Central Information Commission Judgements

Mr.Nachiketa vs Ministry Of Railways on 19 January, 2011

Central Information Commission
Mr.Nachiketa vs Ministry Of Railways on 19 January, 2011
                       In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                          File No: CIC/AD/A/2010/001789
                                                                                  CIC/AD/A/2010/001793
                                                                                  CIC/AD/A/2010/001796
                                                                                  CIC/AD/A/2010/001794
                                                                                  CIC/AD/A/2010/001795

Date  of Hearing :  January 19, 2011

Date of Decision :  January 19, 2011


Parties:

           Applicant

           Shri Nachiketa
           R/o Gehloton Ka Baas
           Magra - Poonjala
           Jodhpur
           Rajasthan

           The Applicant was not present during the hearing.

           Respondents

           Northern Railway
           Divisional Railway Manager's Office
           Jodhpur Division
           Jodhpur

           Represented by :  Shri A.K.Mehta, APIO, Shri Basant Singh, APO and Shri K.C.Bairwa, Sr.DSTE at 
           NIC Studio, Jodhpur

Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice


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

                                                                                         File No: CIC/AD/A/2010/001789
                                                                                                  CIC/AD/A/2010/001793
                                                                                                   CIC/AD/A/2010/001796
                                                                                                   CIC/AD/A/2010/001794
                                                                                                   CIC/AD/A/2010/001795


                                                         ORDER

Background

CIC/AD/A/2010/001789

1. The Applicant filed an RTI application dt.25.4.10 with the PIO, DRM Office, North Western Railway, 

Jodhpur.   He wanted to know under whose directions the payment of arrears was made before 

fixation of pay and the copy of that order by which payment was mad. The PIO replied on 17.5.10 

enclosing the letter dt.3.2.09 from the North Western Railway HQ directing them to pay the arrears 

before 15.3.10.  The Applicant filed an appeal dt.12.6.10 with the Appellate Authority stating that even 

though the order dt.3.2.09 directs that payment be made before 15.3.10  he  was paid 15 days later 

and reiterated his request for the information.  Shri G.N.Sharma, PIO replied on 30.7.10 on behalf of 

the Appellate Authority enclosing the  reply dt.27.7.10 furnished by the concerned officer who stated 

that payment of arrears was made earlier due to the need to calculate IT returns before 31.3.10. Not 

satisfied with the reply,  the Applicant filed his second appeal dt.26.9.10 before CIC.

CIC/AD/A/2010/001793

2. The Applicant filed an RTI application dt.26.4.10 with the PIO, DRM Office, North Western Railway, 

Jodhpur.   He wanted to know under whose orders a sum of Rs.84/­ was deducted from his salary 

even though he had worked on 15.8.09.  The PIO replied on 11.5.10 enclosing the reply furnished by 

Sr.DSTE   who   vide   his   note   dt.11.5.10   stated   that   though   the   amount   was   not   paid   due   to   an 

inadvertent error , it was subsequently paid   the next month.  The Applicant filed an appeal dt.9.6.10 

with the Appellate Authority seeking the name and designation of the officer who was responsible for 
the error   along with copy of the order for deduction of Rs.84/­.   Shri G.N.sharma, PIO replied on 

15.6.10   on   behalf   of   the   Appellate   Authority   enclosing   the   information   dt.13.7.10   furnished   by 

Sr.DSTE who gave only the designation of the official.  Being aggrieved with the reply, the Applicant 

filed a second appeal dt.26.9.10 before CIC. 

CIC/AD/A/2010/001796

3. The Applicant filed an RTI application dt.26.4.10 with the PIO, DRM Office, North Western Railway, 

Jodhpur.  He wanted to know how many people were employed in the cadre of ESM(SM) I, II, III in 

the test room.  The PIO replied on 13.5.10 enclosing the information dt.13.5.10 furnished by Sr.DSTE 

stating that nobody in the cadre of ESM (SM) I II and III is entitled to work in the test room and for 

administrative reasons, two people whose names were also provided were working in the test room. 

