Central Information Commission Judgements

Mr.N Ramakrishna vs Ministry Of Railways on 2 September, 2011

Central Information Commission
Mr.N Ramakrishna vs Ministry Of Railways on 2 September, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001246
                                                                                                          

Heard through Video Conferencing.

Date  of Hearing     :  September  2, 2011

Date of Decision     :  September  2,  2011



Parties:

           Applicant

           Shri N Ramakrishna
           H.No. 12­14­18/301 & 304
           Pragathi Apartment
           Lalapet
           Secunderabad.

           Applicant was present.



           Respondent(s)

            South Central Railway
            General Manager's  Office
            Personnel Branch
            Rail Nilayam
            Secunderabad - 500071.



           Represented by   :                Shri   P P S Rao, CPIO
                                             Shri   Swaminathan K, AA.

                                 Information Commissioner                       :   Mrs. Annapurna Dixit
___________________________________________________________________
                             In the Central Information Commission 
                                                              at
                                                     New Delhi
                                                                                                                              
                                                                                          File No: CIC/AD/A/2011/001246


                                                          ORDER

Background

1. The RTI Application dated  19.4.2010 was filed by the Applicant with the PIO,   GM, South Central 

Railway, Secunderabad. He stated that he was appointed in the Loyal employee quota in the year 

1974 as Class IV Khalasi  in the General Printing Press and later promoted as Junior Machine Man in 

a new unit Ticket Fabrication Unit . In this connection he  contented that his date of promotion is to be 

treated in Semi skilled as 1.8.1978 and in skilled as 2.1.1980. The Administration however, according 

to him, is  quoting to him the wrong date of his promotion.  He also stated that people junior to him 

working as ticket printers  in Ticket Printing Unit  have been transferred in the same pay and grade as 

machine man in fabrication unit on 18.8 1992 which is a separate seniority unit in Ticket Printing 

Unit.  He further added that  the existing rule with respect to transfer from  a separate seniority  unit to 

another separate   senior unity has been violated by the Public Authority in the case of the three 

juniors since they have been   transferred and placed   above the existing staff without passing the 

Skill Trade Test of Machine Mann in the Ticket Fabrication Unit.     The PIO   replied on 10.12.10 

stating that the Applicant is seeking redressal  of his grievance and that it is not possible le to provide 

any file notings as requested by him since none exist.   In response to the first appeal   (copy not 

enclosed)   the   Appellate   Authority   replied   on   3.5.11   upholding   the   decision   of   the   PIO.   Being 

aggrieved with this reply the Appellant filed his second appeal before the Commission requesting the 

Commission to direct the PIO to furnish him the  file noting/letter etc on his representation.
Decision. 

2. On     perusal   of   the   submissions   on   record   the  Commission  noted   that   some  of   the  documents 

including  as copy of his first appeal and copy of his representation have not been submitted by the 

Appellant to the Commission. In the absence of these documents the Commission is not in a position 

to adjudicate the matter.   The Appellant is therefore given one more opportunity to file a second 

appeal     once   again   enclosing   the  RTI  Application,  PIO’s  reply,     copy   of   first   appeal,  Appellate 

Authority’s reply and copy of his representation  so that his case  can be disposed of.  

3. The  next hearing in this case will be held on  3.10.11 at 10.30a.m. provided the required documents 

are submitted by the Appellant well in time to the Commission.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1.        Shri N Ramakrishna
H.No. 12­14­18/301 & 304
Pragathi Apartment
Lalapet
Secunderabad ­ 500017
     

2. The Public Information Officer
            South Central Railway
            General Manager’s  Office
            Personnel Branch
            Rail Nilayam
            Secunderabad – 500071.

3. The Appellate Authority
            South Central Railway
            General Manager’s  Office
            Personnel Branch
            Rail Nilayam
            Secunderabad – 500071.

4. Officer Incharge, NIC.