Central Information Commission Judgements

Mr.Hazari Lal R vs Ministry Of Railways on 15 September, 2011

Central Information Commission
Mr.Hazari Lal R vs Ministry Of Railways on 15 September, 2011
                          In the Central Information Commission 
                                                                  at
                                                         New Delhi

                                                                                             File No: CIC/AD/A/2011/0001561
                                                                                                         



Date  of Hearing     :   September  15, 2011

Date of Decision     :   September  15, 2011



Parties:

           Applicant


           Shri Hajari Lal R
           Near Lekhere Temple
           Ward No.14, 
           Gangapur City.
           Distt ­  Sawai Madhopur
           Rajasthan.



           Applicant  was  not present.



           Respondent(s)

           West Central Railway
           Divisional Railway Manager's Ofice
           Kota Division
           Kota.

           Represented by   :               Shri K K Mishra, APIO
                                            Shri D K Chaturvedi CPO/RTI
                                     
                                    Information Commissioner :   Mrs. Annapurna Dixit
___________________________________________________________________
                             In the Central Information Commission 
                                                              at
                                                     New Delhi
                                                                                                                           
                                                                                          File No: CIC/AD/A/2011/001561


                                                          ORDER

Background

1. RTI Application was filed by the Applicant on 31.3.11 with the PIO DRM Office, West Central Railway, 

Kota. In his Application he stated that on 31.8.08 he had   requested for the balance amount in 

respect of his TA bills which has not been paid to him although he had submitted his bills twice. He 

wanted to know the status of the case.  The PIO replied on 4.6.11 providing the details including the 

copies  of documents against which the payment has been made.  Not satisfied with this information 

the Applicant filed his first appeal on 26.4.11 seeking the details of the cheque against which the 

payment has been made.   The Appellate Authority in his order dated 6.5.11 provided the required 

information.  Still not satisfied,  the Appellant filed his second appeal before the Commission.

Decision. 

2. During  the  hearing  the  Respondent informed the Commission that all the details about payment 

including cheque number and copies of related documents have been  furnished to the Appellant. He 

also  produced before the  Commission the payment scroll indicating that the  said amount has also 

been credited to the Appellant’s account. 

3. The   Commission,   having   noted   that   adequate   information   has   already   been   furnished   to   the 

Appellant, nevertheless directs  the PIO to  provide a copy of the pay  scroll also to the Appellant  by 

16 October, 2011. 

      

      4. The appeal is disposed off with the above direction. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Hajari Lal R
Near Lekhere Temple
Ward No.14, 
Gangapur City.

Distt ­  Sawai Madhopur
Rajasthan.

2.            The Public Information Officer
              West Central Railway
              Divisional Railway Manager's Ofice
              Kota Division
              Kota.



3.            Officer Incharge, NIC.

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 RTI 
Act,  giving   (1)   copy  of  RTI  application,  (2)  copy  of  PIO’s   reply,   (3)   copy  of   the  decision   of  the  first 
Appellant   Authority, (4) copy of the Commission’s decision, and (5) 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.