The Sr.DPO also provided the information on 7.5.10.  The Applicant filed an appeal dt.9.6.10 with the 

Appellate Authority stating that information provided is incomplete.  The Appellate Authority replied on 

16.7.10 providing further clarification.  Being aggrieved with the reply,  the Applicant filed a second 

appeal dt.26.9.10 before CIC.

CIC/AD/A/2010/001794

4. The Applicant filed an RTI application dt.30.1.10 with the PIO, DRM Office, North Western Railway, 

Jodhpur.  He wanted to know how many people were employed in the cadre of ESM(SM) I, II, III and 

MSM (SM) I, II and III and Helper Khalasi, Head Trolleyman and the name, designation and place of 

posting.  Shri Kailash Panwar, Sr.DPO replied on 4.3.10.  The Applicant filed an appeal dt.4.4.10 with 

the Appellate Authority stating that information provided is incomplete since no information has been 

received   from   Sr.Section   Engineer/Telecom/East.     Shri   G.N.Sharma,   PIO   replied   on   12.7.10   on 

behalf   of   the   Appellate   Authority   enclosing   the   information   dt.30.6.10   furnished   by   Shri   Kailash 

Panwar, Sr.DPO who invited the Applicant for inspection of records with regard to Personnel branch 

and with regard to Sr.DSTE, he informed the Applicant that the information may be sought from 

them.  Being aggrieved with the reply, the Applicant filed a second appeal dt.26.9.10 before CIC.

CIC/AD/A/2010/001795

5. The Applicant filed an RTI application dt.26.4.10 with the PIO, DRM Office, North Western Railway, 

Jodhpur.  He wanted to know under whose orders, he was transferred in Raika Bagh and he wanted 
the copy of that order.   The PIO replied on 1.6.10 enclosing the information furnished by Sr.DSTE 

who vide his note dt.31.5.10 enclosed a copy of the order.  The Applicant filed an appeal dt.12.6.10 

with the Appellate Authority stating that the order is incomplete and only the order from the Personnel 

Branch is required.  The Appellate Authority replied on 16.7.10 providing further clarifications.  Being 

aggrieved with the reply, the Applicant filed a second appeal dt.26.9.10 before CIC.

Decision

CIC/AD/A/2010/001789

6. The Commission on perusal of the documents is not clear as to what further information is required 

by  the Appellant.    The Public Authority  is  therefore, under  no obligation to provide  any further 

information to the Appellant .   The appeal is dismissed   and the case closed at the Commission’s 

end.

CIC/AD/A/2010/001793

7. The Commission on perusal of the documents directs the PIO to provide the name of the officer 

responsible for deducting inadvertently Rs.84/­  (as designation had already been provided) so as to 

reach the Appellant  by 20.2..11 and the Appellant to submit a compliance report  to the Commission 

by 26.2.11.

CIC/AD/A/2010/001796

8. During the hearing, the Respondents submitted that the cadre list for the entire division was provided 

to the Appellant  containing complete information.

9. The Commission  holds that  there is no  further obligation on the Public Authority to provide further 

clarification.  The appeal is dismissed and the case closed at the Commission’s end.

CIC/AD/A/2010/001794

10. During the hearing, the Respondents submitted that information was provided already in respect of 

another RTI application  corresponding to Case No.CIC/AD/A/2010/001796. The Commission therefore  holds 

that   the   Public   Authority   is   therefore,   under   no   obligation  to   provide   further  clarification.     The   appeal  is 

dismissed and the case closed at the Commission’s end.
CIC/AD/A/2010/001795

11. During the hearing, the Respondents submitted that the  Appellant was not transferred but was only 

shifted from night duty to day duty and that the Sr.DSTE has the discretionary power to issue such 

orders and since there is no transfer, there is no role for the  Personnel Branch to play in the shifting 

as  the Appellant is working under Sr.DSTE.

12. The Commission holds that complete information has been provided and accordingly dismisses the 

appeal. 

13. The appeals are disposed of accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Nachiketa
R/o Gehloton Ka Baas
Magra – Poonjala
Jodhpur
Rajasthan

2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Jodhpur Division
Jodhpur

3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Jodhpur Division
Jodhpur

4. Officer Incharge, NIC