Central Information Commission Judgements

Mr.Kalpesh M Paravtiya vs Ministry Of Railways on 30 August, 2011

Central Information Commission
Mr.Kalpesh M Paravtiya vs Ministry Of Railways on 30 August, 2011
                      In the Central Information Commission 
                                                    at
                                             New Delhi


1.           File No. CIC/AD/A/2011/001120                 8.      File No. CIC/AD/A/2011/001572
2.           File No. CIC/AD/A/2011/001566                 9.      File No. CIC/AD/A/2011/001573
3.           File No. CIC/AD/A/2011/001567                 10.     File No. CIC/AD/A/2011/001574
4.           File No. CIC/AD/A/2011/001568                 11.     File No. CIC/AD/A/2011/001575
5.           File No. CIC/AD/A/2011/001569                 12.     File No. CIC/AD/A/2011/001576
6.           File No. CIC/AD/A/2011/001570                 13.     File No. CIC/AD/A/2011/001577
7.           File No. CIC/AD/A/2011/001571                 14.     File No. CIC/AD/A/2011/001578



Date of Hearing :  August 30, 2011

Date of Decision :  August 30, 2011



Parties:  (Heard through videoconference)



Appellant


Shri Kalpesh M Parvatiya
H.No. 7/980, Kajipura Street,
Katar Gaam Darwaja,
Surat 395 003
Gujarat 

The Appellant was present at NIC VC facility at Vadodara

Respondents


Western Railway
Office of Divisional Railway Manager
Pratapnagar, Vadodara Division,
Vadodara

Represented by: Shri Praveen Parmar, ADRM, Ms. Preeti Katyar, Sr. DPO & CPIO (Personnel), Shri B.C. 
Sinha, APO and Shri Mirza, DCM & PIO-- present at NIC VC facility at Vadodara
                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission 
                                                              at
                                                      New Delhi

1.           File No. CIC/AD/A/2011/001120                          8.             File No. CIC/AD/A/2011/001572
2.           File No. CIC/AD/A/2011/001566                          9.             File No. CIC/AD/A/2011/001573
3.           File No. CIC/AD/A/2011/001567                          10.            File No. CIC/AD/A/2011/001574
4.           File No. CIC/AD/A/2011/001568                          11.            File No. CIC/AD/A/2011/001575
5.           File No. CIC/AD/A/2011/001569                          12.            File No. CIC/AD/A/2011/001576
6.           File No. CIC/AD/A/2011/001570                          13.            File No. CIC/AD/A/2011/001577
7.           File No. CIC/AD/A/2011/001571                          14.            File No. CIC/AD/A/2011/001578


                                                           ORDER

File No. CIC/AD/A/2011/001120:

Background

1. The   Applicant   filed   an   application   dated   05.08.2010   with   the   PIO,   Western   Railway,   Vadodara, 

seeking   permission   for   filing   an   appeal   with   the   Appellate   Authority     with   reference   to   a   reply 

furnished to him by the PIO in response to his an earlier RTI­application dated 21.12.2008. It was his 

case that he could not timely file his 1st­appeal with the AA against the said reply, reason for which he 

had mentioned in this RTI­application. The PIO, on 06.09.2010, while informing the Applicant that he 

has not sought any information under the RTI­Act, also advised him that he may, if so wishes, file a 

fresh   application   along   with   requisite   fee   for   obtaining   the   information   under   the   RTI­Act.   The 

Applicant thereafter filed the present petition before the Commission requesting for necessary action 

in the matter. 

Decision

2. During the hearing, the Respondents informed the Commission that the Appellant is having certain 

personal grievances against the public authority which are at present being looked into by way of a 

separate enquiry [ordered during a meeting held by the Appellate Authority with the Appellant and his 

area Controlling Officer] at the level of the Controlling Officer .   In so far as the dissemination of 

information is concerned, it was their submission that the Appellant has not sought any information 

under the RTI­Act.

