Central Information Commission Judgements

Mr. D. Chaya Rao vs South East Central Railway on 22 May, 2009

Central Information Commission
Mr. D. Chaya Rao vs South East Central Railway on 22 May, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building, Old JNU Campus,
                       Opp. Ber Sarai, New Delhi -110 067.
                             Tel.: + 91 11 26161796

                                                   Decision No. CIC /SG/A/2009/000672/3367
                                                          Appeal No. CIC/ SG/A/2009/000672

Relevant Facts

emerging from the Appeal:

Appellant : Mr. D. Chaya Rao,
Post office lane, P.O. Khurda,
Distt. Khurda, Orissa-752055.

Respondent : Sr. DPO/SECR & PIO,
SOUTH EAST CENTRAL RAILWAY
DRM office, Bilaspur Division, SEC Rly,
Bilaspur.


RTI application filed on             :      07/11/2008
PIO replied                          :      not replied
First Appeal filed on                :      29/01/2009
First Appellate Authority order      :      04/02/2009
Second Appeal received on            :      02/04/2009

The appellant had asked in RTI application for family pension with reference to the
letter of Sr. DPO, Bilaspur (letter no. E/GE/Sett/BSP/Re.Auth/F.Pen/235-260/07.08.12.
Dated 07.07.2008, submitted all the relevant documents for payment of my family pension
on dated 09.09.2008 by Regd. Post with Ack/due.

Detail of required information

1. When will my case for the grant of my family pension be considered.

2. When will the pension Adalat be conducted

The PIO replied.

The First Appellate Authority ordered:

“In this connection, it is for your information that the desired information does not come
under RTI Act as it being the grievance family pension. Your letter is being forwarded to Sr.
DPO/SECR/Bilaspur for further necessary action.”

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Mr. Hafiz Mohd. PIO
The PIO states that the information had been provided on 20/11/2008. In answer to the query one
the PIO says that there is nothing on the records and the information is not available on any
records about when the family pension would be granted. As regards to query two the
information is provided that pension adalat in Bilaspus division will be held on 15/12/2008. In
view of this it appears that the information had been provided. The PIO has also informed the
Commission that the family case is under process and will be completed shortly.
Decision:

The appeal is disposed.

The information has been provided to the appellant.

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

Shailesh Gandhi
Information Commissioner
22 May 2009.

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