Central Information Commission Judgements

Mr.Manoj Kumar Sinha vs Ministry Of Railways on 11 February, 2011

Central Information Commission
Mr.Manoj Kumar Sinha vs Ministry Of Railways on 11 February, 2011
                        In the Central Information Commission 
                                                       at
                                                New Delhi

                                                                              File No: CIC/AD/A/2011/000056

Date  of Hearing :  February 11, 2011

Date of Decision :  February 11, 2011

Parties:

           Applicant

           Shri Manoj Kumar Sinha
           Shankar Nagar
           Gali No.1
           Line Par
           Moradabad 244 001
           Uttar Pradesh

           The Applicant was present along with his representative Shri Sushil Kumar during the hearing.

           Respondents

           The Public Information Officer
           Ministry of Railways
           EDPC­I and PIO­VII
           Railway Board
           Rail Bhawan
           New Delhi

           Represented by :  Shri Salim Mohd. Ahmed, Deputy Director




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/2011/000056
                                                         ORDER

Background

1. The   Applicant   filed   an   RTI   application   dt.29.5.10   with   the   PIO,   Ministry   of   Railways   seeking 

information against 6 points with regard to Break Down Allowance.  Shri D.M.Gautam, CPIO­7 replied 

on 13.7.10 enclosing the information furnished by Shri Chander Parkash, Joint Director/Estt. (P&A). 

With regard to points 1,2,4 and 5, he enclosed a copy of Rule 1420(1)IREC­II/1987 and Ministry’s 

letter dt.25.9.09.   With regard to points 3 and 6, he stated that clarifications are not covered under 

RTI.   The Applicant filed an appeal dt.4.8.10 with the Appellate Authority commenting on the reply 

provided.     Shri   P.K.Sharma,   Appellate   Authority   replied   on   14.9.10   enclosing   the   point   wise 

clarification furnished by Shri Salim Mohd. Ahmed.  Being aggrieved with the reply, the Applicant filed 

a second appeal dt.14.10.10 before CIC.

Decision

2. During the hearing, the Appellant complained  that the control staff monitoring relief operations  of the 

breakdown  has been disqualified from getting Break Down Allowance and that the prevailing norms 

for   granting   and   denying     special   concessions     to   different   categories   of   staff     have   not   been 

provided.   The   Applicant   in   this   connection   demanded   that   the   special   concessions   be   made 

applicable to all categories of  staff attending the breakdown duties.  The Commission while holding 

that the Appellant is only seeking redressal of his grievance  however, in the interest of the Appellant, 

recommends  that  the PIO bring this matter to the attention of the competent authority so that a 

decision can be taken after following due procedure, preferably within the next couple of months.. 

3. The   PIO   is also directed to review the information sought once again and to provide point wise 

information based on discussions which took place during the hearing including details of the special 

concessions in breakdown allowance. The information should reach the Appellant by 15.3.11.  

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Manoj Kumar Sinha
Shankar Nagar
Gali No.1
Line Par
Moradabad 244 001
Uttar Pradesh

2. The Public Information Officer
Ministry of Railways
EDPC­I and PIO­VII Railway Board
Rail Bhawan
New Delhi

3. The Appellate Authority
Ministry of Railways
Advisor (IR) and AA­VII
Railway Board
Rail Bhawan
New Delhi

4. Officer Incharge, NIC