Central Information Commission Judgements

Mr.Shri Amitabh Ranjan vs Eastern Railway (Kolkata) on 26 May, 2010

Central Information Commission
Mr.Shri Amitabh Ranjan vs Eastern Railway (Kolkata) on 26 May, 2010
                        Central Information Commission

                                                                       CIC/OP/C/2009/000057­AD
                                                                               Dated May 26, 2010



Name of the Applicant                         :   Shri Amitabh Ranjan


Name of the Public Authority                  :   DRM Office
                                                  East Central Railway
                                                  Mughalsarai


Background

1. The Applicant filed his RTI application dt.6.2.08 with the CPIO, Ministry of Railways, New 

Delhi.   He stated that he has not received the salary for the month of Feb.1997 and 

arrears of pay and allowances for the period 15.1.96 to 18.2.97,  after implementation of 

the 5th Pay Commission either from RPF or SPG.  He further added that he was informed 

by the Divl. Security Commissioner, RPF, Mughalsarai Division vide letter dt.3.2.99 that 

pay for the month of Feb.97 has been declared unpaid by cashier due to non receipt and 

that he was advised to approach DAO/NR in regard to the arrear amount.  He was also 

informed that payment of arrears   after pay fixation will be done by the authority under 

which he had obtained stipends.  In this context, he requested for information against 2 

points. Shri V.K.Samuel, APIO, Railway Board transferred the RTI application to Eastern 

Railway, Kolkatta, East Central Railway, Hajipur and Northern Railway, New Delhi on 

7.3.08. The PIO Eastern Railway, Kolkatta replied on 14.7.08 stating that payment of 

arrears   as well as fixation of pay pertain to MGS Division now EC Railway and that 

salary for the month of Feb.97 was unpaid at MGS Division, EC Railway. Not satisfied 

with the reply, the Applicant filed a complaint dt.1.1.09 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing 

for May  26, 2010.  

3. Shri S.C.Srivastava, PIO, and Shri L.K.Rai, Chief OS represented the Public Authority.

4. The applicant was heard through audio conferencing.

Decision

5. The Respondent submitted that the RTI application was not received by the office and 

that they  had come  to know about the case only after receipt of the hearing notice from 

the Commission.  He added that immediately thereafter the matter was looked into and it 

was found that the salary for the month of Feb.97 was unpaid to the Appellant since he 

had not turned up in the office to collect the same.  He requested the  Appellant to visit 

the office and collect the cheque.  He further added that the arrears are being processed 

for payment and that the same will be released to the Appellant  within a fortnight.

6. Since   the   grievance   of   the   Appellant   has     been   redressed   the   appeal   is   accordingly 

disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Amitabh Ranjan
Inspector of Police
O/o Supdt. of Police
CBI, ACB
Dr.S.K.Singh Path
Bailery Road
Patna

2. The PIO
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai

3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai

4. Officer incharge, NIC

5. Press E Group, CIC