3. I am entirely in agreement with the Respondents that the Appellant has not sought any information in 

his application dated 05.08.2010; rather the latter cannot be even construed as an application made 

under Section 6(1) of the RTI­Act as it was not accompanied by the requisite application fee of Rs. 

10/­. 

4. In view of the above, this Appeal is directed to be dismissed.

File No. CIC/AD/A/2011/001566:

Background

5. The Applicant filed his RTI­application dated 16.12.2008 with the PIO, Western Railway, Vadodara, 

seeking   certain   information   about   his   pay   fixation.   The   PIO,   on   28.01.2009,   gave   point­wise 

reply/clarification to the Applicant along with copies of supporting documents wherever required. The 

Applicant, however, being aggrieved with the said reply, filed the present petition dated 06.02.2011 

before the Commission requesting for necessary action in the matter. 

Decision

6. During the hearing, the Respondents informed the Commission that the Appellant is unhappy with 

non­payment of certain allowances (i.e. Dearness allowance , House Rent Allowance and Dearness 

pay) to him, which as per Railway Board circular dated 16.10.1997–copy of which has been given to 

the Appellant–are not payable to him. 

7. After going through the records and upon hearing the submissions, I am of the view that the required 

information has been furnished to the Appellant and that what the Appellant is presently seeking is 

settlement of his grievance about non­payment of certain allowances to him which lies beyond the 

purview of the RTI­Act. 

8. In view of the above, this appeal cannot be allowed. Rejected.

File No. CIC/AD/A/2011/001567:

Background

9. The Applicant, through his RTI­application dated 16.12.2008, filed with the PIO, Western Railway, 

Vadodara, sought to know a) after how many days the temporary status is given to an employee and  b) when 

would   he   be   given   promotion   under   the   ACP   Rule.   The   PIO,   on   30.01.2009,   gave   the   required 

clarification/information to the Applicant. The Applicant, however, being aggrieved with the PIO’s reply, filed 

the present petition dated 06.02.2011 before the Commission requesting for necessary action in the matter. 

Decision

10. The   Appellant,   during   the   hearing,   stated   that   he   has   not   received   the   benefits   of   ACP   since 

01.07.1991and that therefore wants to know as to when the said benefits are expected to be given to 

him.  The Respondents apprised the Appellant the position of Rules dealing with the grant of ACP.

11. Since the Appellant was still not very clear about the grant of ACP to him, it was, in order to help him, 

considered   worthwhile   that   he   be   provided   with   a   clarification   note   on   the   issue   related   to   his 

promotions and any benefits due to him under ACP. It is accordingly directed that the PIO, within 1 

week of receipt of this order, should formally issue a clarification­note to the Appellant on the above 

mentioned issue.

12. Appeal is disposed of with the above direction.

File No. CIC/AD/A/2011/001568:

Background

13. The Applicant, through his RTI­application dated 16.12.2008, filed with the PIO, Western Railway, 

Vadodara, enquired about non­payment of certain “transfer package allowance” to him. The PIO, on 

30.01.2009, informed the Applicant that the benefit of composite transfer grant [Vadodara yard to 

Anand]] was given to him after discussing the matter with the Secretary, Divisional Employee Union, 

Vadodara.   As   regards   non­payment   of   composite   transfer   grant   in   respect   of   his   transfer   from 

Bharuch to Kousamba and Kousamba to Bharuch, the PIO informed the Applicant that this transfer 

was done on the basis of his own request and that, therefore, no allowance is payable in this regard. 

The   Applicant,   thereafter,   being   aggrieved   with   the   PIO’s   reply,   filed   the   present   petition   dated 

06.02.2011 before the Commission requesting for necessary action in the matter. 

Decision

14. The  Appellant, during  the  hearing, stated that the Respondents are not right in denying him the 

benefit of composite transfer grant from Bharuch to Kousamba and Kousamba to Bharuch because 

the request made by him for the said transfer was later withdrawn by him and therefore cannot be 

considered as done at his own request.

