Central Information Commission Judgements

Mr.Shri Sadasiba Sahoo vs Ministry Of Railways on 13 May, 2011

Central Information Commission
Mr.Shri Sadasiba Sahoo vs Ministry Of Railways on 13 May, 2011
                       In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                       File No: CIC/OP/A/2009/000207­AD

Date  of Hearing :  May 13, 2011

Date of Decision :  May 13, 2011


Parties:

           Applicant

           Shri Sadasiba Sahoo
           Qtr No.G/19, NIT Campus
           Sector 1
           Rourkela 8
           Sundargarh 769 008
           Orissa

           The Applicant was represented by Shri Pradip Pradhan who was heard through audio.

           Respondents

           The Public Information Officer
           South Eastern Railway
           Divisional Railway Manager's Office
           Chakradharpur Division
           Chakradharpur

           Represented by : Shri Subodh Vishwakarma, APO




Information Commissioner             :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice




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

                                                                                    File No: CIC/OP/A/2009/000207­AD


                                   Adjunct to CIC Order of even no. dt.12.3.10


Background

1. The decision in the above captioned case is reproduced below:

4. The Commission on reviewing the information provided against each of the 5 points with the  
PIO, holds that complete information has been furnished to the Appellant and accordingly disposes of  
the Appeal.

2. The Commission received a petition dt.25.6.10 from the Appellant stating that incomplete information 

has been received against points 3(b) 3(c), 4, 4(a) and 5.   The Commission accordingly scheduled 

the hearing on 13.5.11 and a hearing notice were issued to both the parties.

Decision

3. During   the   hearing,   the   Appellant   submitted   that   he   had   received   the   complete   information   but 

wanted further clarification on the replies that have been provided..

4. The Commission after hearing both sides   maintains its stand   that available information has been 

provided by the Respondents to the Appellant  and holds that now the  matter can only be sorted out 

in a one to one discussion between the Appellant and the PIO.  The PIO is accordingly directed to 

hold  a personal hearing with the Appellant on a mutually convenient date and time and to sort out the 

issue related to arrear payments. This exercise may be completed before 10 June, 2011.

5 The complaint is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Sadasiba Sahoo
Qtr No.G/19, NIT Campus
Sector 1
Rourkela 8
Sundargarh 769 008
Orissa

2. The Public Information Officer
South Eastern Railway
Divisional Railway Manager’s Office
Chakradharpur Division
Chakradharpur

3. The Appellate Authority
South Eastern Railway
Divisional Railway Manager’s Office
Chakradharpur Division
Chakradharpur

4. Officer in charge, NIC