Central Information Commission Judgements

Mr.B Dasaratha Raju vs Southern Railway on 22 July, 2011

Central Information Commission
Mr.B Dasaratha Raju vs Southern Railway on 22 July, 2011
                       In the Central Information Commission 
                                                     at
                                                 New Delhi

                                                                         File No: CIC/AD/A/2011/001114




Date  of Hearing :  July 22, 2011

Date of Decision :  July 22, 2011


Parties:

           Applicant

           Shri B. Dasaratha Raju
           New No.5, Old No.3
           Sai Nagar, 3rd Street
           Chennai 00 082

           The Applicant was  present at NIC Studio, Chennai



           Respondents

           The Public Information Officer
           Southern Railway
           Divisional Railway Manager's Office
           Personnel Branch
           Chennai Division
           Chennai 600 003

           Represented by : Shri A Narayanan, PIO & Sr.DPO
                                     Ms.Usha Venugopal, Appellate Authority & ADRM
                                     ­ NIC Studio, Chennai



                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                          at
                                                  New Delhi

                                                                                      File No: CIC/AD/A/2011/001114


                                                       ORDER

Background

1. The Applicant filed an RTI application dt.30.11.10 with the PIO, Southern Railway, Chennai Division 

seeking the following information:

i) Reason/s for not issuing the revised PPA of B.Dasaratharaju whose PPo No.060216066

ii) The status of revised PPA of Shri B. Dasaratharaju.

Shri A. Narayanan, PIO replied on 16.12.10 stating that his case has already been examined and he 

has   been   advised   to   submit   certain  documents   vide  letter   dt.7.12.10.     On  receipt  of   the  same, 

necessary revised PPO will be generated and a copy of the same will be sent to the Applicant.  He 

also advised the  Applicant to contact APO/Settlement, Chennai Division for further follow up of his 

grievance.  The Applicant filed an appeal dt.1.1.11 with the Appellate Authority seeking the status of 

his PPO.  Shri K. Rajendran, Appellate Authority replied on 1.2.11 stating that the Applicant has been 

advised by the PIO to submit the data forms for Pre­2006 pensioners along with some documents for 

arranging revision of PPO.   Since these documents are pre­requisite for issuing revised PPO, the 

same may be submitted to the PIO for issuing revised PPO at the earliest.  Being aggrieved with the 

reply, the Applicant filed a second appeal dt.2.4.11 before CIC.

Decision

2. During the hearing, the Respondents submitted that there are more than 50,000 pensioners whose 

pensions are being revised in a phased manner.  In the Appellant’s case he had retired in 31.7.1993 

and after the implementation of the Fifth pay Commission recommendations, it is necessary to submit 

the date of birth of the Appellant’s spouse which in this case is not available in their records.  Hence 

vide letter dt.7.12.10, the Appellant was asked to submit the details which he has not done till date. 

The Appellant on the other hand maintained that when the PPO was issued in 2.8.93 the details of 
his spouse were entered in it and that information ought to be available with the office.  He wondered 

how when the old PPO with his spouse’s details are available with him the same is not available with 

the office of the Public Authority.  The Appellant  however later handed over the copies of documents 

containing details of his spouse  to the PIO as sought by him.  On receipt of the documents,  the PIO 

assured the Commission that the PPO will be revised within one month.

3. Since the Appellant has   assured the Commission that the Appellant’s grievance will be redressed 

within one month, the case is directed to be closed. 

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri B. Dasaratha Raju
New No.5, Old No.3
Sai Nagar, 3rd Street
Chennai 00 082

2. The Public Information Officer
Southern Railway
Divisional Railway Manager’s Office
Personnel Branch
Chennai Division
Chennai 600 003

3. The Appellate Authority
Southern Railway
Divisional Railway Manager’s Office
Personnel Branch
Chennai Division
Chennai 600 003

4. Officer in charge, NIC