Central Information Commission Judgements

Mr.Ashok Kumar vs Ministry Of Railways on 25 October, 2011

Central Information Commission
Mr.Ashok Kumar vs Ministry Of Railways on 25 October, 2011
                       In the Central Information Commission 
                                                    at
                                                 New Delhi

                                                                File No: CIC/AD/A/2011/001808




Date  of Hearing :  October 25, 2011

Date of Decision :  October 25, 2011


Parties:

           Applicant

           Shri Ashok Kumar
           Qtr No.385/GH
           ST­04
           South Colony
           Gomo
           Dhanbad District
           Jharkhand

           The Applicant was present at NIC Studio, Dhanbad


           Respondents

           East Central Railway
           Divisional Railway Manager's Office
           Dhanbad Division
           Dhanbad



           Represented by : Shri B.K.Singh, PIO
                                     Shri Rajesh Mohan, AA
                                     ­ NIC Studio, Dhanbad




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                              File No: CIC/AD/A/2011/001808



                                                   ORDER

Background

1. The Applicant filed an RTI Application dt.28.2.11 with the PIO, DRM Office, East Central Railway, 

Dhanbad seeking payment of his OTA.  Shri B.K.Singh, PIO replied on 31.3.11. Not satisfied with the 

reply, the Applicant filed an appeal dt.5.4.11 with the Appellate Authority reiterating his request for 

payment of OTA and on not receiving any response to the appeal he  filed a second appeal dt.Nil 

before CIC requesting the Commission to direct the Public Authority to make the pay him the OTA.

Decision

2. The  Commission  on  perusal  of  submissions  on  record holds that the  relief  being sought  by  the 

Appellant falls outside the ambit of the RTI Act and therefore cannot be granted, and advises him to 

approach an appropriate forum for redressal of his grievance.

 

3. The appeal is rejected and the case closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Ashok Kumar
Qtr No.385/GH
ST­04
South Colony
Gomo
Dhanbad District
Jharkhand

2. The Public Information Officer
East Central Railway
Divisional Railway Manager’s Office
Dhanbad Division
Dhanbad

3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Dhanbad Division
Dhanbad

4. Officer in charge, NIC