Central Information Commission Judgements

Mr.G S Thirumalai vs Ministry Of Railways on 2 August, 2011

Central Information Commission
Mr.G S Thirumalai vs Ministry Of Railways on 2 August, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001122
                                                                                                          



Date  of Hearing     :  August 2, 2011

Date of Decision     :  August 2, 2011



Parties:

           Applicant

                       
           Shri G Thirumalai
           3 (Old), 34 (New
           Tilak Street,
           T.Nagar
           Chennai - 6000017.

           Applicant was  not present.



           Respondent(s)

           Ministry of Railways
           Joint Secy (G) & PIO­II
           Railway Board
           Rail Bhawan,
           New Delhi.

           Represented by   :                Shri  Ajay Jha, M/o Railways
                                             Shri B M Sharma.



                                 Information Commissioner                       :   Mrs. Annapurna Dixit
___________________________________________________________________
                                    In the Central Information Commission 
                                                                     at
                                                            New Delhi
                                                                                                 File No: CIC/AD/A/2011/001122


                                                                 ORDER

Background

1. The RTI Application dated  21.8..2010 was filed by the Applicant with the PIO, Ministry of Railways, 

Railway Board,  New Delhi  seeking information  related to his pension and other related matters.  He stated 

that he had sent a number of letters /representation/reminders to  the officials of the Railway Board and that he 

has not received any response from any one of them.   In this connection he wanted to know whether the 

representations submitted by him have been  received or not by the concerned officials, present status of the 

representation, and decision taken on them or likely to be taken.   The CPIO, Railway Board       replied on 

19.10.2010 stating that “Available records of ERB­III do not indicate receipt of representations mentioned in  

the application.   However   grievances raised by the applicant with regard to revision of pension and family  
th
pension as per 6  CPC  recommendations, date  birth of his wife Mrs. Srirangam Thirumalai and payment of  

DR   on pension for the period 1.3.96 to 20.6.02 have already been settled vide sanction order/calculation  

sheet No. E2001/PNI/92/RB­3  dated 28.5.09  issued in his case for revision of his pension/family pension as  
th
per 6  CPC  recommendations.  Based on the said calculation sheet, Pay & Accounts Officer, Railway Board  

has already issued PPO No.PAO/RB/0187180055 dated 16.11.2009  for payment of revised pension through  

pension disbursing bank.” 

2.   The Applicant thereafter filed his first appeal on 12.11.2010 commenting on the PIO’s   reply and 

requesting for the Appellate Authority to arrange for an enquiry to be conducted in respect of the missing  10 

letters sent by him and also to fix responsibility for the lapse in dealing  with his letters and for having disposed 

of his RTI Application in such a casual manner.  The Appellate Authority replied on 31.12.2010  stating that 

“The information sought in the original application has already been  provided stating that the available records  
do not indicate receipt of these letters.   The request for conducting   inquiry and fixing responsibility in an  

appeal is beyond the purview of the provisions of the RTI Act”.   Being aggrieved with this reply the Applicant 

filed his second appeal before the Commission on 9.2.11.

Decision. 

3. During the hearing  the  Respondent handed over a copy of his rejoinder dated 22.7.11. He also 

informed   the   Commission   that   subsequent   to   the   first   appeal,   the   RTI   Application   filed   by   the 

Appellant  was registered as a grievance matter and  accordingly his pension fixation was examined 

and found to be  in order.  This information was provided to the Appellant  vide letter dated 7.4.11. 

The Appellant  was also informed that no revision is required in the  one third of the pension/family 

pension already sanctioned to the Appellant   vide   Railway Board’s letter dated 28.5.09.   It was 

suggested that the Appellant also approach the DOP & PW  who, when contacted by the Appellant 

replied to the Appellant  on 26.5.11 informing him that his pension  fixation has been done correctly. 

4.  Since there is no further communication from the Appellant  after receiving the information from the 

Railway Board and the DOP & PW, it is assumed that he is now satisfied  with this information.

5. The Appeal is accordingly disposed off and  the case  closed at the  Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri G Thirumalai
3 (Old), 34 (New
Tilak Street,
T.Nagar
Chennai – 6000017.

2. The Public Information Officer
Ministry of Railways
Joint Secy (G) & PIO­II
Railway Board
Rail Bhawan,
New Delhi.

3. The Appellate Authority
Ministry of Railways
Secretary & AA – II
Railway Board,
Rail Bhawan
New Delhi.

4. Officer in charge, NIC.

           .