In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000056
Date of Hearing : February 11, 2011
Date of Decision : February 11, 2011
Parties:
Applicant
Shri Manoj Kumar Sinha
Shankar Nagar
Gali No.1
Line Par
Moradabad 244 001
Uttar Pradesh
The Applicant was present along with his representative Shri Sushil Kumar during the hearing.
Respondents
The Public Information Officer
Ministry of Railways
EDPCI and PIOVII
Railway Board
Rail Bhawan
New Delhi
Represented by : Shri Salim Mohd. Ahmed, Deputy Director
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/2011/000056
ORDER
Background
1. The Applicant filed an RTI application dt.29.5.10 with the PIO, Ministry of Railways seeking
information against 6 points with regard to Break Down Allowance. Shri D.M.Gautam, CPIO7 replied
on 13.7.10 enclosing the information furnished by Shri Chander Parkash, Joint Director/Estt. (P&A).
With regard to points 1,2,4 and 5, he enclosed a copy of Rule 1420(1)IRECII/1987 and Ministry’s
letter dt.25.9.09. With regard to points 3 and 6, he stated that clarifications are not covered under
RTI. The Applicant filed an appeal dt.4.8.10 with the Appellate Authority commenting on the reply
provided. Shri P.K.Sharma, Appellate Authority replied on 14.9.10 enclosing the point wise
clarification furnished by Shri Salim Mohd. Ahmed. Being aggrieved with the reply, the Applicant filed
a second appeal dt.14.10.10 before CIC.
Decision
2. During the hearing, the Appellant complained that the control staff monitoring relief operations of the
breakdown has been disqualified from getting Break Down Allowance and that the prevailing norms
for granting and denying special concessions to different categories of staff have not been
provided. The Applicant in this connection demanded that the special concessions be made
applicable to all categories of staff attending the breakdown duties. The Commission while holding
that the Appellant is only seeking redressal of his grievance however, in the interest of the Appellant,
recommends that the PIO bring this matter to the attention of the competent authority so that a
decision can be taken after following due procedure, preferably within the next couple of months..
3. The PIO is also directed to review the information sought once again and to provide point wise
information based on discussions which took place during the hearing including details of the special
concessions in breakdown allowance. The information should reach the Appellant by 15.3.11.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Manoj Kumar Sinha
Shankar Nagar
Gali No.1
Line Par
Moradabad 244 001
Uttar Pradesh
2. The Public Information Officer
Ministry of Railways
EDPCI and PIOVII Railway Board
Rail Bhawan
New Delhi
3. The Appellate Authority
Ministry of Railways
Advisor (IR) and AAVII
Railway Board
Rail Bhawan
New Delhi
4. Officer Incharge, NIC