In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000712
Date of Hearing : May 26, 2011
Date of Decision : May 26, 2011
Parties:
Applicant
Shri Amar Jeet Singh
S/o Late Shri Jagat Singh
Flat No.7, Ground Floor
Kishan Garh
Renu Aptt.
Eidgah
Agra
The Applicant was present at NIC Studio, Jhansi
Respondents
The Public Information Officer
North Central Railway
Divisional Railway Manager's Office
Jhansi Division
Jhansi
Represented by : Shri Sandeep Trivedi, PIO & Sr.DPO
Shri R.P.Paul, CLA
NIC Studio, Jhansi
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000712
ORDER
Background
1. The Applicant filed an RTI Application dt.12.9.09 with the PIO, DRM Office, North Central Railway,
Jhansi seeking information related to his settlement dues. Shri Sandeep Trivedi, PIO replied on
22.10.09 furnishing the required information. Not satisfied with the reply, the Applicant filed an
appeal dt.17.9.10 with the Appellate Authority. The Appellate Authority replied on 27.10.10 providing
further clarification. Being aggrieved with the reply, the Applicant filed a second appeal dt.20.1.11
before CIC.
Decision
2. During the hearing, the Respondents submitted that the Appellant had retired in 2003 and that during
that time Mathura division was bifurcated and that there was a dispute with regard to which office
should make the payment. However, after the dispute was resolved, the Appellant was promoted
after his retirement and the benefits due to him amounting to Rs.13824/ was also paid by the Jhansi
Division. The Appellant however, insisted on being informed about the reasons for the delay in
making the payment.
3. The Commission after hearing the submissions of both sides noted that the grievance of the
Appellant has been redressed. However, in the interest of the Appellant, the Commission directs the
PIO to allow the Appellant to inspect the files dealing with his settlement dues on a mutually
convenient date and time so that he can glean from them the reasons for the delay in their
settlement. The Appellant may also be provided with attested copies of information including file
notings in this connection, free of cost. The entire exercise to be completed by 26.6.11 .
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Amar Jeet Singh
S/o Late Shri Jagat Singh
Flat No.7, Ground Floor
Kishan Garh
Renu Aptt.
Eidgah
Agra
2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi
3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi
4. Officer in charge, NIC