Central Information Commission Judgements

Mr.Nand Lal Chaudhry vs Ministry Of Railways on 8 February, 2011

Central Information Commission
Mr.Nand Lal Chaudhry vs Ministry Of Railways on 8 February, 2011
                          In the Central Information Commission 
                                                                at
                                                        New Delhi

                                                                                             File No: CIC/AD/A/2010/001780

Date  of Hearing :  February 8, 2011

Date of Decision :  February 8, 2011

Due to power failure at NIC Studio, Varanasi, the hearing was held through audio
Parties:

           Applicant

           Shri Nand Lal Chaudhry
           R/o Kerakatpur Lohata Road
           Opp. to Krabhoko Bio Fertilizer
           PO - Lahata
           Varanasi 221 107

           The Applicant was heard through audio

           Respondents

           North Eastern Railway
           Divisional Railway Manager's Office
           Varanasi Division
           Varanasi

           Represented by :  Shri Satya Narayan, PIO was heard through audio




Information Commissioner                    :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                       Decision Notice


The Commission after hearing the submission by the Respondents  holds that the relief  being sought by the 

Appellant   falls   outside   the   ambit   of   the   RTI   Act   and   hence   cannot   be   granted   by   the   Commission   and 

accordingly rejects the appeal.
                        In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                           File No: CIC/AD/A/2010/001780


                                                          ORDER

Background

1. The Applicant filed an RTI application dt.24.12.09 with the PIO, DRM Office, North Eastern Railway 

seeking information with regard to withholding of Rs.23,518/­ from his retirement benefits.  Shri Vinod 

Kumar, PIO replied on 25.1.10.  Not satisfied with the reply, the Applicant filed an appeal dt.5.2.10 

with the Appellate Authority and on not receiving any reply, filed a second appeal dt.Nil before CIC 

seeking directions to the Public Authority to pay him the retirement dues which had been withheld. .

Decision

2. During the hearing, Shri Satya Narayan, Respondent PIO submitted that excess payments had been 

made  to certain staff in the Railways  after implementation of Fifth Pay Commission during Jan.96 to 

Oct.97 and that it was decided to deduct this excess amount from the retirement dues in the case of 

the Appellant. However, based on a Court ruling that  no deductions should be made till a decision 

has been taken, the  amount as mentioned in the RTI application was  withheld  at the time of his 

retirement . As and when the   Court decides this matter,   action will be taken with regard to the 

amount withheld. 

3. The Commission after hearing the submission by the Respondents  holds that the relief being sought 

by   the   Appellant   falls   outside   the   ambit   of   the   RTI   Act   and   hence   cannot   be   granted   by   the 

Commission and accordingly rejects the appeal.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Nand Lal Chaudhry
R/o Kerakatpur Lohata Road
Opp. to Krabhoko Bio Fertilizer
PO – Lahata
Varanasi 221 107

2. The Public Information Officer
North Eastern Railway
Divisional Railway Manager’s Office
Varanasi Division
Varanasi

3. The Appellate Authority
North Eastern Railway
Divisional Railway Manager’s Office
Varanasi Division
Varanasi

4. Officer Incharge, NIC