Central Information Commission Judgements

Mr.Chandra Pal Singh vs Ministry Of Railways on 1 August, 2011

Central Information Commission
Mr.Chandra Pal Singh vs Ministry Of Railways on 1 August, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                             File No: CIC/AD/A/2011/001365




Date  of Hearing :  August 1, 2011

Date of Decision :  August 1, 2011


Parties:

           Applicant

           Shri Chander Pal Singh
           Cabin Master
           Northern Railway
           Moradabad
           Moradabad

           The Applicant was not present during the hearing



           Respondents

           Northern Railway
           Divisional Railway Manager's Office
           Moradabad Division
           Moradabad

           Represented by : Shri Rajiv Trehan, PIO & Sr.DMM
                                      Shri Girish Chandra Tiwari, AOM/G
                                      Shri Mohar Singh Meena, OS
                                      Shri P.k.Warsi, OS




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

                                                                                     File No: CIC/AD/A/2011/001365


                                                     ORDER

Background

1. The Applicant filed an RTI Application dt.27.9.10 with the PIO, DRM Office, Northern  Railway, 

Moradabad seeking information against three points with regard to deduction  of   HRA   and   Electricity 

Allowance.  The PIO replied on 29.10.10 stating that an  inspector has been nominated to carry out the 

enquiry and as soon as he submits the  report   information   will   be   provided.     The   Applicant   filed   an 

appeal dt.15.4.11 with the  Appellate Authority stating that injustice has been done to him and requested the 

Appellate Authority to look into the matter.  On not receiving any reply, the Applicant  filed   a 

second appeal dt.18.5.11 narrating his grievance and stating that no  information   has   been   received   by 

him.

Decision

2. During the hearing, the Respondents submitted that the Appellate Authority had  disposed   of   the 

first appeal vide Order dt.23.5.11 stating that deductions made with  regard to HRA  and   Electricity 

Allowance are in order.  He added that the Appellate  Authority   also   gave     a   personal   hearing   to   the 

Appellant  on 25.5.11 and has ordered  that a Joint Enquiry Report  be prepared . He further stated that 

the  joint report was  prepared and    furnished to the Appellant on 12.7.11 after which there has been 

no  further  communication from  the Appellant.

3. Since there is no further complaint from the Appellant after receiving the report  it   is 

assumed that he is satisfied with the information. The appeal is accordingly  disposed off and the case 

directed to be closed. 

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Chander Pal Singh
Cabin Master
Northern Railway
Moradabad
Moradabad

2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Moradabad Division
Moradabad

3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Moradabad Division
Moradabad

4. Officer in charge, NIC