Central Information Commission Judgements

Mr.Manohar Lal vs Ministry Of Railways on 25 August, 2011

Central Information Commission
Mr.Manohar Lal vs Ministry Of Railways on 25 August, 2011
                     In the Central Information Commission 
                                                   at
                                                New Delhi

                                                                         File No. CIC/AD/A/2011/001257


Date of Hearing :  August 25, 2011

Date of Decision :  August 25, 2011



Parties:  



         Appellant


         Shri Manohar Lal,
         Gulmahia Chak, Sabalpur, 
         Patna800 009
         Bihar 

         The Appellant was not present.



         Respondents


         East Central Railway
         Office of Divisional Railway Manager
         Danapur Division
         Danapur 

         Represented by: Shri Manoj Kumar, PIO--present at NIC VC facility at Patna.



                       Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission
                                                          at
                                                  New Delhi
                                                                                      File No: CIC/AD/A/2011/001257


                                                       ORDER

Background

1. The Applicant, through his RTI­application dated 06.01.2011, filed with the PIO, East Central Railway, 

Danapur, wanted to know: whether the amount of pension being paid to him is correct; if not, then 

why it has not yet been corrected; by what time it would be corrected; when would he get the full 

payment. The  PIO,  on 06.01.2011, gave an interim reply to the Applicant informing him that his 

request   for   information   has   been   forwarded   to   the   concerned   sections   for   response.   Since   the 

Applicant did not receive the desired information within the stipulated time period, he filed his 1 st­

appeal with the Appellate Authority (AA) on 17.02.2011 which was apparently not decided by the AA. 

The   Appellant,   therefore,   filed   the   present   petition   dated   22.04.2011   before   the   Commission 

complaining against non­supply of information by the Respondents.

Decision

2. During the hearing, the Respondents stated that they, after examining the records related to the 

Appellant’s pension case and copies of certain orders provided by the Appellant to them, have come 

to a conclusion that the Appellant’s case is a genuine one and needs to be considered positively and 

therefore  are    trying  to   calculate the same based on records that are available since an earlier 

calculation that had been made in response to the RTI application was found to be incorrect. . 

3. In view of the Respondents’ statement above, it is directed that the PIO shall provide to the Appellant 

the factual position of his pension payment case by  30.09.2011.  It is also recommended that the 

public authority take a decision on the Appellant’s pension payment case preferably  by the same 

date.

4. Appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Manohar Lal,
Gulmahia Chak, Sabalpur, 
Patna 800 009
Bihar

2. The Appellate Authority     
East Central Railway
Office of Divisional Railway Manager
Danapur Division
Danapur 

3. Public Information Officer 
East Central Railway
Office of Divisional Railway Manager
Danapur Division
Danapur 

4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.