Central Information Commission Judgements

Mr.Rabindra Nath Mitra vs Ministry Of Railways on 22 June, 2011

Central Information Commission
Mr.Rabindra Nath Mitra vs Ministry Of Railways on 22 June, 2011
                       In the Central Information Commission 
                                                     at
                                                 New Delhi

                                                                            File No: CIC/AD/A/2011/000996



Date  of Hearing :  June 22, 2011

Date of Decision :  June 22, 2011


Parties:

           Applicant

           Shri Robindra Nath Mitra
           H.No.61­K/3
           Pushpanjali Nagar
           Bhawapur
           Allahabad 211 016

           The Applicant was represented by Ms.Shalini Mitra who was present at NIC Studio, Allahabad

           Respondents



           North Central Railway
           Divisional Railway Manager's Office
           Allahabad Division
           Allahabad

           Represented by : Shri K.M.Narayan, PIO & Sr.DPO
                                     ­ NIC Studio, Allahabad




                         Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission 
                                                            at
                                                    New Delhi
                                                                                            File No: CIC/AD/A/2011/996


                                                         ORDER

Background

1. The Applicant filed an RTI Application dt.14.12.10 with the PIO, , North Central Railway, Allahabad 

seeking information details of his pension such as the full pension amount which will get credited 

monthly to his bank account which should include benefit of 6th  CPC, commutation, DA etc.   Shri 

K.M.Narayan, PIO replied on 12.1.11 enclosing the information dt.10.1.11 furnished by Sr.DFM who 

stated that   information sought relates to pre­2006 retiree for which the pensioner has to submit a 

prescribed  duly filled in proforma to the Personnel Branch.  The Applicant filed an appeal dt.24.1.11 

with the Appellate Authority stating that he had met the PIO in order  to submit the above specified 

proforma  and that the PIO who is also the Sr.DPO did not accepted the same.  He also stated that 

the concerned authority verbally communicated to him that that the proforma needs to be submitted 

to the Personnel Branch of the last working place i.e. Railway Electrification.   The PIO replied on 

17.2.11 enclosing the information dt.14.2.11 furnished by Sr.DFM who stated that documents have 

not been received and that action will be taken on receipt of the same.   Being aggrieved with the 

reply, the Applicant filed a second appeal dt.7.3.11 before CIC.

Decision

2. During   the   hearing,   the   Respondents   submitted   that   the   grievance   of   the   Appellant   has   been 

redressed. The Appellant’s representative complained about the delay in supply of information.  The 

Commission however noted that the PIO had furnished a reply within the stipulated period  advising 

the Appellant the procedure to be adopted for getting details of his pension.  Hence the complaint of 

the Appellant lacks merit. 

3. The case is closed at the Commission’s end.

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

Cc:

1. Shri Robindra Nath Mitra
H.No.61­K/3
Pushpanjali Nagar
Bhawapur
Allahabad 211 016

2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad

3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad

4. Officer in charge, NIC