Central Information Commission Judgements

Mr.Jaiprakash Singh Kushwaha vs Ministry Of Railways on 14 July, 2011

Central Information Commission
Mr.Jaiprakash Singh Kushwaha vs Ministry Of Railways on 14 July, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                File No: CIC/AD/A/2011/001001



Date  of Hearing :  July 14, 2011

Date of Decision :  July 14, 2011


Parties:

           Applicant

           Shri Jayprakash Singh Kushwaha
           Qtr.No.207
           C.D. European Colony
           Mughalsarai
           Chandauli 232 101

           The Applicant was present at NIC Studio, Varanasi.

           Respondents

           The Public Information Officer
           East Central Railway
           Divisional Railway Manager's Office
           Mughalsarai Division
           Mughalsarai

           Represented by : Shri Mahendra Prasad, APIO & DPO
                                    Shri L.K.Rai, Ch.OS
                                    ­ NIC Studio, Varanasi




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                      In the Central Information Commission
                                                      at
                                              New Delhi
                                                                              File No: CIC/AD/A/2011/001001


                                                     ORDER

Background

1. The Applicant filed an RTI application dt.25.11.10 with the PIO, DRM Office, East Central Railway, 

Mughalsarai seeking information against five points including  entitlement to ½ day casual leave for 

technicians and Supervisors , allotment of quarters, financial   upgradation under MACP etc.   Shri 

S.C.Srivastava, PIO replied on 16.12.10 furnishing point wise information and also enclosing some 

documents.  Not satisfied with the reply, the Applicant filed an appeal dt.14.1.11 with the Appellate 

Authority stating that information provided is incomplete and irrelevant.  On not receiving any reply, 

he filed a second appeal dt.14.3.11 before CIC.

Decision

2. During the hearing, the Respondents submitted that the  Appellate Authority vide his order dt.5.4.11 

informed the Appellant that   the PIO has already given him the rules relating to leave.   He also 

provided information relating to financial upgradation under MACPS.   With regard to allotment of 

quarters, he stated that earlier instructions on the allotment are still applicable, while enclosing  the 

relevant documents.  The Appellant on his part submitted that he was given several documents which 

give conflicting information with regard to entitlement to half day casual leave and wanted to know the 

correct position in respect of technicians.

3. The Commission after hearing the submissions  of two sides directs the PIO as follows:

i) to  inform the Appellant whether the technicians are entitled to ½ day leave or not.

ii) to clarify which of the circulars   reflects the current position of the Public Authority with 

regard to entitlement to half day casual leave for technicians. 

The information should reach the Appellant by 14.8.11.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Jayprakash Singh Kushwaha
Qtr.No.207
C.D. European Colony
Mughalsarai
Chandauli 232 101

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

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

4. Officer in charge, NIC