In the Central Information Commission
at
New Delhi
File No. CIC/AD/A/2011/001692
Date of Hearing : November 9, 2011
Date of Decision : November 9, 2011
Parties: (Heard through video conference)
Appellant
Shri O.R. Chandra Sekaran
4/5A, 7th Cross, Sundar Nagar,
Tiruchirappalli 620 021
Tamilnadu
The Appellant was present and was assisted by Shir R Panaivelu.
Respondents
Southern Railway
Madurai
Represented by: Shri S.A. Mathivanan, APIO and Shri Jai Prakash, Welfare Inspector.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001692
ORDER
Background
1. The Applicant field his RTIapplication dated 01.12.2010 with the PIO, Southern Railway, Madurai.
Through this application, he wanted to know as to when the public authority would pay him his
pending OTA claim and safety award. The PIO on 15.12.2010 forwarded this application to the Safety
Department for response. Thereafter on 21.12.2010, the PIO Commercial Department sent the
required information to the Appellant which he received from the Sr. Divisional Safety officer.
Subsequently, one more reply dated 04.01.2011 from the DPO, MDU was also sent to the Appellant
informing him that OTA slips for the period 02.08.2008 to 16.08.2008 have not been received by them
and hence payment could not be made. The Appellant, being dissatisfied with these two replies, filed
his first appeal with the Appellate Authority (AA) on 22.01.2011. The AA, in response, through his
order dated 15.03.2011 held that the information given to the Appellant is correct. The Appellant,
being dissatisfied with the AA’s finding, filed the present petition before the Commission on
07.07.2011 reiterating his grievance about nonpayment of his above dues.
Decision
2. During the hearing, the Appellant stated that he wants to know as to when the public authority would
make the above payments to him. The PIO stated that they have since got the approval of the
competent authority on the payment matter of the Appellant and that they would now be able to make
the full payment to the Appellant within one month period. The Appellant was satisfied with this
assurance given by the Respondents.
3. Since there is nothing by way of information which can be ordered to be disclosed to the Appellant in
the present case, it is decided not to pursue this matter any further. It is, nevertheless, recommended
that the public authority , as assured by the PIO, make the above payment to the Appellant by 15th of
December, 2011.
4. Appeal is closed accordingly.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri O.R. Chandra Sekaran
4/5A, 7th Cross, Sundar Nagar,
Tiruchirappalli 620 021
Tamilnadu
2. Appellate Authority &
ADRM
Southern Railway
Divisional Office
Commercial Branch
Madurai
3. Public Information Officer &
Sr. DCM
Southern Railway
Madurai
4. Officer in charge, NIC