Central Information Commission Judgements

Mr.Arun Mahaha vs Ministry Of Railways on 27 April, 2011

Central Information Commission
Mr.Arun Mahaha vs Ministry Of Railways on 27 April, 2011
                       In the Central Information Commission 
                                                     at
                                              New Delhi

                                                                      File No: CIC/AD/C/2011/000131


Date  of Hearing     :  April 27, 2011

Date of Decision     :  April 27, 2011



Heard through Video Conferencing



Parties:



           Applicant


                   Shri Arun  Mehtha
                   Belabagan (Durga Badi Road)
                   PO  +  Thana ­ Devghar
                   Distt ­ Devghar
                   Jharkhand - 814112.

                   Applicant was  present,.

           Respondent(s)

                   East Central Railway
                   Divisional Railway Manager's Office
                   Sonepur Division
                   Sonepur.

           Represented by      :     Shri  M.K.Gupta, PIO, Sonepur.



       Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                              Decision Notice




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

                                                                                          File No: CIC/AD/C/2011/000131


                                                             ORDER

Background

1. The  RTI Application  dated  8.9.2010 was filed by the Applicant with the PIO, DRM Office,   East 

Central Railway, Sonepur seeking information  against 3 points with regard to the payment due to him 

as   per   the   6th  Pay   Commission   recommendations.   The   PIO   replied   on   29.9.2010   informing   the 

Applicant that since   he has been transferred from another division(Danapur)   payment cannot be 

made until some details of service from his previous office are made available from the Danapur 

Division.   The Applicant then filed his first appeal (Copy not enclosed) in response to which the 

Appellate Authority requested the Danapur Division to send the details of the payment at the earliest 

so that the payment due to the Applicant can be released to him. Not satisfied with this reply the 

Applicant filed his 2nd appeal before the Commission seeking the payment once again.

Decision   

2. During the hearing  the  Respondent submitted that Danapur Division had informed them that the 

details of the payment had been already sent  to them.  However according to the Respondent the information 

was not received by their office.   They had  then sent a staff  member to the Danapur Division to collect the 

information.  The Respondent assured the undersigned and the Appellant that as soon as the said details are 
received the payment will be made to the Appellant within one month.  Since the issue  related to payment falls 

outside the ambit of the RTI Act, the  appeal is rejected and the case closed at the  Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Arun  Mehthas
           Belabagan (Durga Badi Road)
PO + Thana – Devghar
Distt – Devghar
Jharkhand – 814112.

2.       The Public Information Officer
East Central Railway
Divisional Railway Manager’s Office
Sonepur Division
Sonepur.

3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Sonepur Division
Sonepur.

4. Officer Incharge, NIC