Central Information Commission Judgements

Mr. Samir Kekre vs Western Railway, Ratlam on 5 January, 2010

Central Information Commission
Mr. Samir Kekre vs Western Railway, Ratlam on 5 January, 2010
              Central Information Commission
                                                               CIC/OP/A/2009/000236 -AD
                                                                    Dated 5th January, 2010

Name of the Applicant                        :   MR. SAMIR KEKRE


Name of the Public Authority                 :   WESTERN RAILWAY, RATLAM

Background

1. The Applicant filed his RTI request on (date not clear) with the CPIO, RTI Cell, Railway
Board, New Delhi requesting for information related to payment of stipend to
intermediate apprentice mechanics selected from skilled artisan categories against
25% quota. The PIO, Western Railway, Ratlam replied on 17.07.08 enclosing copy of
letter dated 12.11.99 to the Applicant. Being aggrieved with the reply, the Applicant
filed his First Appeal on 24.07.08. The Appellate Authority replied on 05.10.08
reiterating the reply of the PIO. Still not satisfied the Applicant filed his Second Appeal
07.01.09 before the Commission.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 5th January, 2010.

3. Mr. G.T. Rathod, DPO & CPIO represented the Public Authority.

4. Efforts were made to contact the Appellant over the telephone but the contact could
not be established.

Decision

5. The Respondent submitted that JEs are intermediate apprentices and are
selected from skilled artisan categories and that during training, as per directions
of GM (E) dated 9.5.08 which were issued on the basis of Railway Board’s letter dated
12.11.99, they are paid pay and allowances of the post from which they are selected
during the period of training . The Railway Board’s letter and the GM’s directions have
both been shared with the Appellant. The Applicant’s contention is that the information
is that the wrong circular has been provided to him. The Respondent, however, added
that clarification was sought from the GM(E) who replied on 9.5.08 as already
mentioned hereinabove. It is evident from the submission on record and during
hearing that JEs are intermediate apprentices and that the information provided to the
Appellant is the correct information. The Commission accordingly disposes off the
appeal. .

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Cc:

1. Mr. Samir Kekre
H.No. Sector – A, 8/B
Sainath Colony
Near Saraswati Sishu School
Indore.

2. The PIO
Western Railway
Divisional Railway Manager’s Office
Ratlam Division
Ratlam

3. The Appellate Authority
Western Railway
Divisional Railway Manager’s Office
Ratlam Division
Ratlam

4. Officer in charge, NIC

5. Press E Group, CIC