Central Information Commission Judgements

Mr.K Srinivasan vs Ministry Of Railways on 2 November, 2011

Central Information Commission
Mr.K Srinivasan vs Ministry Of Railways on 2 November, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                             File No: CIC/AD/A/2011/001991




Date  of Hearing :  November 2, 2011

Date of Decision :  November 2, 2011


Parties:

           Applicant

           Shri K. Srinivasan
           New No.8, II Street
           Sundaram Colony
           Tambaram Sanatorium
           Chennai 600 047

           The Applicant was present at NIC Studio, Chennai


           Respondents

           Southern Railway
           O/o FA & CAO/Traffic
           7th Floor
           Moore Market Complex
           Chennai 600 003

           Represented by : Shri M. Devaraj, FA
                                     Shri Suresh, Officer­in­charge
                                     ­ NIC Studio, Chennai



                         Information Commissioner             :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                            at
                                                    New Delhi
                                                                                         File No: CIC/AD/A/2011/001991


                                                         ORDER

Background

1. The Applicant filed an RTI Application dt.6.4.11 with the PIO, Southern Railway, Chennai seeking the 

method adopted by Southern Railway for revision of pension in the case of Dietician, Physiotherapist 

Gr.II (Medical  Dept.) and  Sr.Finger Print Examiner (Accts Dept.) retired prior to 1.1.96 and after 

1.1.96   but   prior   to   1.1.06.   He   requested  for  the  information  in   the  format  as  given  in  the  letter 

No.P.500/HQ/Pen/DWR dt.290.10.09 addressed to the Railway Board.   Shri S.K.Natarajan, APIO 

replied   on   29.4.11   requesting   the   Applicant   to   deposit   Rs.120/­   towards   supply   of   60   pages   of 

information.   The Applicant filed an appeal dt.23.5.11 with the Appellate Authority stating that the 

APIO has not revealed as to what these 60 pages contain and requested the Appellate Authority to 

direct the APIO to provide the information without payment of Rs.120/­ which is uncalled for and 

unjustified.     Shri   R.   Ramanathan,  Appellate  Authority  replied  on  23.6.11  stating  that  information 

sought covers all pre 2006 retirees as a whole and not separately for each specific category/post and 

hence the information sought cannot be furnished in the format in which the information is required by 

the Applicant.  Being aggrieved with the reply, the Applicant filed a second appeal dt.30.7.11 before 

CIC.

Decision

2. The Commission on perusal of the submissions on record and after hearing both sides directs the 

PIO to allow the Appellant to inspect the concerned files on a mutually convenient date and time  so 

that he can glean from them the  basis on which the revision of pension for the said categories has 

been calculated and to provide him with attested copies of documents identified by him,  free of cost. 

The entire exercise to be completed  by 2.12.11 and the Appellant to submit a compliance report to 

the Commission by 9.12.11.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri K. Srinivasan
New No.8, II Street
Sundaram Colony
Tambaram Sanatorium
Chennai 600 047

2. The Public Information Officer
Southern Railway
O/o FA & CAO/Traffic
7th Floor
Moore Market Complex
Chennai 600 003

3. The Appellate Authority
Southern Railway
General Manager’s Office
Chennai 600 023

4. Officer in charge, NIC

Note: In case, the Commission’s above directives have not been complied with by the Respondents, 
the Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of 
the RTI­Act, giving (1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any 
other documents which he/she considers to be necessary for deciding the complaint. In the prayer, 
the Appellant/Complainant may indicate, what information has not been provided.