Central Information Commission Judgements

Mr.Chandra Bhushan vs Ministry Of Railways on 9 June, 2011

Central Information Commission
Mr.Chandra Bhushan vs Ministry Of Railways on 9 June, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                            File No: CIC/AD/A/2011/000834



Date of Hearing :  June 9, 2011

Date of Decision :  June 9, 2011


Parties:



           Appellant

           Shri Chanderbhushan
           S/o Saj Nath, D­65/95, Lahartara,
           Varanasi



           The Appellant was present through his counsel, Shri P.K. Mukherjee at NIC VC        facility   at 
           Varanasi.



           Respondents

           North Eastern Railway
           Divisional Railway Manager's Office
           Varanasi Division
           Varanasi

           Represented by : Shri Satyanarayan, PIO and Shri Arvind Srivastava, APO--present at NIC VC  
                   facility at Varanasi.




Information Commissioner              :   Mrs. Annapurna Dixit



___________________________________________________________________
                      In the Central Information Commission 
                                                       at
                                                New Delhi

                                                                                 File No: CIC/AD/A/2011/000834


                                                     ORDER

Background

1. The Applicant filed his RTI application with the PIO, North Eastern Railway, Varanasi on 11.11.2010 

seeking various information in respect of appointment of ‘Safaiwala’ in Varanasi Division of the public 

authority. The Applicant, however, did not receive any reply from the PIO and, therefore, filed his 1st­

appeal with the Appellate Authority on 20.12.2010. Subsequently, on 29.12.2010, the PIO forwarded 

the   point­wise   information   to   the  Applicant  which  he  had  received  from  the  Assistant  Personnel 

Officer.  The  Appellant   thereafter  filed  the  present  appeal  before  the  Commission  on  07.02.2011 

putting forth his grievance against the public authority for not giving him appointment despite ‘earning 

of required days’ by him.

Decision

2. During the hearing, the Counsel for the Appellant stated that the Respondents have not furnished the 

correct information to him in respect of ‘earned days’. The Respondents stated that information has 

been given on the basis of the records available with them. 

3. Since the dispute  such as the above one cannot be settled through the present proceeding, it was, in 

the interest of the Appellant, suggested that the Respondents hold a hearing with the Appellant in the 

presence of the officers concerned and based on the records available with both sides identify the 

exact number of ‘earned days’ and provide the same to the Appellant. They may do so within 20 days 

of receipt of this order.

4. The appeal is disposed of accordingly.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Chanderbhushan
S/o Saj Nath, D­65/95, Lahartara,
Varanasi

2. The Public Information Officer
North Eastern Railway
Divisional Railway Manager’s Office
Varanasi Division
Varanasi

3. The Appellate Authority
North Eastern Railway
Divisional Railway Manager’s Office
Varanasi Division
Varanasi

4. Officer in charge, NIC