be stated
categorically.
Decision:
The Appeal is allowed.
The information stated above will be provided to the appellant by the PIO before 20 June 2009.
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, 2005.
Shailesh Gandhi
Information Commissioner
9 June 2009
(In any correspondence on this decision, mention the complete decision number.)
(Rnj)