Central Information Commission Judgements

Mr.Kundan Lal vs Ministry Of Railways on 11 August, 2010

Central Information Commission
Mr.Kundan Lal vs Ministry Of Railways on 11 August, 2010
                                          Central Information Commission

                                                                                                        CIC/AD/C/2009/001087
                                                                                                     Dated :  August 11, 2010



     Name of the Applicant                                      :    Mr. Kundan Lal


     Name of the Public Authority                               :    Northern Railway, New Delhi


     Background

1. The RTI application was filed by the Applicant on 20.10.08 with the Gen. Manager, Northern Railway, 

New   Delhi   stating   that   due   to   non­fixation   of   payment   since   August   1976   and   due   payments, 

difference in leave encashment  he has felt harassed.  He requested that the matter may be looked 

into by the concerned authorities and the payments due to him  be made without further delay.  As no 

reply was received, he registered a complaint with the CIC on 19.2.09.

2. The     Bench   of   Mrs   Annapurna   Dixit,   Information   Commissioner   issued   an   order   dated   14.6.10 

directing the PIO to furnish the information by 30.7.10 and to appear before the Commission on 11.8.10 with 

all the relevant documents and also with the explanation to the showcause notice  issued to him. 

3. Mr.   Rakesh   Tyagi,   PIO;   Mr.   Janardan   Singh   Dy   CPO   ;   Mr.   U.R.   Bharti.   COS   and   Mr.   J.K.L. 

Srivastava OS/E  represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. The Respondent stated that the application originally filed was not received by the PIO However, the 

CPIO, Northern Railway had received copy of the RTI application along with the hearing notice which was sent 

by the Commission.   On receipt of the same it was transferred to the PIO, Alambagh, Lucknow who sent a 

reply on 26.7.10 to the Appellant.  The Appellant during the hearing requested the Commission to arrange for 

the payments as sought in his RTI application .   In response to this prayer,   the Respondent narrated the 

sequence of events related to the Appellant’s grievance the gist of which is as follows:

The   Appellant   had   already   been   furnished   with   a   reply   in   this   connection   in   response   to   a 

representation from the Appellant addressed to the Prime Minister of India, on 28.4.09. This fact has 
not been divulged in the Appellant’s submissions   The Appellant had repeatedly approached the 

lower and High Courts and the last time the Appellant had approached the High Court, the High Court 

had rejected his recall application  by its judgment order dated 6.7.09. The judgment order of the High 

Court had been fully complied with  and the same was also acknowledged by the Appellant through 

receipt of cheque no. 985599 dated 28.2.09 amounting to Rs.10, 547/­.   

6. The Commission on perusal of submissions on record and after hearing both sides holds that that the 

information   has   indeed   been   furnished  to   the  Appellant   more   than  once  and  drops   the  penalty 

proceedings  initiated   against  the  PIO .     It  was also  noted   that  the   relief  being  sought  by the 

Appellant  falls  outside  the  ambit  of the  RTI  Act.    However, in  the interest of  the Appellant  it  is 

recommended that   the PIO, Lucknow   give a personal hearing to the Appellant on 26.8.10 in his 

office  and  provide  clarification.   The PIO is directed to forward a copy of this order to the PIO, 

Lucknow.

7. The complaint is rejected as there is no substance in it and the case is  closed at the Commission’s 

end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Kundan Lal
R/o II/68 B, Sleeper Ground
Alam Bagh
Lucknow ­ 226005
 

2. The PIO
Northern Railway
Headquarters Office
Baroda House
New Delhi

3. Officer Incharge, NIC