In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001122
Date of Hearing : August 2, 2011
Date of Decision : August 2, 2011
Parties:
Applicant
Shri G Thirumalai
3 (Old), 34 (New
Tilak Street,
T.Nagar
Chennai - 6000017.
Applicant was not present.
Respondent(s)
Ministry of Railways
Joint Secy (G) & PIOII
Railway Board
Rail Bhawan,
New Delhi.
Represented by : Shri Ajay Jha, M/o Railways
Shri B M Sharma.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001122
ORDER
Background
1. The RTI Application dated 21.8..2010 was filed by the Applicant with the PIO, Ministry of Railways,
Railway Board, New Delhi seeking information related to his pension and other related matters. He stated
that he had sent a number of letters /representation/reminders to the officials of the Railway Board and that he
has not received any response from any one of them. In this connection he wanted to know whether the
representations submitted by him have been received or not by the concerned officials, present status of the
representation, and decision taken on them or likely to be taken. The CPIO, Railway Board replied on
19.10.2010 stating that “Available records of ERBIII do not indicate receipt of representations mentioned in
the application. However grievances raised by the applicant with regard to revision of pension and family
th
pension as per 6 CPC recommendations, date birth of his wife Mrs. Srirangam Thirumalai and payment of
DR on pension for the period 1.3.96 to 20.6.02 have already been settled vide sanction order/calculation
sheet No. E2001/PNI/92/RB3 dated 28.5.09 issued in his case for revision of his pension/family pension as
th
per 6 CPC recommendations. Based on the said calculation sheet, Pay & Accounts Officer, Railway Board
has already issued PPO No.PAO/RB/0187180055 dated 16.11.2009 for payment of revised pension through
pension disbursing bank.”
2. The Applicant thereafter filed his first appeal on 12.11.2010 commenting on the PIO’s reply and
requesting for the Appellate Authority to arrange for an enquiry to be conducted in respect of the missing 10
letters sent by him and also to fix responsibility for the lapse in dealing with his letters and for having disposed
of his RTI Application in such a casual manner. The Appellate Authority replied on 31.12.2010 stating that
“The information sought in the original application has already been provided stating that the available records
do not indicate receipt of these letters. The request for conducting inquiry and fixing responsibility in an
appeal is beyond the purview of the provisions of the RTI Act”. Being aggrieved with this reply the Applicant
filed his second appeal before the Commission on 9.2.11.
Decision.
3. During the hearing the Respondent handed over a copy of his rejoinder dated 22.7.11. He also
informed the Commission that subsequent to the first appeal, the RTI Application filed by the
Appellant was registered as a grievance matter and accordingly his pension fixation was examined
and found to be in order. This information was provided to the Appellant vide letter dated 7.4.11.
The Appellant was also informed that no revision is required in the one third of the pension/family
pension already sanctioned to the Appellant vide Railway Board’s letter dated 28.5.09. It was
suggested that the Appellant also approach the DOP & PW who, when contacted by the Appellant
replied to the Appellant on 26.5.11 informing him that his pension fixation has been done correctly.
4. Since there is no further communication from the Appellant after receiving the information from the
Railway Board and the DOP & PW, it is assumed that he is now satisfied with this information.
5. The Appeal is accordingly disposed off and the case closed at the Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc
1. Shri G Thirumalai
3 (Old), 34 (New
Tilak Street,
T.Nagar
Chennai – 6000017.
2. The Public Information Officer
Ministry of Railways
Joint Secy (G) & PIOII
Railway Board
Rail Bhawan,
New Delhi.
3. The Appellate Authority
Ministry of Railways
Secretary & AA – II
Railway Board,
Rail Bhawan
New Delhi.
4. Officer in charge, NIC.
.