Central Information Commission Judgements

Mr.O R Chandra Sekaran vs Ministry Of Railways on 9 November, 2011

Central Information Commission
Mr.O R Chandra Sekaran vs Ministry Of Railways on 9 November, 2011
                     In the Central Information Commission 
                                                   at
                                             New Delhi

                                                                          File No. CIC/AD/A/2011/001692


Date of Hearing :  November 9, 2011

Date of Decision :  November 9, 2011



Parties: (Heard through video conference)

  

Appellant


Shri O.R. Chandra Sekaran
4/5A, 7th Cross, Sundar Nagar,
Tiruchirappalli  620 021
Tamilnadu



The Appellant was present and was assisted by Shir R Panaivelu.
 
Respondents 


Southern Railway
Madurai

Represented by: Shri S.A. Mathivanan, APIO and Shri Jai Prakash, Welfare Inspector.

                       Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission 
                                                              at
                                                     New Delhi

                                                                                          File No: CIC/AD/A/2011/001692
                                                          ORDER

Background

1. The Applicant field his RTI­application dated 01.12.2010 with the PIO, Southern Railway, Madurai. 

Through  this  application,  he  wanted to know as to when the public authority would pay him his 

pending OTA claim and safety award. The PIO on 15.12.2010 forwarded this application to the Safety 

Department   for   response.   Thereafter   on   21.12.2010,   the   PIO   Commercial   Department   sent   the 

required   information   to   the   Appellant   which   he     received   from   the   Sr.   Divisional   Safety   officer. 

Subsequently, one more reply dated 04.01.2011 from the DPO, MDU was also sent to the Appellant 

informing him that OTA slips for the period 02.08.2008 to 16.08.2008 have not been received by them 

and hence payment could not be made. The Appellant, being dissatisfied with these two replies, filed 

his first appeal with the Appellate Authority (AA) on 22.01.2011. The AA, in response, through his 

order dated 15.03.2011 held that the information given to the Appellant is correct. The Appellant, 

being   dissatisfied   with   the   AA’s   finding,   filed   the   present   petition   before   the   Commission   on 

07.07.2011 reiterating his grievance about non­payment of his above dues.

Decision

2. During the hearing, the Appellant stated that he wants to know as to when the public authority would 

make the above  payments  to  him. The PIO stated that they have since got the approval of the 

competent authority on the payment matter of the Appellant and that they would now be able to make 

the full payment to the Appellant within one month period.   The Appellant was satisfied with this 

assurance given by the Respondents.   

3. Since there is nothing by way of information which can be ordered to be disclosed to the Appellant in 

the present case, it is decided not to pursue this matter any further. It is, nevertheless, recommended 

that the public authority , as assured by the PIO, make the above payment to the Appellant by 15th of 

December, 2011.

4. Appeal is closed accordingly.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri O.R. Chandra Sekaran
4/5A, 7th Cross, Sundar Nagar,
Tiruchirappalli  620 021
Tamilnadu

2. Appellate Authority & 
ADRM
Southern Railway
Divisional Office
Commercial Branch
Madurai

3. Public Information Officer & 
Sr. DCM
Southern Railway
Madurai 

4. Officer in charge, NIC