Central Information Commission Judgements

Mr.Chandra Shekhar Sah vs East Central Railway on 8 May, 2009

Central Information Commission
Mr.Chandra Shekhar Sah vs East Central Railway on 8 May, 2009
                CENTRAL INFORMATION COMMISSION
                    Club Building, Old JNU Campus,
                  Opposite Ber Sarai, New Delhi 110 067.
                          Tel: + 91 11 26161796

                                             Decision No. CIC/SG/A/2009/000503/3135
                                                    Appeal No. CIC/SG/A/2009/000503

Relevant Facts

emerging from the Appeal

Appellant : Mr.Chandra Shekhar Sah
S/o Late Ram Jatan Prasad Sah,
Village Rahar Diara, PO-Sonpur,
Distt.Saran(Bihar)-841101.

Respondent : Mr.D.K.Verma
Sr. Divisional Commercial Manager &
PIO
East Central Railway,
Sonpur-841101.

Bihar.


RTI application filed on             :      16/09/2008
PIO replied                          :      18/12/2008
First appeal filed on                :      29/10/2008
First Appellate Authority order      :      Not replied
Second Appeal filed on               :      19/02/2009

The appellant had requested for supply of two documents relating to appointment of
late Mr. Gamga Prasad on compassionate grounds as was claimed by the respondents
vide letter dated 26.09.07.

Particulars of Information sought:-

(i) Furnish a copy of appellant’s application form.

(ii) Furnish a copy of appointment letter of Late Ganga Prasad on compassionate
grounds.

The PIO’s reply.

PIO had replied that the appointment letter of Late Ganga Prasad is not available
which relates to 1973 in the service record. The ground for appointment on
compassionate grounds is appended.

The First Appellate Authority ordered.
Not replied.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Chandra Prakash Sah on behalf of Mr.Chandra Shekhar Sah
Respondent : Mr. D.K. Verma PIO
And Mr. R. K. Rajak deemed PIO
The PIO has provided the information.

Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
8th May, 2009

(In any correspondence on this decision, mentioned the complete decision number.)