In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000834
Date of Hearing : June 9, 2011
Date of Decision : June 9, 2011
Parties:
Appellant
Shri Chanderbhushan
S/o Saj Nath, D65/95, Lahartara,
Varanasi
The Appellant was present through his counsel, Shri P.K. Mukherjee at NIC VC facility at
Varanasi.
Respondents
North Eastern Railway
Divisional Railway Manager's Office
Varanasi Division
Varanasi
Represented by : Shri Satyanarayan, PIO and Shri Arvind Srivastava, APO--present at NIC VC
facility at Varanasi.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000834
ORDER
Background
1. The Applicant filed his RTI application with the PIO, North Eastern Railway, Varanasi on 11.11.2010
seeking various information in respect of appointment of ‘Safaiwala’ in Varanasi Division of the public
authority. The Applicant, however, did not receive any reply from the PIO and, therefore, filed his 1st
appeal with the Appellate Authority on 20.12.2010. Subsequently, on 29.12.2010, the PIO forwarded
the pointwise information to the Applicant which he had received from the Assistant Personnel
Officer. The Appellant thereafter filed the present appeal before the Commission on 07.02.2011
putting forth his grievance against the public authority for not giving him appointment despite ‘earning
of required days’ by him.
Decision
2. During the hearing, the Counsel for the Appellant stated that the Respondents have not furnished the
correct information to him in respect of ‘earned days’. The Respondents stated that information has
been given on the basis of the records available with them.
3. Since the dispute such as the above one cannot be settled through the present proceeding, it was, in
the interest of the Appellant, suggested that the Respondents hold a hearing with the Appellant in the
presence of the officers concerned and based on the records available with both sides identify the
exact number of ‘earned days’ and provide the same to the Appellant. They may do so within 20 days
of receipt of this order.
4. The appeal is disposed of accordingly.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Chanderbhushan
S/o Saj Nath, D65/95, Lahartara,
Varanasi
2. The Public Information Officer
North Eastern Railway
Divisional Railway Manager’s Office
Varanasi Division
Varanasi
3. The Appellate Authority
North Eastern Railway
Divisional Railway Manager’s Office
Varanasi Division
Varanasi
4. Officer in charge, NIC