Central Information Commission Judgements

Mr.Mohan Lal Purohit vs Ministry Of Railways on 14 March, 2011

Central Information Commission
Mr.Mohan Lal Purohit vs Ministry Of Railways on 14 March, 2011
                       In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                               File No: CIC/AD/A/2011/000268

Date  of Hearing :  March 14, 2011

Date of Decision :  March 14, 2011


Parties:

           Applicant

           Shri Mohan Lal Purohit
           17 E / 450
           Chaupsani Housing Board
           Jodhpur
           Rajasthan

           The Applicant was present during the hearing.

           Respondents



           North Western Railway
           Divisional Railway Manager's Office
           Bikaner Division
           Bikaner

           Represented by : Shri S.R.Meena, APIO & ADEE
                                     Shri L.R.Meena, Sr.DPO
                                     Shri V.K.Sharma, CPI




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice




The Commission noted that the objective of the RTI application  has been achieved and that the Appellant has 

been given his additional increment.  Even so, in the interest of the Appellant  the PIO is directed  to provide 
 file notings/communications   based on which the advance increment to the Appellant was approved,  to the 

Appellant   so   that   the   Appellant   can   satisfy   himself   as   to   how   the   decision   was   arrived   at   for   providing 

additional increment to him and also why there was such a delay.   
                        In the Central Information Commission 
                                                             at
                                                    New Delhi

                                                                                          File No: CIC/AD/A/2011/000268


                                                         ORDER

Background

1. The Applicant filed an RTI application dt.28.6.10 with the PIO, DRM Office, North Western Railway, 

Bikaner.   He stated that in April 1995, three employees of Bikaner Division including   himself   had 

appeared   for   Part   B   of   Civil   Engg.   Exam   and   were   declare   successful   and   that   as   a   form   of 

encouragement  they were given an advance  increment.  However, the same was not extended to 

him while it was provided to the other two.   In this context, he wanted to know the rules by which 

additional increment was given to the other two employees as also the rules based on which he was 

denied the increment even after  being declared as successful.  The PIO replied on 30.8.10 informing 

him that reply has already been furnished on 21.7.10, while enclosing a   copy of   the reply. The 

Applicant filed an appeal dt.8.9.10 with the Appellate Authority stating that information has not been 

not received by him till date.  The PIO on the directions of the Appellate Authority replied on 19.10.10 

enclosing the desired information from the concerned department.   Being aggrieved with the reply, 

the Applicant filed a second appeal dt.18.11.10 before CIC.

Decision

2. During the hearing, the Respondent submitted that the Appellant’s grievance has been redressed 

since   after   reviewing   the     facts  and  circumstances,  the  Appellant  has  been  given  an  additional 

increment.    The  Appellant however, complained at this stage about the   delay in giving him the 

increment.

3. The Commission noted that the objective of the RTI application   has been achieved and that the 

Appellant has been given his additional increment.  Even so, in the interest of the Appellant  the PIO 

is directed   to provide file notings/communications   based on which the advance increment to the 
Appellant was approved,   to the Appellant so that the Appellant can satisfy himself as to how the 

decision was arrived at for providing additional increment to him and also why there was such a 

delay.       The   information   should   reach   the   Appellant   by   14.4.11   and   the   Appellant   to   submit   a 

compliance report to the Commission  by 21.4.11.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Mohan Lal Purohit
17 E / 450
Chaupsani Housing Board
Jodhpur
Rajasthan

2. The Public Information Officer 
North Western Railway
Divisional Railway Manager’s Office
Bikaner Division
Bikaner

3. The Appellate Authority 
North Western Railway
Divisional Railway Manager’s Office
Bikaner Division
Bikaner

4. Officer Incharge, NIC