Central Information Commission Judgements

Mr. Om Narain Pandey vs North Central Railway on 16 December, 2009

Central Information Commission
Mr. Om Narain Pandey vs North Central Railway on 16 December, 2009
           Central Information Commission
                                                   CIC/OP/C/2009/000052 -AD
                                                     Dated 16th December, 2009

Name of the Complainant                :   MR. OM NARAIN PANDEY


Name of the Public Authority           :   NORTH CENTRAL RAILWAY

Background

1. The Applicant filed his RTI application on 11.11.08 with the SDPO/RTI, Office
of the DRM, Allahabad stating that he was working in the Allahabad Divisional
Office as Mukhya Niyantrak and that he had joined on 22.09.2004 as
Assistant Manager (Deputation) at Container Corporation, Dadri on
deputation. On 17.09.09 he had submitted his resignation, however no
retirement benefits have been provided to him. In this connection, he
requested for information related to his PF, Insurance, Gratuity etc. The PIO
replied 08.11.08 informing him that his retirement benefits are being finalized
based on the Sixth Pay Commission’s recommendations and that the
information sought does not fall under the RTI Act. Being aggrieved with the
CPIO’s reply, the Applicant filed his Appeal before the CPIO on 19.12.08
reiterating his request for the information. The Divisional Railway Manager,
Allahabad replied on 31.12.08 informing him about the payment of PF money
and requesting him to enquire for the reasons for PF deduction and
remittance, after his resignation and to provide the information to his office
so that final settlement payment may be done through associate Accounts.
Being aggrieved with the reply, the Applicant filed a Complaint before the
Commission on 11.02.09 requesting for the information.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 16th December, 2009.

3. Mr. Mudit Chandra, Sr.DPO/ALD & PIO and Mr.D.K. Singh, ADRM/ALD &
Appellate Authority represented the Public Authority.

4. The Complainant was heard over telephone during the hearing.
Decision

5. The Respondent submitted that the delay in deciding the retirement benefits
of the Complainant was due to the fact that many such cases were being
decided on the basis of the 6 th Pay Commission recommendations. However,
vide letter 14.12.09 the CPIO & Sr.DPO, Allahabad had informed the
Complainant that all dues have been settled for payment related to PF and
others. The Respondent also added that complete information sought by the
Complainant has been provided vide letter 14.12.09 and that after filing
Second Appeal before the Commission, the CPIO informed the Complainant
once again vide letter dated 24.02.09 details of commutation of pension and
group insurance. The Commission while holding that all information has been
provided to the Complainant, suggests that the Complainant, if required,
approach the CPIO for further clarification with respect to calculations of his
PF, Group Insurance etc. and advises the CPIO to give a personal hearing to
the Complainant. The Complainant was satisfied with this arrangement.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Cc:

1. Mr. Om Narain Pandey
# 326 Parsunath Eden
Alpha IInd Greater Noida,
Dist. Gautam Buddha Nagar
Uttar Pradesh – 201 310.

2. The PIO
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad.

3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad.

4. Officer in charge, NIC

5. Press E Group, CIC