Central Information Commission Judgements

Mr.K Parameshwaran vs Ministry Of Railways on 19 October, 2010

Central Information Commission
Mr.K Parameshwaran vs Ministry Of Railways on 19 October, 2010
                               Central Information Commission

                                                                                                        CIC/AD/A/2010/001035
                                                                                                       Dated October 19, 2010


Name of the Applicant                                        :     Shri K.Parmeshwaran


Name of the Public Authority                                 :     DRM Office, Southern Railway
                                                                   Salem


Background

1. The  Applicant  filed  an   RTI   application  dt.5.2.10 with  the  PIO,  Southern  Railway, Salem  seeking 

certified copy of his pay bills of various months, particulars of mode of payment for the above bills 

and his leave particulars from 1.4.09 to 31.8.09. Ms.Chandrika Jayasankar, PIO replied on 18.2.10 

enclosing the certified copy of the pay bill for the period ending 10.5.09 to 10.9.09 and the leave 

particulars   from   1.4.09   to   31.8.09.     Not   satisfied   with   the   reply,   the     Applicant   filed   an   appeal 

dt.12.3.10 with the Appellate Authority stating that information sought against point 5 has not been 

supplied. Ms.Chandrika Jayasankar, PIO replied on 23.4.10 stating that the salary bill for the period 

ending 10.9.09 was not generated since the Applicant was on long sick leave.  Hence copy of pay bill 

for the period ending 10.9.09 was not supplied in the reply given on 18.2.10 and that there is no 

refusal of information. Being aggrieved with the reply, the Applicant filed a second appeal dt.20.5.10 

before CIC reiterating his request for information against points 5 and 6.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for October 

19, 2010 through video conferencing.  

3. Ms.Chandrika Jayasankar, PIO representing the Public Authority was present at NIC Studio, Salem.

4. The Appellant was not present during the hearing.

Decision

5. With regard to point 5, Ms.Chandrika Jayasankar, Respondent PIO submitted that the Appellant was 

not paid during the time he was on sick leave and had not reported for duty. However, this issue was 

sorted out later. According to her the existing  computerized system allows an individual to see details 

of payments of salaries etc. on the computer but does not allow the paybill to be generated for the 

period the salary has not been paid. Hence no paybill for the said period mentioned in point 5 could 
be generated and provided to the Appellant With regard to point 6, she submitted that payment is 

made through bank and the bank account No. and the bank code number are available on the pay 

bills already supplied to the Appellant.

6. The Commission after hearing the submission by the Respondent holds that all  available information 

has been provided to the Appellant and accordingly disposes of the appeal and closes the case at the 

Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri K.Parmeshwaran
H.No.604/1601
Gandhi Maa Nagar
Peelamedu (PO)
Coimbatore 641 004

2. The PIO
Southern Railway
Divisional Railway Manager’s Office
Personnel Branch
Salem

3. The Appellate Authority
Southern Railway
Divisional Railway Manager’s Office
Personnel Branch
Salem

4. Officer incharge, NIC