Central Information Commission Judgements

Mr.Akb Lakshmanan vs Ministry Of Railways on 3 August, 2011

Central Information Commission
Mr.Akb Lakshmanan vs Ministry Of Railways on 3 August, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/000972
                                                                                                          

Heard through Video Conferencing

Date  of Hearing     :  August 3, 2011

Date of Decision     :  August 3, 2011



Parties:

           Applicant


           Shri A K B Lakshmanan
           10,  Rajaram Salai
           K K Nagar
           Trichy, 
           Tamil Nadu.

           Applicant was  not present. 



           Respondent(s)



           Chittaranjan Locomotice Works
           Chittaranjan 
           Distt - Burdwan - 713 331
           (West Bengal)



           Represented by   :  Shri K P Vaid, PIO/Dy.CPO
                                   Shri A K Sinha, CLA
                                   Shri A Chakravorthy, Welfare Inspector

                                 Information Commissioner                       :   Mrs. Annapurna Dixit
___________________________________________________________________
                                In the Central Information Commission 
                                                                at
                                                       New Delhi
                                                                                                                                  
                                                                                            File No: CIC/AD/A/2011/000972


                                                            ORDER

Background

1. The   RTI   Application   dated       11.10.2010   was   filed   by   the   Applicant   with   the   PIO,   Chittaranjan 

Locomotive Works,  Chittaranjan,  seeking  the information against the following four points.

a) Was the interest payment of Rs 1895/­  for his delayed  DCRG  based  not based on the above  

railway board’s order?

b) Us there any other railway board’s order that says, it is enough to pay interest on delayed DCRG  

from the date of its announcement and not from the date of retirement? If yes,   specify such  

Railway Board’s Order number and date.

c) For   an   erstwhile   employee   of   CLW,   if   he   needs   any   redressal   in   respect   of     manner   in  

calculating/quantifying interest on delayed DCRG , is there any authority other an DCPO(W) &  

CPIO, CLW?  If yes please specify such authority.

d) If the manner in calculating/quantifying interest on delayed  DCRG  shows pure negligence and  

lack of understanding of the suffering of a pensioner resulting in mental agony apart from loss of  

monetary benefits, which officer is held accountable for  erroneous calculation/quantification, if  

applicable.

The PIO replied on   15.11.2010  enclosing the  information provided by Sr.Personnel Officer.  The 

PIO again replied on  13.12.2010  providing further clarification.  Not satisfied with these replies the 

Applicant filed his  first appeal on 28.1.11.  The Appellate authority in his reply dated 3.2.11 stated 

that   information   has   been   provided   by   Dy.CPO(W)   &   CPIO   vide   his   letters   dated   15.11.10   & 

13.12.10.  The Applicant then filed his second appeal before the Commission stating that DCRG  is 

normally sanctioned and given as soon as the incumbent leaves service. He had written to CEO  & 

GM  of CLW for giving him the arrears of interest for the delayed period of DCRG (from 1964 to 2008) 

with compound  interest as per orders of Railway Board dated 6..11.2008.  He requested  that a sum 

of Rs  1,21,342.32/­  be paid to him after deducting the interest payment of Rs 1895/­.

Decision. 

     2.  During   the   hearing   the   Respondent   explained   to   the   Commission   the   actual   situation   and   also 

informed the Commission  that the General Manager  in response to the representation filed by the 

Applicant   on   3.3.11     had     replied  on  7.3.11  informing  the  Applicant  about  his   non  eligibility  for 

retirement benefits to him  from the year 1964  when he took technical resignation from the railways. 

The PIO  further added that the non eligibility is based on the letter dated 21.1.1966  as available in 

the Master circular no. 33.  The Commission after hearing the Respondent is of the opinion that the 

Appe;;ant has already been provided the information .  Even so, a copy of the letter dated 21.1.1966 

may once again be furnished to the  Appellant by 5th September 2011.

   

     3. The Appeal is disposed of accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1. Shri A K B Lakshmanan
10,  Rajaram Salai
K K Nagar
Trichy, 
Tamil Nadu.

2. The Public Information Officer
Chittaranjan Locomotice Works
Chittaranjan 
Distt – Burdwan – 713 331
(West Bengal)

3. The Appellate Authority
Chittaranjan Locomotice Works
Chittaranjan 
Distt – Burdwan – 713 331
(West Bengal)

4. Officer in charge, NIC.

           .

 

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the 
Respondents, the Appellant/Complainant may file a formal complaint with the Commission 
under Section 18(1) of the RTI Act, giving (1) copy of RTI application, (2) copy of PIO’s reply, 
(3)  copy  of  the  decision  of  the  first  Appellant      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/Complainant may indicate, what information has 
not been provided