Central Information Commission Judgements

Dr. Rambriksha Prasad Sinha vs Ministry Of Finance on 14 November, 2011

Central Information Commission
Dr. Rambriksha Prasad Sinha vs Ministry Of Finance on 14 November, 2011
                      Central Information Commission, New Delhi
                          File No.CIC/AT/A/2010/000886­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                              14 November 2011


Date of decision                      :                              14 November 2011



Name of the Appellant                 :   Dr. Rambriksh Prashad Sinha
                                          Moh. Gadpar Udantpuri, 
                                          Near Sardar Patel College, Biharsharif,
                                          Distt - Nalanda, Bihar.


Name of the Public Authority          :   CPIO, O/o. the Accountant General (A&E),
                                          Bihar, Birchand Patel Path,
                                          Patna, Bihar.



        The Appellant was present.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Ram Heth, CPIO,
        (ii)     Shri Ajay Kumar



Chief Information Commissioner                 :      Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Nalanda studio of the NIC. The Respondent was present in the 

Patna studio. We heard both their submissions.

3. The  Appellant  had  sought a  number  of  information  regarding  various 

payments due to him. Although the CPIO had provided some information, he 

CIC/AT/A/2010/000886­SM
was not satisfied and had approached the Appellate Authority. The Appellate 

Authority had provided some more information.

4. During the hearing, the Appellant drew our attention to his query number 

3 and submitted that certain allowances to which he was entitled before his 

promotion to the next higher rank had not been authorised by the AG and, 

consequently, these amounts had been recovered from his salary. He wanted 

this to be corrected and restored to him.

5. The   Respondent   submitted   that   the   office   of   the   AG   had   sought 

clarifications  from  the   State   Government  regarding  the   admissibility  of  such 

allowance to the employee concerned and since the State Government had not 

yet clarified the matter, the AG was not in a position to revise its orders in this 

regard.

6. Be that as it may, we think that the Appellant should be informed about 

the circumstances of this case in some detail. Therefore, we direct the CPIO to 

write to him within 10 working days of receiving this order stating clearly the 

sequence of steps taken by the AG in this regard and also to enclose copies of 

the correspondence made with the State Government.

7. The appeal is disposed off accordingly.

8. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

CIC/AT/A/2010/000886­SM
Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/AT/A/2010/000886­SM