Central Information Commission Judgements

Mr.Ranjeetsingh vs North Central Railway on 2 May, 2011

Central Information Commission
Mr.Ranjeetsingh vs North Central Railway on 2 May, 2011
                         In the Central Information Commission 
                                                         at
                                                   New Delhi


                                                                         File No: CIC/AD/A/2011/900388
Date of Hearing  :  May 2, 2011

Date of Decision :  May 2, 2011



Parties: 



            Appellant 


            Shri Ranjeet Singh
            H.No. 2035­B, Near Bengali Kothi
            Rani Bagh, Delhi­ 110 034



            The Appellant was present.



            Respondents 


            North Central Railway
            Office of Divisional Railway Manager
            Agra Division
            Agra



            Represented by: Shir Mudit Chandra, Sr. DPO, Shri Vivek Gupta, Sr. DGM and Shri C M Sharma, 
CLA




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


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

                                                                                        File No: CIC/AD/A/2011/900388
                                                          ORDER

Background

The  Applicant  filed  his  RTI­application with the PIO,  North Central Railway, Agra  on 02.06.2010 

seeking   certain   information   about   revision   of   his   pension   in   the   wake   of   6 th  Pay   Commission 

recommendations. The PIO, on 02.07.2010, informed the Applicant that owing to some technical 

error     the   amended   PPO   could  not  be  issued  and  thus  his  pension  could  not  be  revised.  The 

Applicant, thereafter, took up the matter in 1st­appeal with the Appellate Authority on 26.07.2010. The 

AA, in his order dated 01.09.2010, recorded that the Appellant’s requirement does not come under 

the definition of information as given in Section 2(f) of the RTI­Act and that the relevant information 

has already been supplied by the PIO. He, however, enclosed a copy of the reply received from the 

concerned   section   with   his   order.   The   Appellant,   thereafter,   filed   the   present   appeal   in   the 

Commission   on   2611.2010   alleging   that   the   information   furnished   by   the   PIO   varies   from   the 

information sent by the AA along with its order.

Decision 

2. The Respondents, during the hearing, informed the Commission that they have since resolved the 

Appellant’s grievance by revising his pension as per the revised scale. They accordingly handed over 

the PPO to the Appellant in the presence of the Commissioner. They also agreed to explain to  

the Appellant the calculation they have made while revising his pension which the  Appellant 

happily accepted. 

3. Since the requirement in the present appeal has been met with, no further proceeding  need   be 

drawn. Matter is accordingly directed to be closed at the Commission’s level.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri  Ranjeet Singh
H.No. 2035­B, Near Bengali Kothi
Rani Bagh, Delhi­ 110 034

2. The Appellate Authority
North Central Railway
Office of Divisional Railway Manager
Agra Division
Agra

3. The Public Information Officer 
North Central Railway
Office of Divisional Railway Manager
Agra Division
Agra

4. Officer In­charge, NIC