15. I am unable to grant any relief to the Appellant as the type of demand he has mentioned herein does 

not come under the purview of the RTI­Act. He has, nonetheless, other channels available where he 

could raise this issue. The Respondents, however, are directed to provide to the Appellant a copy of 

Rule confirming their position that the Appellant is not entitled for any benefit of composite transfer 

grant for his transfer from Bharuch to Kousamba and Kousamba to Bharuch. This may be given to 

the Appellant by 15.09.2011.

16. Appeal is disposed off with the above direction.

File No. CIC/AD/A/2011/001569:

Background

17. The Applicant, through his RTI­application dated 16.12.2008, filed with the PIO, Western Railway, 

Vadodara, sought certain information about his pay­fixation done in the wake of recommendations of 

the 6th  CPC. It is his belief that his juniors are being given higher pay in comparison to what he is 

being given by the public authority.   The PIO, on 30.01.2009, informed the Applicant that the work of 

pay­fixation (after the recommendation of 6th CPC) is still going on  and that the payment, which is 

presently being made to him is “temporary”. The Applicant, thereafter, being aggrieved with the PIO’s 

reply,   filed   the   present   petition   dated   06.02.2011   before   the   Commission   alleging   that   the 

Respondents are giving wrong information in order to hide their mistakes. 

Decision

18. After hearing both sides and on perusing the records and also after noting that the pay fixation has 

been completed, it is directed that the PIO, within 1 week of receipt of this order, should provide to 

the Appellant a copy of calculation sheet in respect of his pay­fixation. The Appellant may also like to 

inspect the file dealing with his pay­fixation by making a formal request to the PIO within 1 week of 

receipt of this order. In that case, the PIO, within 2 weeks of receipt of such a request from the 
Appellant, shall allow the inspection of the said file to the Appellant, following which the Appellant 

shall be free to take photocopies of identified documents, free of cost. 

 19. Appeal is disposed of with the above direction.

File No. CIC/AD/A/2011/001570:

Background

20. The Applicant, through his RTI­application dated 16.12.2008, filed with the PIO, Western Railway, 

Vadodara,   wanted   to   know  as  to  how many times (during 01.07.1991  to  04.07.2003) the public 

authority had conducted the screening test for regularising their temporary staff. He also wanted to 

know why he was not given permanent status by making him a part of the said screening test. The 

PIO, on 30.01.2009, inter­alia informed the Applicant that the public authority had conducted three 

screening   tests   during   the   period   mentioned   in   his   application.   The   Applicant,   thereafter,   being 

aggrieved with the PIO’s reply, filed the present petition dated 06.02.2011 before the Commission 

stating that he does not agree with the Respondent’s version.

Decision

21. During the hearing, the Appellant stated that the Respondents have not given him dates on which 

they had conducted the said screening tests. The Respondents stated that the Appellant had not 

asked for this information in his RTI application.

22. It   is   noted  that  complete  information has been given to the Appellant corresponding to his RTI­

application which satisfies the disclosure requirement in the present appeal. It is, therefore, directed 

that there shall be no further disclosure obligation on the Respondents part with regard to this appeal. 

The Appellant may wish to file a fresh RTI application for additional information.

23. Appeal is disposed of with the above direction.

File No. CIC/AD/A/2011/001571:

Background

24. The Applicant, through his RTI­application dated 16.12.2008, filed with the PIO, Western Railway, 

Vadodara, wanted to know the reasons for delay in giving permanent status to him in the public 
authority. He stated that his other 7 colleagues were given the said status much prior to him. The 

PIO,  on  30.01.2009,  inter­alia  informed the Applicant that due to certain anomalies found in the 

documents  submitted  by  his  serving place (construction department) to them, his case of giving 

permanent status to him was delayed. The permanent status therefore was given one year after it 

was given to the others. The Applicant, thereafter, being aggrieved with the PIO’s reply, filed the 

present petition dated 06.02.2011 before the Commission expressing his dissatisfaction toward the 

Respondents’ response to him.

