In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000250
Date of Hearing : April 28, 2011
Date of Decision : April 28, 2011
Heard through Video Conferencing
Parties:
Applicant
Shri Manuswamy
Plot No. 10, Plot NO. 2 Ground floor
John Kennedy Street, Vasanth Appartment
Vyasarpadi
Chennai - 600 039.
Applicant was not present.
Respondent(s)
Southern Railway
Divisional Railway Manager's Office
Personnel Branch
Chennai - 600003.
Represented by : Smt Usha Venogopal, Addl.Divl.Rly Manager/AA
Shri K Narayanan, Sr. Personnel Officer/PIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000250
ORDER
Background
1. The RTI Application dated 11.5.2010 was filed by the Applicant with the PIO, Sr.Dvnl.Personnel
Officer, Southern Railway, Chennai seeking the following information about his pension.
i) While his pay as per VI PC is Rs 10,460/ the pension payable works to Rs 5230/ whereas he
now paid pension of Rs 4200/ at a monthly loss of Rs 1030/ p.m. The difference is to be paid
for the period from 1.9.2007.
ii) From his pension Rs 412/ as additional commutation is to be commuted. The rate of
commutation is Rs 98/ for every rupee commuted, which works to Rs 40376 is yet to be paid.
In the RTI application the Applicant also wanted to know to whom he should approach to get his
Service benefit.
2. The PIO replied on 22.5.2010 stating that the Applicant had not sought any information as per the
RTI Act and requested him to contact Assistant Personnel Officer (Works) for redressal of his
grievance with regard to his service benefits. The Applicant filed first appeal dated 17.6.2010 stating
that he had visited APO/Works more than four times and that no action has been taken by him. He
also requested the Appellate Authority for refixation of pension and payment of difference which he
had asked for in his RTI application. The Applicant filed second appeal before the Commission on
4.11.2010 requesting for pension arrears and difference in commutation.
Decision
2. During the hearing the PIO informed the Commission that although the matter raised in the RTI
application does not fall within the ambit of the RTI Act, immediate action was taken on the grievance
expressed by the Applicant. His pension was revised and the information regarding payments was conveyed
to the Appellant vide letter dated 24.7.2010 by the Appellate Authority which however was returned as the
Appellant was not available at the address given. He also stated that on receipt of the hearing notice from the
Commission the Appellant was once again informed vide letter dated 5.4.2011 about the payments.
3. The case is therefore closed at Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc
1. Shri Manuswamy
Plot No. 10, Plot NO. 2 Ground floor
John Kennedy Street, Vasanth Appartment
Vyasarpadi
Chennai – 600 039.
2. Southern Railway
Southern Railway
Divisional Railway Manager’s Office
Personnel Branch
Chennai – 600003.
3. The Appellate Authority
Southern Railway
Divisional Railway Manager’s Office
Personnel Branch, Chennai Division
Chennai – 600003.
4. Officer Incharge, NIC