Central Information Commission Judgements

Mr.Rakesh Kumar vs Ministry Of Railways on 26 July, 2011

Central Information Commission
Mr.Rakesh Kumar vs Ministry Of Railways on 26 July, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                File No: CIC/AD/A/2011/000959




Date  of Hearing :  July 26, 2011

Date of Decision :  July 26, 2011


Parties:

           Applicant

           Shri Rakesh Kumar
           H.No.1472­B
           Rail Nagar
           Opp. EMD Shed
           Gadag Road
           Hubli 580 020

           The Applicant was not present during the hearing 



           Respondents

           The Public Information Officer
           Ministry of Railways
           ED(ERP) and PIO­XI
           Railway Board
           Rail Bhawan
           New Delhi

           Represented by : Shri Koshy Thomas, PIO & JDPC­II
                                     Shri U.K.Tiwari, DDPC VI




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

                                                                                            File No: CIC/AD/A/2011/000959


                                                           ORDER

Background

1. The Applicant filed an RTI application dt.21.10.10 with the CPIO, Railway Board seeking information 

against two points with regard to methodology of pay fixation.  Shri Sunil Sharma, CPIO­11 replied on 

16.11.10 enclosing the detailed point wise information furnished by SO/PC­VI.  The Applicant filed an 

appeal dt.11.12.10 with the Appellate Authority stating that he is not satisfied with the reply provided 

against item No. 1 and 1(a) in the light of instruction contained in RBE No.160/86.  Shri P.K.Sharma, 

Appellate Authority replied on 1.2.11 enclosing the brief dt.1.2.11 furnished by Section Officer/PC­VI 

who   stated   that   the   information   provided   earlier   is   complete   and   that   no   further   information   is 

available.  Being aggrieved with the reply, the Applicant filed a second appeal dt.2.3.11 before CIC.

Decision

2. The Commission on review of the submissions  on record and after hearing the Respondents holds 

that adequate information which fulfills the disclosure requirement has been provided to the Appellant 

and accordingly directs the case to be closed. 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Rakesh Kumar
H.No.1472­B
Rail Nagar
Opp. EMD Shed
Gadag Road
Hubli 580 020

2. The Public Information Officer
Ministry of Railways
ED(ERP) and PIO­XI
Railway Board
Rail Bhawan
New Delhi

3. The Appellate Authority
Ministry of Railways
Advisor (IR) & AA­XI
Railway Board
Rail Bhawan
New Delhi

4. Officer in charge, NIC