Central Information Commission Judgements

Mr.Bankemajhi vs Ministry Of Railways on 12 May, 2010

Central Information Commission
Mr.Bankemajhi vs Ministry Of Railways on 12 May, 2010
                      Central Information Commission

                                                                                  CIC/AD/A/2010/000325
                                                                                     Dated May 12, 2010


Name of the Appellant                              :    Mr. Bankey Manjhi


Name of the Public Authority                       :    C.L.W, Burdwan


Background

1. The Applicant   filed his RTI Request on 26.08.2009, with the PIO C.L.W, Burdwan. He 

sought information related to the 10% balance of gratuity and about his allowances and 

also rules by which the 10 per cent  gratuity was withheld. The PIO replied on 18.09.2009 

providing point wise information. Not satisfied, the Applicant   filed his First Appeal on 

19.10.2009 commenting on the information provided by the PIO. The Appellate Authority 

replied   on   17.11.2009     advising   the   Appellant   to   represent   before   the   Appropriate 

Authority so that his Grievance can be redressed. Being aggrieved with this reply, the 

Applicant filed his Second Appeal before the Commission on 08.01.2010 requesting that 

the interest on delayed payment be recovered from SPO (W).           

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

for May 12, 2010.  

3. Mr. A.P. Dey, CPIO, Mr. A.K. Sinha, CLA, Mr. A. Chakravorthy, Welfare Inspector, and 

Mr.   A.K.   Senbakshi,   CPO   (Works)   represented   the   Public   Authority   and   were   heard 

through video conferencing. 

4. The Appellant was also heard through video conferencing. 

Decision

5. During the hearing, the Appellant wanted to know the rule by which 10% gratuity was 

withheld and the rule by which the interest on Gratuity withheld   cannot be paid to him 

when   the   fault   can   attributed   to   the   Settlement   Payment   Controlling   Officer.   The 

Commission accordingly directs the PIO to provide a copy of the rules being sought in 

respect of withholding 10% gratuity and non payment of interest, if  available on record. 

The Appellant may also be allowed to inspect the file dealing with his terminal benefits 

and be provided  with  attested copies of documents he  requires.   Information may be 

provided to the Appellant by 10.06.2010.         

   

6. The Appellant is accordingly disposed of.  

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr. Bankey Manjhi,
Ex­ Section Engineer,
Majhi Bhavan,
Salbagan,
PO+PS­ Mihijam,
Jamtara­ 815354

2. The Public Information Officer,
Chittranjan Locomotive Works,
Chittranjan,
Distt­ Burdwan­ 713331
West Bengal 

3. The Appellate Authority,
Chittranjan Locomotive Works,
Chittranjan,
Distt­ Burdwan­ 713331
West Bengal 

4. Officer in charge, NIC

5. Press E Group, CIC