Central Information Commission Judgements

Ms.Suahma Sharma vs Ministry Of Railways on 24 May, 2011

Central Information Commission
Ms.Suahma Sharma vs Ministry Of Railways on 24 May, 2011
              In the Central Information Commission 
                                     at                                                                            New 
                                                  Delhi
                                                                                           File No: CIC/AD/A/2011/000594

Date of Hearing        :  May 24, 2011


Date of Decision     :  May 24, 2011




Parties:


       Appellant 


       Ms. Sushma  Sharma                                                                                            C/o Sri 
Baldeo Sharma,                                                                                              Vill­Sitapur, 
Pobagnan,                                                                                         Distt­Howrah, 
                                                                                        West Bengal.

       Represented by: The Applicant alongwith one Sh. Rajendra Sharma 




       Respondent


       South Eastern Railways, 

       11 Garden Reach Road,

       Kolkata




       Represented by: Mr. B N Soren, through Video Conference

                       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/2011/000594

                                                        ORDER

Background:

1. The Applicant filed an RTI request dated 27.07.2009 before the PIO, South Eastern Railway seeking the Xerox 

copy of notesheet of the decision of competent authority alongwith detail history of the case as intimated vide 

Sr. Personnel Officer (IR)’s letter No. P/Comp/HQ/SS/L/50 dated 04.02.2005 and any payment if due by the 

Railways to the Applicant’s deceased mother (Mrs. Sumitra Sharma) who was employed as a casual worker 

with the Railways till her demise. The APIO replied on 29.07.2009 acknowledging the receipt of the Appellant’s 

letter and informing her that the application had been forwarded to the concerned departments for furnishing 

the requisite information. The Applicant filed the First Appeal on 02.02.2010 being dissatisfied with the reply of 

the APIO. Consequently, a Second appeal was filed before the Central Information Commission on 12.01.2011 

seeking the same information.

Decision:

2. During the hearing the Appellant submitted that she is concerned only with the dues, if any, pending with the 

Railways in the account of her mother who had been employed with the Railways   when she expired. The 

Appellant contended that her mother Mrs. Sumitra Sharma had been regularised before her death. In support 
of her contention she produced a list of candidates who have been selected for the post of Class IV with the 

name of her mother included in the list.  The Respondent explained that the Appellant’s mother was a casual 

labourer and that she was screened for regularization of her service and had passed the test. But before she 

could be issued the regularization order she expired.  He pointed out that the Appellant had approached the 

Supreme Court in this matter and that the Supreme Court had turned down her petition.   The Respondent 

further stated  that the copies of the notesheets being sought by the Appellant in her RTI application has been 

furnished  to  her  by  the  APIO.    The Respondent further added that   a reply had also been furnished on 

15.03.2011 wherein it was clarified to the Appellant that there were no dues pending with the Railways and 

that the Appellant’s deceased mother had not declared as regularised.

3. The Appellant has not asked for any further information apart from the photo copies of the notesheets which 

have been provided on 24.08.2009. This information, as  submitted by the Respondents, has been furnished to 

the Appellant. 

4. Since the issue in this case has already been conclusively decided by the Supreme Court holding that the 

Appellant’s   mother   was   not   a   regularised   employee   and   since   the   information   sought   has   already   been 

provided, the Commission decides the case as closed. 

5. This Appeal is accordingly disposed of. 



                                                                                                                                          



                                                                                                  (Annapurna Dixit)
                                                                                           Information Commissioner
Authenticated true copy 




  (G.Subramanian)                                                                                                                 Deputy 
   Registrar

Cc:

1.       Ms. Sushma  Sharma                                                                                                    C/o Sri 
Baldeo Sharma,                                                                                                        Vill­Sitapur, 
Pobagnan,                                                                                                    Distt­Howrah, 
                                                                                                      West Bengal.
 2.       Mr. A K Halder, APIO

        South Eastern Railways, 

        11 Garden Reach Road,

        Kolkata




3.      Appellate Authority

        South Eastern Railways,

        Garden Reach, 

        Kolkata




4.       Officer in Charge, NIC