Central Information Commission Judgements

Mr. Fazluddin vs Western Northern Railway on 19 May, 2009

Central Information Commission
Mr. Fazluddin vs Western Northern Railway on 19 May, 2009
             CENTRAL INFORMATION COMMISSION
              Club Building, Opposite Ber Sarai Market,
                          Old JNU Campus,
                          New Delhi -110067
                        Tel: + 91 11 26161796

                                         Decision No. CIC /SG/A/2009/000618/3322
                                                 Appeal No. CIC/SG/A/2009/00618

Relevant Facts

emerging from the Appeal

Appellant : Mr. Fazluddin,
House No. 6/561, Mohalla Khan Kah,
Kamani Gate, Ajmer, Rajasthan.

9, Hindu Mahashabha Bhawan,

Respondent : Dy. Head Material Manager & PIO,
Western Northern Railway,
Ajmer, Rajasthan.


RTI application filed on             :        18/10/2008
PIO replied                          :        08/11/2008
First appeal filed on                :        21/11/2008
First Appellate Authority order      :        not replied
Second Appeal received on            :        30/03/2009

Particular of required information :-

The appellant had asked in RTI application for certified copy of leaves in
page 10 & 12, since 1984 & 1985 after inspecting.

The PIO replied.

The appellant was on non-pay leave since 12.05.1984 to till 04.05.1985.
Appellant had been permitted no dues leave after some time. Therefore, it was right
according to rule.

The First Appellate Authority ordered.
Not replied.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Fazluddin
Respondent: Mr. R.C. Mathur, PIO
The PIO has given the information but the appellant wants a copy of the voucher
by which arrear payment has been made to him in 1986. The PIO stated that the
copy of voucher is not available but he can give a copy of the payment register.
The appellant would also like to inspect the personal file to see if he can get some
relevant information from there.
Decision:

The appeal is allowed.

The PIO will give the information and also facilitate inspection of the personal file
of the appellant before 30 May 2009.

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

Shailesh Gandhi
Information Commissioner
19 May, 2009

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