Central Information Commission Judgements

Mr.Arabindo Bhattacharya vs Ministry Of Railways on 10 May, 2011

Central Information Commission
Mr.Arabindo Bhattacharya vs Ministry Of Railways on 10 May, 2011
                      In the Central Information Commission 
                                                    at
                                              New Delhi

                                                                File No: CIC/AD/C/2011/000059


Date of Decision :  May 10, 2011.


Parties:

                  Applicant


                  Shri Arabindo Bhattacharya
                  Ex Sr.Motorman M Rly Kolkata
                  77/4 Ram Mohan Place
                  Konnagar
                  Distt - Hoogly
                  West Bengal.



                  Respondent(s)


                  The Public Information Officer
                  Room No.5,  Railway Board
                  Rail Bhawan
                  Raisina Road
                  New Delhi.

Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                              Decision Notice




As given in the decision
                                In the Central Information Commission 
                                                                   at
                                                           New Delhi

                                                                         File No: CIC/AD/C/2011/000059                               

                                                                ORDER

Background   

1. The RTI Application  dated 14.7.2010 was filed by the Applicant with the PIO , Railway Board, Rail 

Bhawan, New Delhi.  The Applicant wanted to know the following :

“That though I had been retired on 30.11.2003  as designated Sr.Motorman but due to administrative  

lapses   I   was   treated   as   non   running   staff   and     my   settlement   was   NOT  made   accordingly   as  

Sr.Motorman.   For which I would have suffered a huge amount of pecuniary loss. Should I get my  

legitimate dues over the period during my surviving existence at an earliest?”.

The PIO replied on 16.9.2010   providing point wise information.   Not satisfied with this reply the 

Applicant filed a complaint before the Commission on 18.10.2010 stating that    after his retirement 

his settlement/pension had not been adjusted  with the ‘weightage’ of 55%  of basis pay as per R B 

letter no. E(p&A)11­97/REST­2 dated 2.4.98  and that his pay was not properly fixed. He wanted to 

know whether his pay fixation has been  done correctly or not.

Decision  

2. On perusal of the documents which have been submitted the Commission directs the PIO to provide 

the   required   information   sought   in   the   Appellant’s   second   appeal   ,   while   substantiating   the   same   with 

documents (calculation sheet etc)  available on record.  The information may be provided by 15 June, 2011. 

3. The Complaint is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Arabindo Bhattacharya
Ex Sr.Motorman M Rly Kolkata
77/4 Ram Mohan Place
Konnagar
Distt – Hoogly
West Bengal.

2. The Public Information Officer 
            Room No.5,  Railway Board
            Rail Bhawan
            Raisina Road
            New Delhi.

3. Officer Incharge, NIC