Central Information Commission
CIC/OP/A/2009/000172 -AD
Dated 18th December, 2009
Name of the Applicant : MR. AJIT SINGH
Name of the Public Authority : NORTHERN RAILWAY, NEW DELHI
Background
1. The Applicant filed his RTI request on 24.12.08 seeking information related to the
service of the Applicant who retired as a Cabin man on 28.02.08 from the office of
S.S. Rohtak, Northern Railway, Delhi including copy of Service Book, details of
overtime work done and any proceedings taken on Application of the Applicant dated
15.11.07 with regard to payment of overtime wages etc. against 3 points. The PIO
replied on 16.01.09 providing point wise information. Not satisfied with the reply, the
Applicant filed his First Appeal stating that he has not received any information as
requested from the PIO in the PIO’s letter dated 16.01.09. The PIO in his reply
requested for Rs.30/- for the information and added that the application dated
15.11.07 has not been received in their office . On not receiving any reply from the
Appellate Authority, the Applicant filed his Second appeal before the Commission
stating that he has not received any information from the PIO till date and requesting
for the information as sought by him.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing on 18th December, 2009.
3. Mr. Mohar Singh, Sr.D.M.M & PIO, Mrs.Achla Sinha, LTM & Appellate Authority, Mrs.
Seema V. Verma, APO/Legal & Nodal Officer, Mr.D.B. Malik, CDMS and Mrs.Kaushlaya,
OS-II represented the Public Authority.
4. The Applicant was present during the hearing.
Decision
5. The Appellant complained about not having been paid his overtime dues. The
Respondent submitted that with regard to point 3 in the letter dated 09.03.09 the
Appellate Authority had requested the Appellant to send the duplicate OT claim as
requested which has still not been provided by the Appellant for further necessary
action. The Respondent also added that he had filed his claim with regard to point 3,
with SS Rohtak which seems have been lost and hence the Applicant has not received
the payment. The Applicant was informed by the APIO to provide a set of duplicate
claims for OT wages and assured him that the same would be settled as per rules after
examining the claims, within 2 months i.e. by end February,2010. The Appellant was
also informed that till retirement he had drawn OT payment for the period 9.2.03 to
28.2.08 ie. till retirement an amount of Rs 1,29,230/- and that the Public Authority
has not received any orders regarding arrears of OT payments.
6. The Commission accordingly directs the PIO to inform the Appellant about the
settlement of his OT claims by end February 2010 on submission of the OT claims by
the Appellant within 3 days of the hearing and also to allow the Appellant inspect the
relevant files in respect of the OT payments already paid to him till retirement.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Deputy Registrar
Cc:
1. Mr. Ajit Singh
S/o Shri Abhay Ram
New Uttam Nagar,
Near Shyam Public School
Behind Gwar Factory
The. & Dist. Bhiwani
Bhiwani.
2. The PIO
Northern Railway
Divisional Railway Manager’s Office
State Entry Road
New Delhi.
3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
State Entry Road
New Delhi.
4. Officer in charge, NIC
5. Press E Group, CIC