Central Information Commission Judgements

Mr.P K Mukherjee vs Ministry Of Railways on 9 June, 2011

Central Information Commission
Mr.P K Mukherjee vs Ministry Of Railways on 9 June, 2011
                       In the Central Information Commission 
                                                    at
                                             New Delhi

                                                                           File No: CIC/AD/C/2011/000185


Date  of Hearing     :  June 9, 2011

Date of Decision     :  June 9, 2011




Both parties heard through video Conferencing




Parties:

           Applicant


                  Shri P K Mukherjee
                  H.No. C­33/204  ­ 21 B
                  Chandua
                  Chittoopur
                  Varanasi - 221002.

                  Applicant was  present.



           Respondent(s)

                  Northern  Eastern Railway
                  Divisional Railway Manager's Office
                  Varanasi Division
                  Varanasi.

                  Represented by  :         Shri Satyanarayan, PIO
                                            Shri Arvind Srivastava, APIO




           Information Commissioner         :   Mrs. Annapurna Dixit
___________________________________________________________________
                              In the Central Information Commission 
                                                            at
                                                      New Delhi

                                                                                    File No: CIC/AD/C/2011/000185


       


                                                          ORDER

Background

        

1. The RTI Application dated  4.8.2010  was filed by the Applicant with the PIO, North Eastern Railway, 

Varanasi Division. The Applicant wanted to know whether the instructions contained in three letters 

from the Railway Board dated   31.3.58, 3.3.78,   & 3.4.86 have been followed by the concerned 

officials or not.   He further wanted to know whether any action has been initiated    based on the 

directions given in other four letters for the purpose of final disposal of the D & AR cases in the 

division.  The PIO replied on  30.8.2010 enclosing the pointwise  reply furnished by the PIO DRM 

Office, Varanasi. Not satisfied with the reply the Applicant filed an appeal  dated 17.11.2010 stating 

that the  Disciplinary  Authority is not obeying the rules  and  directives of the Railway Board and is 

getting employees compulsorily  removed  from service.

Decision   

2.  During the hearing  the Appellant stated that as per the Railway Board rules before issuing the order 

for compulsory retirements it is necessary for the PA to take advise from the UPSC.  The Respondent 
however when questioned as to whether the UPSC’s advise is being taken before the compulsory 

retirement of employees, stated that it depends upon the nature of the case.   He explained that 

generally  in  the  case  of  Class  I and II Officers UPSC advise is taken except if there is a case 

involving  any  fraud  .   The  Appellant at this stage complained that almost   40 people have been 

compulsorily retired in the last few years without taking UPSC’s advise and that with regard to D&AR 

cases almost 50 are still pending disposal. He contended that the Department is not following the 

instructions given by the Railway Board with regard to the number of days set for disposal of D&AR 

cases of different categories.  The Respondent submitted that the delay in disposal of case is due to 

the delay in response by the parties involved and that it is not deliberate.  

3. The Commission after hearing both sides   holds that the Appellant is not seeking any information 

against both points and is only expressing his grievance  with the Public Authority which can only to 

be redressed by an appropriate  grievance redressal forum.  The Appeal is therefore rejected and the 

case closed at Commission’s end.

4. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri P K Mukherjee
H.No. C­33/204  ­ 21 B
Chandua
Chittoopur
Varanasi – 221002.

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

                    

3.        Officer Incharge, NIC.