CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office),
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/000777/3507
Appeal No. CIC/SG/A/2009/000777
Relevant Facts
emerging from the Appeal:
Appellant : Shri P.K. Shrivastav,
(Retried SSE (ART), Gvaliar,
55, Saket nagar, Tansen Road, Gvaliar(Madhay
Pradesh)
Respondent : Mr. Manoj Seth, IRTS
Divisional Railway Manager,
North Central Railway,
Jhansi, UP
RTI application filed on : 12.06.2007
PIO replied : 11.07.2007
First Appeal filed on : 29.06.2007
First Appellate Authority order : 23.12.2008.
Second Appeal received on : 17.04.2009
Information Sought:
The Appellant had sought for information regarding Leave Account. According to him given facts
in leave account were not correct. Finally, he requests for payment on the basis of correct leave
account details.
The reply PIO:
The photo copy of leave account had been provided in his early requested. However, what he
mentioned does not come under RTI Act 2005. He had requested for payment on the basis of
correct leave account details.
The First Appellate Authority ordered:
Order of first appellate authority is not attached/mentioned.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Shri P.K. Shrivastav
Respondent : Mrs. Radha Bhatacharya, PIO
The queries of the appellant actually do not seek any information but asked for case to be settled
and the nature of statement saying that appropriate credits have not been given to him. The
appellant is not seeking information as defined under Section 2(f) of the RTI Act.
Decision:
The Appeal is dismissed.
The appellant has not sought information as defined under Section 2(f) of the ACT.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
1st June 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(Rnj)