Central Information Commission Judgements

Mr. Prem Kumar vs Eastern Central Railway on 13 May, 2009

Central Information Commission
Mr. Prem Kumar vs Eastern Central Railway on 13 May, 2009
                 CENTRAL INFORMATION COMMISSION
                     Club Building, Old JNU Campus,
                   Opposite Ber Sarai, New Delhi 110067.
                           Tel: + 91 11 26161796

                                              Decision No. CIC/SG/A/2009/000528/3218
                                                     Appeal No. CIC/SG/A/2009/000528

Relevant Facts

emerging from the Appeal

Appellant : Mr. Prem Kumar
Eastern Central Railway,
Office of the Divisional Rail Manager,
Sonpur.

Respondent : The Public Information Officer
Eastern Central Railway,
Office of the Dy. General Manager (G),
GM Office, Hajipur – 844401.


RTI application filed on            :       12/09/2008
PIO replied                         :       07/10/2008
First appeal filed on               :       23/12/2008
First Appellate Authority order     :       02/02/2009
Second Appeal received on           :       23/03/2009

Information sought: -

The Appellant in his RTI has sought following informations about the procedure, rules and
time limit of Railway Board for payment of TA bills. He has also sought information about
the action taken on his TA bill, misplacement of TA Bills and action taken against those
behind the misplacement of TA bills. He has enquired about non-payment of TA bill for
the month of February 2008 to till date.

The PIO’s Reply:

The PIO replied to the appellant that:

S. No. Information Sought PIO’s Reply

1. Kindly provide me procedure for TA bill is sent to Account department for
payment of TA Bills the inspection after being received from
Bill section. Payment is made then after.

2. Provide details of Rules of Railway Not Available.

Board which governs the procedure of
payment of TA Bills.

3. Provide order of Railway Board which Not available in this office.

relates to limit/schedule of time/days
of stages of payment of TA Bills.

4. Provide of reason for the providing of TA bill of February 20087 of related
such reply to me against above employee has not been received by bill
referred letter no. at S. No. (ii) by the section/Sonpur. This office has informed
GM(P). Inspite of submission of my him about non-receipt of his TA in bill
TA bills to DRM(P) which section of Sonpur vide letter dated
documentary evidence have submitted 02/07/2008 in reply of his letter dated
to DRM/SSE with my application 23.6.2008. His letter dated 8.8.8 has also
dated 08.08.08. been not received in Bill Section.

5.       Provide the details of action taken            TA bill has not been received in Bill
         against my this TA Bills.                      Section.
6.       Provide the details of responsibility          Action can be taken only after knowing
         against misplacement of my TA bills.           that which officer gave the TA bill.
7.       Provide the details of action taken            As above.
         against the responsible person who
         misplaced my TA bills.
8.       Provide the details for non payment of         As said in question no 5.
         my TA bills for the month of February
         2008 to till date.

The First Appellant Authority’s Order:
The First Appellant Authority ordered, “The Appellant can co-ordinate with the Senior
Divisional Personnel Officer for disposal of complaint and delay in TA bills. The Senior
Divisional Personnel Officer is directed to provide the desired information within 20 days
and to take action to resolve the complaint.”

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Prem Kumar
Respondent: Mr. D.K. Verma, PIO
The appellant states that he has received the information.

Decision:

The appeal is disposed.

The information has been received by the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
13th May, 2009

(In any correspondence on this decision, mentioned the complete decision number.)