Central Information Commission Judgements

Mr.Jagdish Chandnanda vs Ministry Of Railways on 10 January, 2011

Central Information Commission
Mr.Jagdish Chandnanda vs Ministry Of Railways on 10 January, 2011
                       In the Central Information Commission 
                                                       at
                                               New Delhi
                                                                            File No: CIC/AD/C/2010/000535


Date  of Hearing :  January 10, 2011

Date of Decision :  January 10, 2011


Parties:

           Applicant

           Shri Jagdish Chand Nanda
           A­47/G, Vijeta Vihar
           Plot No.19/2
           Sector 13
           Rohini
           Delhi 110 085

           The Applicant was present along with Mrs.Usha Nanda during the hearing


           Respondents

           1.      The Public Information Officer
                   Ministry of Railway
                   Railway Board
                   Rail Bhawan
                   New Delhi

           2.      The Public Information Officer
                   Central Railway
                   Divisional Railway Manager's Office
                   Commercial Branch, CST
                   Mumbai

           3.      The Public Information Officer
                   Central Railway
                   General Manager's Office
                   Public Information Cell (HQ), CST
                   Mumbai

           Represented by :  Shri Vinit Kumar, PIO(HQ) & DGM/CR & Shri Rajesh Kumar, CPGI

Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________
                                               Decision Notice


The undersigned  after hearing the submissions by both sides directs the Appellant to provide a photocopy of 
the passbook and  of other relevant documents to the PIO and with the powers vested in her under Section 
18(2) of the RTI Act,  directs the PIO to  conduct an enquiry into the matter of wrong entries in the passbook 
and  to provide the enquiry report to the Appellant  by end February, 2011.  If indeed an error has been made 
in the entries, it is recommended that the  error  be rectified at the earliest. 
                  In the Central Information Commission 
                                                     at
                                              New Delhi
                                                                              File No: CIC/AD/C/2010/000535


                                                  ORDER

Background

1. The Applicant filed an RTI application dt.16.11.09 with the PIO, Ministry of Railways.  He stated that 

with regard to his TA Bills, pay orders were issued and sent to his Bank under account No.9011.  He 

provided  the  details  of  5   payments and wanted to know their present status, complete payment 

particulars and certified copy of payment records related to aforesaid pay orders.   Shri Atul Rane, 

PIO, Central Railway replied on 23.2.10 furnishing point wise information.  Not satisfied with the reply, 

the Applicant filed a complaint dt.8.3.10 before CIC.

Decision

2. During the hearing, the Appellant complained that the payments were not entered in the passbook 

and that the some payments   which were due to   him had been first credited to his account but 

debited the very next day without any explanation.  The Respondents who had contended that as far 

as the Public Authority was concerned , the payments  had been made by the office,  however, on 

inspection of   entries made in the passbook of the Appellant in the presence of the undersigned 

agreed that  while some entries had been made  others were not.  

3. The undersigned   after hearing the submissions by both sides directs the Appellant to provide a 

photocopy of the passbook and  of other relevant documents to the PIO and with the powers vested 

in her under Section 18(2) of the RTI Act,  directs the PIO to  conduct an enquiry into the matter of 

wrong entries in the passbook and  to provide the enquiry report to the Appellant  by end February, 

2011.  If indeed an error has been made in the entries, it is recommended that the  error  be rectified 

at the earliest. 

 

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Jagdish Chand Nanda
A­47/G, Vijeta Vihar
Plot No.19/2
Sector 13
Rohini
Delhi 110 085

1. The Public Information Officer
Ministry of Railway
Railway Board
Rail Bhawan
New Delhi

2. The Public Information Officer
Central Railway
Divisional Railway Manager’s Office
Commercial Branch, CST
Mumbai

3. The Public Information Officer
Central Railway
General Manager’s Office
Public Information Cell (HQ), CST
Mumbai

4. Officer Incharge, NIC