In the Central Information Commission
at
New Delhi
File No. CIC/AD/A/2011/001519
Date of Hearing : August 25, 2011
Date of Decision : August 25, 2011
Parties: (Heard through videoconference)
Appellant
Shri Randhir Kumar Sinha
Railway Quarter No. 65/C,
PO Kiul (RMS) Distt. Lakhisarai
Bihar
The Appellant was present.
Respondents
East Central Railway
Office of Divisional Railway Manager
Danapur Division
Danapur
Represented by: Shri Manoj Kumar, PIO.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001519
ORDER
Background
1. The Applicant, through his RTIapplication dated 21.02.2011, filed with the PIO, East Central Railway,
Danapur, wanted to be informed about the action taken by the public authority on his letter dated
14.02.2011, addressed to the DRM, Danapur, regarding making certain exgratia payment of his
deceased father to him as he is the sole claimant for the same. The PIO, on 02.03.2011, informed
the Applicant that he has already been paid an amount of Rs. 5 lakhs against the onduty death of his
father and that Rs. 10 lakh, as demanded by him, is not liable to be paid to him. Since the Applicant
was not satisfied with the PIO’s reply, he filed his 1stappeal with the Appellate Authority on
17.03.2011. In response to this appeal, the AA, vide his order dated 21.04.2011 provided to the
Appellant a copy of reply dated 18.04.2011 (submitted by APO) which reiterated the reply of the PIO.
The Appellant, thereafter, filed the present petition dated 26.05.2011 before the Commission alleging
that the desired information has not been given to him.
Decision
2. During the hearing, the Respondents stated that they have already made the admissible payment
(i.e. Rs. 5 lakh) to the Appellant as per Rules and that his demand raised in the letter dated
14.02.2011, that he be paid Rs.5 lakh further is not sustainable. The Appellant, on his part, insisted
on knowing the action taken by the public authority on his said letter dated 14.02.2011. The
Respondents stated that they have not taken any action on the said letter as the issue raised therein
has already been settled.
3. In view of the above, it is directed that the PIO should formally communicate to the Appellant that
they have not taken any action on the Appellant’s letter dated 14.02.2011 as the matter has already
been settled. Information to be provided by 26 September, 2011.
4. Appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Randhir Kumar Sinha
Railway Quarter No. 65/C,
PO Kiul (RMS) Distt. Lakhisarai
Bihar
2. The Appellate Authority
East Central Railway
Office of Divisional Railway Manager
Danapur Division
Danapur
3. Public Information Officer
East Central Railway
Office of Divisional Railway Manager
Danapur Division
Danapur
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant
may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1) copy of RTI
application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of the
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the
complaint. In the prayer, the Appellant may indicate, what information has not been provided.