In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001151
Date of Hearing : October 24, 2011
Date of Decision : October 24, 2011
Parties:
Applicant
Shri Saidur Rehman
R/o Running Shed Colony
LD14A Tehri Pulia
Alambagh
Lucknow
The Applicant was heard through audio
Respondents
Northern Railway
Divisional Railway Manager's Office
Lucknow Division
Lucknow
Represented by : Shri Govind Prasad, PIO & Sr.DMM
Shri O.P.Yadav, DFM
Shri V.K.Mishra, Ch DMS
Shri S.K.Gupta, SSO/A/cs
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001151
ORDER
Background
1. The Applicant filed an RTI Application dt.31.1.11 with the PIO, DRM Office, Northern Railway,
Lucknow seeking information against six points with regard to the deduction of water charges from
the salary of Group ‘D’ employees residing in railway quarters. The Applicant filed an appeal
dt.14.3.11 with the Appellate Authority stating that while he is satisfied with the information supplied
against points 1 and 2, he is not satisfied with the information against point 3 and also that no
information has been received against points 4 to 6. The PIO replied on 4.4.11 providing further
clarification. Being aggrieved with the reply, the Applicant filed a complaint dt.16.5.11 before CIC.
Decision
2. During the hearing, the Complainant submitted that all he wants to know is whether any objection has
been received from any of the other Sections with regard to deduction in salary of the water charges
from the salaries of the employees. The Respondent submitted that apart from what has already
been supplied, no other objection has been received from any other station. At this stage the
Respondents added that all the Group ‘D’ staff have been converted to Group ‘C’ as per the Sixth
Pay Commission recommendations and hence no Group ‘D’ staff is available. The Appellant
however refuted this contention of the Respondents and stated that he has enough evidence that
there are still staff working as Group ‘D’ staff. The Respondents then requested the Appellant to
send them the ‘evidence’ so that appropriate action can be taken by them. It was agreed that the
Appellant would send this information to the Respondent at the earliest.
3. The Commission after hearing the submissions of both sides directs the PIO to formally inform the
Complainant in writing that apart from the information that has already been supplied, no other
objection from any other section is available in the records of the Public Authority with regard to the
deduction of water charges from the salaries of the employees occupying the railway quarters. This
information should reach the Complainant by 24.11.11 .
4. The complaint is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Saidur Rehman
R/o Running Shed Colony
LD14A Tehri Pulia
Alambagh
Lucknow
2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Lucknow Division
Lucknow
3. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Complainant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct,
giving (1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which
he/she considers to be necessary for deciding the complaint. In the prayer, the Complainant/Complainant may
indicate, what information has not been provided.