Central Information Commission
CIC/AD/A/2010/000934
Dated September 24, 2010
Name of the Applicant : Shri M.B.Pasha
Name of the Public Authority : DRM Office, South Central Railway,
Secunderabad
Background
1. The Applicant filed an RTI application dt.6.1.10 with the PIO, DRM Office, South Central Railway,
Secunderabad seeking the reasons for the delayed payment of his bills. The PIO replied on 1.2.10
stating that the Applicant has only expressed his grievance for redressal and had not sought any
information as defined u/s 2(f) of the RTI Act. Being aggrieved with this reply, the The Applicant filed
an appeal dt.11.3.10 with the Appellate Authority stating that no information has been received so far.
Shri A.K.Malik, Appellate Authority replied on 6.4.10 stating that the final reply had been sent to the
address indicated in the RTI application but the same was returned by the postal authorities with an
endorsement ‘want of full address HRTS – 2.2.10’. He enclosed the information once again. Still not
satisfied, the Applicant filed a second appeal dt.20.4.10 before CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for September
24, 2010 through video conferencing.
3. Shri S.Tamilcholai, PIO & Sr.DPO, Shri Kitke, Appellate Authority & ADRM and Shri Srinivasarao,
Sr.DEN representing the Public Authority were present at NIC Studio, Hyderabad.
4. The Appellant was not present during the hearing.
Decision
5. The Respondents submitted that the all the pending bills have been taken care of and that the
different amounts as mentioned by the Appellant in the RTI application have been credited to the
Appellant’s Bank account in July 2009 and in response to his representation dt.15.4.10, a reply was
furnished on 5.5.10. The Respondents further added that they had contacted the Appellant over the
phone and that the Appellant had admitted having received all the payments but had stated that the
reply dt.5.5.10 was not received. According to the Respondents, however, the Appellant did receive
this reply dated 5.5.10 as they are in possession of the acknowledgement duly signed by the
Appellant himself on 18.5.10.
6. Since the grievance of the Appellant has been redressed, the case is closed at the Commission’s
end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri M.B.Pasha
GPA Holder
M/s.BRR & Co.
C/o Masjid Complex
Dornakal
Warangal 506 381
2. The PIO
South Central Railway
Divisional Railway Manager’s Office
Personnel Branch
Sanchalan Bhavan
Secunderabad
3. The Appellate Authority
South Central Railway
Divisional Railway Manager’s Office
Hyderabad Div Personnel Branch
Sanchalan Bhavan
Secunderabad
4. Officer incharge, NIC