In the Central Information Commission
at
New Delhi
File No. CIC/AD/A/2011/001257
Date of Hearing : August 25, 2011
Date of Decision : August 25, 2011
Parties:
Appellant
Shri Manohar Lal,
Gulmahia Chak, Sabalpur,
Patna800 009
Bihar
The Appellant was not present.
Respondents
East Central Railway
Office of Divisional Railway Manager
Danapur Division
Danapur
Represented by: Shri Manoj Kumar, PIO--present at NIC VC facility at Patna.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001257
ORDER
Background
1. The Applicant, through his RTIapplication dated 06.01.2011, filed with the PIO, East Central Railway,
Danapur, wanted to know: whether the amount of pension being paid to him is correct; if not, then
why it has not yet been corrected; by what time it would be corrected; when would he get the full
payment. The PIO, on 06.01.2011, gave an interim reply to the Applicant informing him that his
request for information has been forwarded to the concerned sections for response. Since the
Applicant did not receive the desired information within the stipulated time period, he filed his 1 st
appeal with the Appellate Authority (AA) on 17.02.2011 which was apparently not decided by the AA.
The Appellant, therefore, filed the present petition dated 22.04.2011 before the Commission
complaining against nonsupply of information by the Respondents.
Decision
2. During the hearing, the Respondents stated that they, after examining the records related to the
Appellant’s pension case and copies of certain orders provided by the Appellant to them, have come
to a conclusion that the Appellant’s case is a genuine one and needs to be considered positively and
therefore are trying to calculate the same based on records that are available since an earlier
calculation that had been made in response to the RTI application was found to be incorrect. .
3. In view of the Respondents’ statement above, it is directed that the PIO shall provide to the Appellant
the factual position of his pension payment case by 30.09.2011. It is also recommended that the
public authority take a decision on the Appellant’s pension payment case preferably by the same
date.
4. Appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Manohar Lal,
Gulmahia Chak, Sabalpur,
Patna 800 009
Bihar
2. The Appellate Authority
East Central Railway
Office of Divisional Railway Manager
Danapur Division
Danapur
3. Public Information Officer
East Central Railway
Office of Divisional Railway Manager
Danapur Division
Danapur
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant
may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1) copy of RTI
application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of the
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the
complaint. In the prayer, the Appellant may indicate, what information has not been provided.