In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001001
Date of Hearing : July 14, 2011
Date of Decision : July 14, 2011
Parties:
Applicant
Shri Jayprakash Singh Kushwaha
Qtr.No.207
C.D. European Colony
Mughalsarai
Chandauli 232 101
The Applicant was present at NIC Studio, Varanasi.
Respondents
The Public Information Officer
East Central Railway
Divisional Railway Manager's Office
Mughalsarai Division
Mughalsarai
Represented by : Shri Mahendra Prasad, APIO & DPO
Shri L.K.Rai, Ch.OS
NIC Studio, Varanasi
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001001
ORDER
Background
1. The Applicant filed an RTI application dt.25.11.10 with the PIO, DRM Office, East Central Railway,
Mughalsarai seeking information against five points including entitlement to ½ day casual leave for
technicians and Supervisors , allotment of quarters, financial upgradation under MACP etc. Shri
S.C.Srivastava, PIO replied on 16.12.10 furnishing point wise information and also enclosing some
documents. Not satisfied with the reply, the Applicant filed an appeal dt.14.1.11 with the Appellate
Authority stating that information provided is incomplete and irrelevant. On not receiving any reply,
he filed a second appeal dt.14.3.11 before CIC.
Decision
2. During the hearing, the Respondents submitted that the Appellate Authority vide his order dt.5.4.11
informed the Appellant that the PIO has already given him the rules relating to leave. He also
provided information relating to financial upgradation under MACPS. With regard to allotment of
quarters, he stated that earlier instructions on the allotment are still applicable, while enclosing the
relevant documents. The Appellant on his part submitted that he was given several documents which
give conflicting information with regard to entitlement to half day casual leave and wanted to know the
correct position in respect of technicians.
3. The Commission after hearing the submissions of two sides directs the PIO as follows:
i) to inform the Appellant whether the technicians are entitled to ½ day leave or not.
ii) to clarify which of the circulars reflects the current position of the Public Authority with
regard to entitlement to half day casual leave for technicians.
The information should reach the Appellant by 14.8.11.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Jayprakash Singh Kushwaha
Qtr.No.207
C.D. European Colony
Mughalsarai
Chandauli 232 101
2. The Public Information Officer
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai
3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai
4. Officer in charge, NIC