In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/000709
Date of Hearing : July 27, 2011
Date of Decision : July 27, 2011
Parties:
Applicant
Shri Gurdev Singh Azad
Mandir Street
Azad nagar
Ferozepur City
Ferozepur
The Applicant could not be contacted as the telephone lines in the Commission were not working
Respondents
The Public Information Officer
Northern Railway
Divisional Railway Manager's Office
Ferozpur Division
Ferozpur
Represented by : Shri Nathu Ram, PIO & Sr.DMM, Ferozepur
Shri Pratap Singh, AA
Shri S.K.Malhotra, ADFM
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/000709
ORDER
Background
1. The Applicant filed an RTI Application dt.24.12.10 with the PIO, DRM Office, Northern Railway,
Ferozepur seeking reasons as to why his pay has not been fixed and requesting that the fixation of
pay be vetted early . The PIO replied on 7.2.11 asking the Applicant to approach the office of FA &
CAO/NR/New Delhi for redressal of his grievances. Being aggrieved with the reply, the Applicant
filed a complaint dt.10.3.11 before CIC.
Decision
2. During the hearing, the Respondents submitted that Appellant retired on 28.2.01 on superannuation.
His original service statements and other documents were desired by HQ and the same have been
sent to HQ as the officer was charge sheeted in a criminal case by CBI and convicted by the CBI
Court, Patiala. He added that Applicant was informed on telephone that on receiving his original file,
the Revised PPO will be issued. When the Commission queried as to whether there was any rule by
which fixation of pay should not be done against an employee who was arrested and later released
on bail, the Respondents submitted that they have to look into the records.
3. The Commission after hearing the submission by the Respondents directs the PIO to provide a copy,
if available, of the rule/instruction/order by which fixation of pay should not be done for an employee
who was arrested and later released on bail. If such a circular/instruction/rule etc. is not available,
the PIO may obtain the service records from the HQ and complete the pay fixation and provide the
required information to the Appellant by 15 September, 2011
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Gurdev Singh Azad
Mandir Street
Azad nagar
Ferozepur City
Ferozepur
2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Ferozpur Division
Ferozpur
3. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving
(1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which he/she
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what
information has not been provided.