Central Information Commission Judgements

Mr.Gurdev Singh Azad vs Ministry Of Railways on 27 July, 2011

Central Information Commission
Mr.Gurdev Singh Azad vs Ministry Of Railways on 27 July, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                             File No: CIC/AD/C/2011/000709




Date  of Hearing :  July 27, 2011

Date of Decision :  July 27, 2011


Parties:

           Applicant

           Shri Gurdev Singh Azad
           Mandir Street
           Azad nagar
           Ferozepur City
           Ferozepur

           The Applicant could not be contacted as the telephone lines in the Commission were not working



           Respondents

           The Public Information Officer
           Northern Railway
           Divisional Railway Manager's Office
           Ferozpur Division
           Ferozpur

           Represented by : Shri Nathu Ram, PIO & Sr.DMM, Ferozepur
                                     Shri Pratap Singh, AA
                                     Shri S.K.Malhotra, ADFM




                         Information Commissioner            :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                        at
                                                 New Delhi
                                                                                   File No: CIC/AD/C/2011/000709


                                                      ORDER

Background

1. The  Applicant   filed  an  RTI   Application  dt.24.12.10  with  the  PIO,  DRM  Office,  Northern  Railway, 

Ferozepur seeking reasons as to why his pay has not been fixed and requesting that  the fixation of 

pay be vetted early .  The PIO replied on 7.2.11 asking the Applicant to approach the office of FA & 

CAO/NR/New Delhi for redressal of his grievances.   Being aggrieved with the reply, the Applicant 

filed a complaint dt.10.3.11 before CIC.  

Decision

2. During the hearing, the Respondents submitted that Appellant retired on 28.2.01 on superannuation. 

His original service statements and other documents were desired by HQ and the same have been 

sent to HQ as the officer was charge sheeted in a criminal case by CBI and convicted by the CBI 

Court, Patiala.  He added that Applicant was informed on telephone that on receiving his original file, 

the Revised PPO will be issued.  When the Commission queried as to whether there was any rule by 

which fixation of pay should not be done against an employee who was arrested and later released 

on bail, the Respondents submitted that they have to look into the records.

3. The Commission after hearing the submission by the Respondents directs the PIO to provide a copy, 

if available,  of the rule/instruction/order by which fixation of pay should not be done for an employee 

who was arrested and later released on bail.  If such a circular/instruction/rule etc.  is not available, 

the PIO may obtain the service records from the HQ and  complete the pay fixation  and provide the 

required information to the Appellant by 15 September, 2011

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

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Gurdev Singh Azad
Mandir Street
Azad nagar
Ferozepur City
Ferozepur

2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Ferozpur Division
Ferozpur

3. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.