Central Information Commission Judgements

Mr. Agastas Babu vs South Central Railway on 20 May, 2009

Central Information Commission
Mr. Agastas Babu vs South Central Railway on 20 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/2009/000639/3337
                                               Appeal No. CIC/SG/A/2009/000639
Relevant Facts

emerging from the Appeal:

   Appellant                         :     Mr. Agastas Babu (D.S.M),
                                           Plot No 19, Abiram Nagar,
                                           PO- Urappakkam,
                                           Dist -Kancheepuram PIN-6603 210

   Respondent                        :     Sr. DPO/GTL
                                           South Central Railway,
                                           Divisional Office,
                                           Personnel Branch, Guntakal

   RTI application filed on          :     24.08.2008
   PIO replied                       :     21.10.2008
   First Appeal filed on             :     08.12.2008
   First Appellate Authority order   :     23.03.2009

   Information Sought for:

The Appellant had sought information from PIO, South Central Railway,
Guntakal regarding the payment of Officiating allowance and 12% interest on amount
of 56, 669/.

PIO’s Reply :-

The PIO had supplied information, but information had been supplied after
making 1st appeal by F.A.A.. F.A.A did not give any order in this regard.

Reply by the F.A.A. after first appeal to the appellant.
The payment of interest at 12% on officiating allowance of Rs.56, 669/-for the period
from 22.9.2007 to 04.3.2008 has been worked out to Rs. 3024/- and the same will be
handed over to you(appellant) through our S&WI/GTL.

Regarding payment of officiating allowance from 01.12.01 to 29.7.2002 for
having worked against higher grade vacancy at Gooty, it is to inform you that while
your are working as ASM in scale Rs. 5000-8000 at LGRE station your are the senior
most ASM in scale Rs. 5000-8000 at LGRE station and hence you had officiated in
the higher grade vacancy in scale Rs. 5500-9000 for the periods from 1.4.94 to
30.11.2001. Accordingly as per Hon’ble CGTI/SBC directions you have been paid
Rs. 56,669/-for having officiated in the higher grade in scale Rs 5500-9000. You had
been transferred from LGRE to GY in the existing grade and pay on administration
grounds and your have joined at GY on 23.11.2001. If any vacancy was there at the
time of joining at Gy n station, you are not eligible to officiate in the higher grade
vacancy, as there was Sri. D. Subbaramaraju. ASM/GY and C. Prabhakar, ASM/GY
working in scale Rs. 5000-8000 are seniors to you.
In view of the above, your claim for officiating allowance for the period from
01.12.2001 to 29.7.2002 cannot be considered

The First Appellate Authority ordered:

Not replied

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Mr. Agastas Babu
Respondent : Absent
The appellant has been given information to the query no. 1 by the appellate authority on
23/12/2008. However he is not satisfied by the reply given to query no.2. PIO is directed
to furnish the information to the appellant:
Names of ASMs who worked at North Cabin and South Cabin at Gooty Railway Junction
in the period 01/12/2001 to 29/07/2002.

Decision:

The Appeal is allowed.

The PIO will furnish the information mentioned above before 10 June 2009.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
20 May 2009

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