Central Information Commission Judgements

Mr.J P Meena vs Ministry Of Railways on 1 April, 2010

Central Information Commission
Mr.J P Meena vs Ministry Of Railways on 1 April, 2010
                            Central Information Commission

                                                                                      CIC/AD/A/2010/000102
                                                                                          Dated April 1, 2010



Name of the Applicant                                 :   Shri J.P.Meena


Name of the Public Authority                          :   North Western Railway HQ, Jaipur


Background

1. The Applicant filed an RTI application dt.7.9.09 with the PIO, North Western Railway HQ seeking the 

following information:

i) Whether the sheet prepared and got vetted in connection with payment of arrear of 6 th CPC 

to the applicant is correct in all respect.

ii) The reasons  of showing zero amount against Jan.2006 and less payment drawn/due in 

Feb.2006

iii) Whether the basic pay drawn for the month June to Oct.2006 is correct.  If yes, how

iv) If not, what should be the correct amount.

v) The details of correct arrear due separately 40% and 60% with break up of contribution 

towards PF, Income tax and net arrears.

Shri Rajeev Singh, PIO replied on 7.10.09 enclosing the point wise information dt.6.10.09 furnished 

by the concerned nodal officer. Not satisfied with the reply, the Applicant filed an appeal dt.13.10.09 

with the Appellate Authority. Shri Ambarish Kumar Gupta, Appellate Authority replied on 28.10.09 

informing the Applicant that points 3 and 4 fall   outside the ambit of RTI Act as they are seeking 

opinions of the PIO  and with regard to points 1,2 and 6 he enclosed the vetted statement of arrears. 

Being aggrieved with the reply, the Applicant filed a second appeal dt.20.11.09 before CIC requesting 

the Commission to provide information against points 1 to 4 while pleading for the missing part  of the 

information against  item no.5. 

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for April 1, 

2010.  

3. Shri Rajeev Singh, PIO, Shri P.K.Mathur, SPO and Shri M.K.Sharma, APIO represented the Public 

Authority.

4. The Applicant was not present during the hearing.

Decision

5. The Respondent admitted that  zero amount is being shown against pay of Jan.2006 of the Appellant. 

However, as there are no records available for that period, the Respondent was unable  to give the 

reasons. As for information sought against points 3 and 4, the Respondent pointed out that the same 

donot  fall  under  the  definition  of information as given under Section 2(f) of the RTI Act as only 

opinions of the  PIO are being sought. 

6. As admitted by the Respondent, no payment of salary was made to the Appellant in January, ’06. The 

Commission holds the Public Authority responsible for  any lapse in this regard .  The PIO is hereby 

directed to search for the related files or even reconstruct the files if required, and provide complete 

information sought by the Appellant in his RTI application by 1.5.10 and the Appellant to submit a 

compliance report to the Commission  by 8.5.10. 

7. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy  Registrar

Cc:

1. Shri J.P.Meena
A­152, Tirupati Nagar
Near CBI Colony
Jagatpura
Jaipur

2. The CPIO
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

3. The Appellate Authority
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

4. Officer incharge, NIC

5. Press E Group, CIC