Decision

25. When the Appellant was asked during the hearing to inspect the file dealing with his regularization 

case in the public authority so that he could himself glean from there any further   reasons for the 

delay he is looking for, he expressed his unwillingness to do so and stated that he would separately 

discuss this issue with the Respondents.

26. In view of the above, it is held that the information has been completely disclosed to the Appellant.

27. Appeal is disposed of accordingly.

File No. CIC/AD/A/2011/001572:

Background

28. The Applicant, through his RTI­application dated 16.12.2008, filed with the PIO, Western Railway, 

Vadodara, wanted to know whether his salary amount fixed on 04.07.2003 is correct or not. The PIO, 

on 30.01.2009, replied to this query in the affirmative. The Applicant, thereafter, filed the present 

petition  dated  06.02.2011   before  the  Commission stating that  he wants more  information in this 

regard.

Decision

29. During the hearing, the Appellant stated that he wants to obtain the “Performa” in which his salary 

was fixed. 

30. It is noted that the type of information the Appellant presently wants to obtain would be available with 

the Respondents in the form of the calculation sheet. It is accordingly directed that the PIO, within 1 
week of receipt of this order, should furnish a copy of the calculation sheet related to his pay fixation, 

to the Appellant in respect of his above mentioned pay fixation. 

31. Appeal is disposed of with the above direction.

File No. CIC/AD/A/2011/001573:

Background

32. The Applicant, through his RTI­application dated 16.12.2008, filed with the PIO, Western Railway, 

Vadodara, wanted to know as to why he was not considered for the post of Assistant Loco Pilot. He 

also wanted to know the names of the departments which are included in Electric (Gen) department. 

The PIO, on 30.01.2009, informed the Applicant that employees of S&T department (to which the 

Appellant  belong)  are  not  eligible for   selection to the post of AC/DCL Loco Pilot and that (TL) 

Lighting, RAC Workshop PRTN & RSC are included in General Electrical department.  The Applicant, 

thereafter,   being   unhappy   with   this   reply   filed   the   present   petition   dated   06.02.2011   before   the 

Commission alleging that the information given by the PIO is incorrect.

Decision

33. Heard submissions.

34. I see no infirmity in the PIO’s reply to the Appellant which is to the point. It is, however, directed that a 

copy of the circular explaining this position (para 32) be provided to the Appellant within 2 weeks of 

receipt of this Order. 

35. Appeal is disposed of with the above direction.

File No. CIC/AD/A/2011/001574:

Background

36. The Applicant, through his RTI­application dated 05.08.2010, filed with the PIO, Western Railway, 

Vadodara, sought information against 3 items which mainly related to the rejection of his application 

submitted for the appointment to the post of Loco Pilot, advertised through GDCI notification. The 

PIO,  on  16.09.2010,  gave  required  information  to the  Applicant.  The  Applicant,  thereafter, being 
unhappy with this reply filed the present petition dated 06.02.2011 before the Commission requesting 

for  necessary action in the matter.

Decision

37. During  the hearing,  the Appellant questioned the Respondents’ reply to him by which they have 

informed him that Shri Paresh Joshi, an employee of the public authority, is not an employee of S&T 

department. 

38. In view of the above, it is directed that the PIO should re­examine their records and confirm to the 

Appellant that Shri Parsh Joshi does not belong to S&T department. In case, the said reply of the 

Respondents found to be incorrect after re­examination of records, the PIO is then required to give 

copies of documents to the Appellant on the basis of which he gave his earlier reply to the Appellant. 

Information to be provided to the Appellant by 20.09.2011.

