Central Information Commission Judgements

Mr.R K Roy vs East Central Railway (Hajipur) on 20 January, 2011

Central Information Commission
Mr.R K Roy vs East Central Railway (Hajipur) on 20 January, 2011
                       In the Central Information Commission 
                                                    at
                                             New Delhi

                                                                         File No: CIC/AD/A/2010/001761
Date  of Hearing :  January 20, 2011

Date of Decision :  January 20, 2011


Parties:



           Appellant

           R.K.Roy
           Janki Niwas Road No.2,
           Dwerikepuri, Hanuman Nagar, 
           Patna­ 800 020

           The Appellant was absent.


           Respondents

           East Central Railway
           Office of General Manager,
           Hajipur­ 844 101



           Represented by:  Shri Rajesh Kumar, Dy. CPO and Ms. Garima Srivastava, Dy.CPO.

Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                             Decision Notice




The Commission  directs the CPIO to supply the information.
                       In the Central Information Commission 
                                                           at
                                                   New Delhi


                                                                                      File No: CIC/AD/A/2010/001761


                                                        ORDER

Background

1. The Applicant, through his RTI­application dated 03.05.2010, solicited information against  6 items (a 

to f) from the CPIO, East Central Railway related  to classification/categories of family members of 

Railway  Servant  in  connection  with privilege passes. The CPIO, on 21.06.2010, gave point­wise 

information to Applicant. The Applicant, being dissatisfied with the  CPIO’s reply, filed his 1st­appeal 

with   the   Appellate   Authority   (AA)   on   23.07.2010   stating   that   the   CPIO   had   furnished   incorrect 

information with regard to Item No. 2 (i.e. “Widowed daughters provided they are dependent on the  

Railway Servant (whether Dependent relative or Family member)” of his RTI­application.  The AA, in 

his   decision   dated   27.08.2010,   cited   a   Memorandum   issued   by   Ministry   of   Personnel   Public 

Grievances   &   Pensions   Department   of   Pension   &   Pensioner’s   Welfare   which   clarified   that   the 

“Unmarried/Widowed/Divorced   daughter,   upto   the   date   of   marriage/remarriage   or   till   she   starts  

earning whichever is earliest is covered in the definition of family for the purpose of eligibility for  

family pension and not for issuing pass.” 

2. The   Appellant   has   now   approached   the   Commission   in   2 nd­appeal   stating   that   “the   CPIO   has  

incorrectly stated that widow daughters may be treated as dependent relative whereas it is clear from  

Rule 2 of the Railway servant (Pass) Rules, 1986 that the widowed daughter has been included in  

the list of family members” He has also complained against AA for supporting the CPIO’s reply and 

unnecessarily citing definition of family members for family pension. 

Decision

3. During the hearing, the Respondents stated that they had inadvertently misinterpreted the Rule in 

respect of Unmarried/widowed/divorced daughter  in their reply to the Appellant, and, that the  correct 
information  is now available with them and that he is ready to  provide the same to the Appellant. 

They regretted  having committed the above mistake while trying to interpret the rules.  

4. In  view  of  the  above,  the  Commission directs the CPIO to supply the correct information to the 

Appellant within 2 weeks of the receipt of this order.

5. The appeal disposed of with the above direction. 

(Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. R.K.Roy
Janki Niwas Road No.2,
Dwerikepuri, Hanuman Nagar, 
Patna­ 800 020

2. The Appellate Authority
East Central Railway,
Office of General Manager,
Hajipur­ 844 101

3. Public Information Officer,
East Central Railway,
Office of General Manager,
Hajipur­ 844 101

4. Officer In­charge, NIC