Central Information Commission Judgements

Mr.Mahipal Singh Urf Lala vs Ministry Of Railways on 2 June, 2011

Central Information Commission
Mr.Mahipal Singh Urf Lala vs Ministry Of Railways on 2 June, 2011
                       In the Central Information Commission 
                                                      at
                                                  New Delhi

                                                                              File No: CIC/AD/A/2011/000767


Date  of Hearing     :  June 2, 2011

Date of Decision     :  June 2, 2011



Parties:

           Applicant


                   Shri Mahipal Singh  Urf Lata
                   S/o Shri Baleram
                   1881,  Durga Mandir Chowk
                   Jamuna Bazar
                   Delhi ­  110006.

                   Applicant was  present.



           Respondent(s)



                   Northern Railway
                   Head quarter Office
                   Baroda House
                   New Delhi.



                   Represented by  :  Shri Rakesh Thyagi, DGM/Law, Northern Rly.
                                          Shri Randhir Singh, Astt Sports Officer
                                          Shri  N N Kalia, DRM Office,   Northern Railway



           The Respondents were present at the Commission for the hearing

           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/2011/000767


                                                                 ORDER

 Background

        

1. The RTI Application dated  8.10.2010 was filed by the Applicant with the PIO,     Northern Railway, 

HQ Office, New Delhi. He stated that in   the year 2000 he had represented the country in  Asian 

Kabadi Championship games and  that he is a Gold medalist in Kabaddi and therefore should be 

given out of turn promotion and extra incerements. He also stated that  one Mr. Satish Kumar who 

represented Railways in National kabaddi Championship was also denied  out of turn promotion.  He 

wanted to know the reasons as to why  he was not given the out of turn promotion and additional 

increment  as per rules.  The PIO replied on  2.11.2010 informing the Applicant that the additional 

increments  are given to the sports persons only on advice of the Railway Board and that no advice 

has been  received from the Railway Board to grant him additional increments.   Hence, his case for 

additional increment was not considered.  He also provided information against point no.2.  Being 

aggrieved with this reply the Applicant filed his first appeal on  19.11.2010.  The Appellate Authority 

replied   on   20.12.2010     directing  the  concerned    PIO    to  provide  point  wise  information  to  the 

Applicant.     In     response   to   this,   the   Asstt   Sports  Officer,  NRSA,   New  Delhi   replied   on   5.1.11 
providing the required point wise information.  Being aggrieved with this reply the Applicant filed his 

second appeal before the Commission on  4.2.11.

       Decision   

2.   During   the   hearing     the   Respondent  informed  the  Commission  that  the   Appellant  had  already 

approached the Railway Board and that the Board had  given him an out of turn promotion  without 

any  additional increments.   The Appellant requested the Commission to direct the PA to  also give 

him the increments he is entitled to, as per rules.  From the ensuing discussions and on perusal of 

various   records     it   seems  that   the  Appellant  is   indeed  eligible  for  some    additional  increments. 

However, since the matter falls outside the ambit of  the RTI Act, the Commission is not in a position 

to grant him the relief being sought by him. 

3. The  Chairman, Railway  Sports Board may wish  to  consider the Appellant’s request for additional 

increments in the light of the fact that the Appellant is a sports champion and a gold medalist.  The 

PIO, Northern Railway, Baroda House may send a copy of this order to the Chairperson,  Railway 

Sports Board.

     4. The  case stands closed .

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Mahipal Singh  Urf Lata
S/o Shri Baleram
1881,  Durga Mandir Chowk
Jamuna Bazar
Delhi ­  110006.

2. The Public Information Officer                      
Northern Railway
Head quarter Office
Baroda House
New Delhi.

3. The Appellate  Authority
Northern Railway
Head quarter Office
Baroda House
New Delhi.

4. Officer Incharge, NIC.