39. Appeal is disposed of with the above direction.

File No. CIC/AD/A/2011/001575:

Background

40. The Applicant, through his RTI­application dated 05.08.2010, filed with the PIO, Western Railway, 

Vadodara, wanted to know why he is being paid less salary than Shri Mahboob P., who is junior to 

him. The PIO, on 15.09.2010, informed the Applicant that Shri Mahboob is senior to him and that they 

both   are   at   present  getting  equal  salary.  The Applicant,  being  unhappy with  this reply, filed  the 

present petition dated 06.02.2011 before the Commission requesting for the necessary action in the 

matter.

Decision

41. Heard submissions.

42. It is directed that the PIO shall allow the Appellant to inspect the file dealing with the pay fixation of 

Shri Mehboob P. and also his own so that the Appellant can get the information he is looking for from 

the source itself. The PIO, to carry out this exercise, shall issue a notice to the Appellant indicating a 

date and time for inspection in advance. This is to be completed by 26.09.2011.

43. Appeal is disposed of with the above direction.

File No. CIC/AD/A/2011/001576:

Background

44. The Applicant, through his RTI­application dated 05.08.2010, filed with the PIO, Western Railway, 

Vadodara,   wanted   to   obtain   certain   information   about   his   income­tax   returns.   The   PIO,   on 

24.09.2010, gave point­wise reply to the Applicant. The Applicant, being unhappy with this reply, filed 

the present petition dated 06.02.2011 before the Commission requesting for  necessary action in the 

matter.

Decision

45. Heard submissions.

46. It is noted that the Appellant is unhappy with some calculation, which he believes to be wrong, done 

by the Respondents in respect of his income tax returns. This is something which cannot be sorted 

out under the RTI­Act. In so far as the disclosure of information is concerned, the Respondents have 

given admissible information to the Appellant.

47. In view of the above, this appeal cannot be allowed. Rejected.

File No. CIC/AD/A/2011/001577:

Background

48. The Applicant, through his RTI­application dated 30.11.2008, filed with the PIO, Western Railway, 

Vadodara, sought certain information about the differences between the amount of salaries being 

paid to his  co­workers  at  Ahmedabad and him. The PIO, on 28.01.2009, provided the   required 

information to the Applicant along with copies of relevant documents. The Applicant, being unhappy 

with  this reply, filed the present petition dated 06.02.2011 before the Commission requesting for 

necessary action in the matter.

Decision

49. Heard submissions.

50. It is directed that the PIO shall allow the Appellant to inspect the file dealing with the salary of his co­

workers at Ahmedabad (mentioned in the RTI application) and of his own so that he could himself 

find out the differences he is talking about. The PIO, to carry out this exercise, shall issue a notice to 

the   Appellant   indicating   a   date   and  time  for  inspection  in  advance.  This  is  to   be  completed  by 

26.09.2011.

51. Appeal is disposed of with the above direction.

File No. CIC/AD/A/2011/001578:

Background

52. The Applicant, through his RTI­application dated 30.11.2008, filed with the PIO, Western Railway, 

Vadodara, sought certain information about the delayed payment of arrears on personal pay to him. 

The PIO replied to this application on 05.02.2009. The Applicant, being unhappy with this reply, filed 

the present petition dated 06.02.2011 before the Commission requesting for the necessary action in 

the matter.

Decision

53. Heard submissions.

54. Like in the previous case, in this appeal also it is directed that the PIO shall allow the Appellant to 

inspect the file dealing with his arrears payment so that he could himself find out further reasons for 

delay in making said payment to him. The PIO, to carry out this exercise, shall issue a notice to the 

Appellant indicating a date and time for inspection in advance. This is to be completed by 26.09.2011.

55. Appeal is disposed of with the above direction.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Kalpesh M Parvatiya
H.No. 7/980, Kajipura Street,
Katar Gaam Darwaja,
Surat 395 003
Gujarat 

2. The Appellate Authority     
Western Railway
Office of Divisional Railway Manager
Pratapnagar, Vadodara Division,
Vadodara

3. Public Information Officer 
Western Railway
Office of Divisional Railway Manager
Pratapnagar, Vadodara Division,
Vadodara

4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.