In the Central Information Commission
At
New Delhi
File No: CIC/AD/A/2011/000083
CIC/AD/A/2011/000098
CIC/AD/A/2011/000100
Date (s) of Hearing: February 14, 2011
Date of Decision : February 14, 2011
The Appellant was not present during the hearing.
Parties:
Applicant
1. Mr. Raesh Kumar Sud,
Emp 9596, RITES Ltd,
First Floor, House No. 55,
Basisthapur Lane 1,
Near Wireless Bus Stand,
Dispur, Guwahati,
Assam781006
Respondent(s)
1. RITES LTD,
GGM(Mareting and Client Services),
RITES LTD,
RITES Bhavan,
Plot No 1, Sector 29,
Gurgaon,
Haryana
Represented by: Mr. A.K.M Sharma, GGM/MCS, RITES
Mr. Rahul Jha, Executive Director, RITES
Mr. Vijai Kishore, GM/HW, RITES
Mr. K.K. Kapoor, AGM/ FHW, RITES
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
At
New Delhi
File No: CIC/AD/A/2011/000083
ORDER
Background
1. The RTI application dated 03.05.2010 was filed by the Applicant with the PIO, RITES, Gurgaon,
seeking the Action taken Report on the letter of Rajesh Kumar Sud dated 13.06.2009 including day to
day progress and outcome results. The PIO replied on 11.06.2010 stating that the Action Taken
Report was not prepared hence information sought is not held by RITES Ltd. He also stated that all
admissible Claims/ Bills of the employees are paid on day to day basis and any Bill/Claim not payable
due to any reason is returned to the concerned employee/division. No Bill/Claim in original, bearing
due approvals of Competent Authority, duly received by F&A Division, in respect of Mr. R.K. Sud Emp
No. 9596 is pending for payment in F&A Division. Not satisfied, the Applicant filed his First Appeal
before the Appellate Authority on 09.07.2010 requesting for the complete information once again. The
Appellate Authority replied on 12.08.2010 stating that after going through the merits of the case and
providing due opportunity to the PIO for his submissions, he is upholding the decision of the PIO that
all admissible Claims/Bills of the employees are paid on day to day basis and any Bill/claim not
payable due to any reason is returned to the concerned employee/Division. Still not satisfied, the
Applicant filed his Second Appeal before the Commission on 13.10.2010 seeking payment of T.A
bills amounting to Rs. 13,219/ and Rs. 20,690/.
File No: CIC/AD/A/2011/000098
Background
2. The RTI application dated 03.05.2010 was filed by the Applicant with the PIO, RITES, Gurgaon,
seeking information against 4 points as follow:
(a) Action Taken Report on the letter relating Rs. 7.933/ old bills / vouchers payments of
Rajesh Kumar Sud dated 02.02.2009 to JGM, RITES day to day progress and outcome/results.
(b) Action Taken Report on the letter of Rajesh Kumar Sud relating Rs. 756/ and Rs. 7,933/.
(c) Details of payments of vouchers of the said amount to Rajesh Kumar Sud,l Emlpl No 9596
along with Dates.
(d) Names and Designation of the persons responsible for delay in payments and when the
payments will be released.
The PIO replied on 11.06.2010 stating that the Action Taken Report was not prepared hence
information sought is not held by RITES Ltd. He also stated that all admissible Claims/ Bills of the
employees are paid on day to day basis and any Bill/Claim not payable due to any reason is returned
to the concerned employee/division. No Bill/Claim in original bearing due approvals of Competent
Authority, duly received by F&A Division, in respect of Mr. R.K. Sud Emp No. 9596 is pending for
payment in F&A Division. Not satisfied with the reply, the Applicant filed his First Appeal before the
Appellate Authority on 10.07.2010 requesting for the complete information once again. The Appellate
Authority replied on 12.08.2010 stating that after going through the merits of the case and providing
due opportunity to the PIO for his submissions, he is upholding the decision of the PIO that all
admissible Claims/Bills of the employees are paid on day to day basis and any Bill/claim not payable
due to any reason is returned to the concerned employee/Division. Still not satisfied, the Applicant
filed his Second Appeal before the Commission on 13.10.2010 seeking payment of T.A bills.
File No: CIC/AD/A/2011/000100
Background
3. The RTI application dated 03.05.2010 was filed by the Applicant with the PIO, RITES, Gurgaon,
seeking information against 4 points as follow:
(a) Action Taken Report on the letter dated 12.06.2009 of Rajesh Kumar Sud relating TTA Bills
of Rs. 44,253/ and Rs. 22,185/ day to day progress and outcome/results.
(b) Details of payments of vouchers of the said amount to Rajesh Kumar Sud,l Emlpl No 9596
along with Dates.
(c) Intimate as per the communication by JGM, what action is taken as per endorsement on the
letter dated 27.04.2006 of Rajesh Kumar Sud and what are the results.
(d) Names and Designation of the persons responsible for delay in payments and when the
payments will be released.
The PIO replied on 11.06.2010 stating that the Action Taken Report was not prepared hence
information sought is not held by RITES Ltd. He also stated that all admissible Claims/ Bills of the
employees are paid on day to day basis and any Bill/Claim not payable due to any reason is returned
to the concerned employee/division. No Bill/Claim in original bearing due approvals of Competent
Authority, duly received by F&A Division, in respect of Mr. R.K. Sud Emp No. 9596 is pending for
payment in F&A Division. On not satisfied, the Applicant filed his First Appeal before the Appellate
Authority on 12.07.2010 requesting for the complete information once again. The Appellate Authority
replied on 12.08.2010 stating that after going through the merits of the case and providing due
opportunity to the PIO for his submissions, he is uppholding the decision of PIO that all admissible
Claims/Bills of the employees are paid on day to day basis and any Bill/claim not payable due to any
reason is returned to the concerned employee/Division. Still not satisfied, the Applicant filed his
Second Appeal before the Commission on 17.10.2010 seeking payment of T.A bills.
Decision
4. During the hearing, the Respondent submitted that all the 3 appeals pertain to payments of TA Bills
and that no bill pertaining to Mr. R.K. Sud has been left unpaid as per their records and that this
information has already been provided to the Appellant by the Appellate Authority in all the 3 cases .
The Commission however, in the interest of the Appellant directs the PIO to allow inspection to all the
relevant files in all the 3 cases by the Appellant so that the Appellant can satisfy himself that there is
indeed no further information available with the Public Authority. The inspection may be completed
by 25.03.2011.
5. The appeals are accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
CC:
1. Mr. Raesh Kumar Sud,
Emp 9596, RITES Ltd,
First Floor, House No. 55,
Basisthapur Lane 1,
Near Wireless Bus Stand,
Dispur, Guwahati,
Assam781006
2. The Public Information Officer,
RITES LTD,
GGM(Mareting and Client Services),
RITES LTD,
RITES Bhavan,
Plot No 1, Sector 29,
Gurgaon,
Haryana
3. The Appellate Authority,
RITES LTD,
GGM(Mareting and Client Services),
RITES LTD,
RITES Bhavan,
Plot No 1, Sector 29,
Gurgaon,
Haryana
4. Officer Incharge, NIC