Central Information Commission Judgements

Mr.B D Tupta vs Ministry Of Railways on 22 July, 2010

Central Information Commission
Mr.B D Tupta vs Ministry Of Railways on 22 July, 2010
                           Central Information Commission

                                                                                        CIC/AD/A/2010/000838
                                                                                           Dated July 22, 2010



Name of the Applicant                               :    Shri  B.D. Gupta


Name of the Public Authority                        :    Northern Railway, New Delhi



Background

1. The RTI application was filed by the Applicant on 28.7.09 with the PIO, Northern Railway, New Delhi 

seeking any rule which clarifies whether  a member of running staff residing in Running Room at his 

own H. Q station  is  entitled to get HRA of Rs.2000/­pm  or not.  The APO, DRM Office, NR replied 

on 10.12.09 enclosing therewith a photocopy of printed serial no. 6979 giving the required rules.  Not 

satisfied with this reply the Applicant filed his first appeal on 15.9.09 seeking information once again. 

The AA replied on 12.10.09 once again provided the relevant rule.  Still not satisfied, the Appellant 

then filed his second appeal on 12.4.10 before the Commission stating that information provided is 

incorrect. 

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 22, 

2010.  

3. Shri Mohar Singh, PIO, and Shri S.P. Mahi, AA represented the Public Authority. 

4. The Applicant was present during the hearing.

Decision

5. The Commission on perusal of the submissions on record holds that relevant information has been 

provided in response to the question in the RTI application.   The Appellant stated that the rules 

provided to him are applicable for those in the officer’s category and not below.   The Respondent, 

however, refuted this contention and informed the Commission that another reply had been sent to by 

DPO on 6th  July, 2010 to the Appellant   informing him that   no HRA would be admissible in such 
cases where Railway premises are used by the employees as residence.  It was evident that no HRA 

would be given irrespective of category of employee or whether the  Rly premises are a running room 

or a rest House. 

6. Since complete information has already been provided the  appeal is accordingly dismissed. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri B.D. Gupta
H.No.16/5 Geeta Mandir Road
Panipat­132103
Haryana
 

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 Incharge, NIC

5. Press E Group, CIC