In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2010/000998
Date of Hearing : January 12, 2011
Date of Decision : January 12, 2011
Parties:
Applicant
Shri S.R.Pareta
H.No.A/307, Kasturi Vihar
Ambika Nagar
M.G.Road
Dombivli (W)
Thane 421 202
The Applicant was heard through audio conferencing.
Respondents
Central Railway
Divisional Railway Manager's Office
Personnel Branch
Bhusawal Division
Bhusawal 425 201
Represented by : Shri K.S.Gadge, APO, Shri V.G.Nair, ACM, Shri H.R.Patel, CI and Shri S.Kamble,
Sr.Clerk
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
The Commission holds that complete information has been provided. However, in the interest of the Appellant
the Commission directs the PIO to give a personal hearing to the Appellant to redress his grievance.
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2010/000998
ORDER
Background
1. The Applicant filed an RTI application dt.16.10.09 with the PIO, DRM Office, Central Railway,
Bhusawal. He stated that according to the settlement letter, there is a major error in calculation of two month
wages and gratuity, leave salary for 173 days and in also his settlement dues. He also wanted to know why
there was a delay in payment of arrears as well as bonus. In this connection, the Applicant sought information
against 5 points. On not receiving any reply, he filed an appeal dt.19.12.09 with the Appellate Authority and
on still not receiving any reply he filed a second appeal dt.24.6.10 before CIC.
Decision
2. During the hearing, the Respondents submitted that vide letter dt.7.1.11 the grievance of the
Appellant had been completely redressed and that all payments had been made including arrears,
leave salary, future debit of Rs.50,000 and TA and DA. When queried as to why there was so much
delay in making payment, he submitted that the delay was because of some house allowance that
had to be deducted and also because the Appellant had been transferred from Mumbai to
Bhusawal because of which information had to be obtained from two places. The Appellant,
however, maintained that there was error in pay fixation which was denied by the Respondents.
3. The Commission after hearing the submissions of the Respondents holds that complete information
has been provided. However, in the interest of the Appellant the Commission directs the PIO to give a
personal hearing to the Appellant to redress his grievance.
4. The case is closed at the Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri S.R.Pareta
H.No.A/307, Kasturi Vihar
Ambika Nagar
M.G.Road
Dombivli (W)
Thane 421 202
2. The Public Information Officer
Central Railway
Divisional Railway Manager’s Office
Personnel Branch
Bhusawal Division
Bhusawal 425 201
3. Officer Incharge, NIC