Central Information Commission Judgements

Mr.Om Prakashsharma vs Ministry Of Railways on 22 June, 2010

Central Information Commission
Mr.Om Prakashsharma vs Ministry Of Railways on 22 June, 2010
                            Central Information Commission

                                                                                             CIC/AD/A/2010/000559
                                                                                               Dated June 22, 2010



Name of the Applicants                                 :    Shri Om Prakash Sharma


Name of the Public Authority                           :    North Central Railway, Allahabad
                                                            Ministry of Railways, New Delhi


Background

1. The Applicant filed an RTI application dt.dt.21.10.09 with the PIO, Ministry of Railways.  He wanted to 

know why he was removed from service three times and also why his salary was not paid. Shri Sunil 

Kumar, CPIO­III replied on 7.12.09 stating that the requisite information had been provided to the 

Applicant  by  DGM(G),  North  Central Railway, Allahabad vide letter dt.26.10.09 with reference to 

Railway Board PG Directorate letter dt.23.10.09. Not satisfied with the reply, applicant filed an appeal 

dt.29.12.09 with the Appellate Authority. On not receiving any reply, the Applicant filed a second 

appeal dt.Nil from CIC requesting the Commission to direct the Public Authority for release of his 

salary and  dues and other  promotion and privileges in connection with his service.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 22, 

2010.  

3. Shri   B.P.Meena,   Nodal   Officer   and   Shri   Vinod   Samuel,   APIO   (Coord)   represented   the   Public 

Authority.

4. The Applicant was present during the hearing.

Decision

5. The  Respondent  produced  before  the Commission a letter No.732­E/1­Engg(O.P.S) dt.11.4.1968 

written by  DPO, Northern Railway, Allahabad to the Appellant stating that the Appellant being a 

temporary employee with less than 3 years of service, is entitled to the grant of extraordinary leave 

without leave salary for not more than 3 months at any one time in terms of rule No.732(I) of the 

IREC, VolI (1959 edition).  The DPO further added in his letter that since the Appellant had  failed to 

resume duty on the expiry of the period of three months, the unauthorized absence from duty from 
12.10.67  to   11.1.68  (both  days inclusive) had been treated as extraordinary leave without leave 

salary   and   the   Appellant   hence     was   deemed   to   have   resigned   from     his   appointment   of 

Telecommunication Maintainer and had accordingly ceased to be in Railway Service with effect from 

12.1.68 (FN).   With regard to the Appellant’s complaint  regarding his unpaid salary, the Respondent 

refuted this contention and in support of their argument that all dues have been paid to the Appellant, 

produced before the Commission a letter dt.6.2.09 written by Dr..R.Velu, Hon’ble Minister of State of 

Railways addressed to Shri Vijendra Singh, MP in response to a complaint filed by the Appellant,  in 

which it was stated that all dues have been paid to the Appellant ,   The Appellant , however, denied 

having received any payment of salary/dues.

6. The Commission after hearing the submissions of both sides directs the PIO, North Central Railway, 

Allahabad to provide to the  Appellant the file notings pertaining to his removal from service thrice as 

sought by him.   The relevant   file/s pertaining to payment of the Appellant’s dues/salary also to be 

allowed to be inspected by the Appellant and he may  be provided with attested copies of documents 

he requires. 

7. The information to be provided to the Appellant by 22.7.10 and the Appellant to submit a compliance 

report to the Commission by 29.7.10.

8. The appeal is accordingly disposed of.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Om Prakash Sharma
H.No.E­1/163
Shivram Park
Nagloi
Delhi 110 041

2. The PIO
North Central Railway
Headquarters Office
B­Block, GM Office
Subedarganj
Allahabad

3. The Appellate Authority
North Central Railway
Headquarters Office
B­Block, GM Office
Subedarganj
Allahabad

4. Officer incharge, NIC

5. Press E Group, CIC