Central Information Commission Judgements

Mr.Shiv Kumar Sharma vs Ministry Of Railways on 16 September, 2011

Central Information Commission
Mr.Shiv Kumar Sharma vs Ministry Of Railways on 16 September, 2011
                     In the Central Information Commission 
                                               at
                                            New Delhi

                                                                File No. CIC/AD/A/2011/001599


Date of Hearing :  September 16, 2011

Date of Decision :  September 16, 2011



Parties:  (Heard through videoconference)



Appellant


Shri Shiv Kumar Sharma
Carriage Helper Grad I, 
Samadi, Narayan Pur, 
Anant

The Appellant was not present.
 
Respondents 


East Central Railway
Office of Divisional Railway Manager
Sonepur Division
Sonepur

Represented by: Shri N.K. Gupta, PIO

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

                                                                                          File No: CIC/AD/A/2011/001599


                                                          ORDER

Background

1. The Applicant filed his RTI­application dated 19.01.2011 with the PIO, East Central Railway, Hajipur 

seeking certain information (such as detail of PF Account, monthly deduction from salary, details of 

additional deduction etc.) with respect to his  Provident Fund Account, opened under NPS. The PIO, 

on   24.02.2011,   gave   point­wise   information   to   the   Applicant.     The   Applicant,   however,   being 

dissatisfied with the PIO’s reply, filed his 1st­appeal with the Appellate Authority (AA) on 29.03.2011 

which apparently was not decided by the AA. The Appellant then filed the present appeal before the 

Commission on 23.06.2011 expressing his dissatisfaction towards the information supplied to him.

Decision

2. During the hearing, the Respondents informed the Commission that the Appellate Authority, vide his 

communication   dated   23.06.2011,   has   provided   to   the   Appellant   the   additional 

information/clarification (dated 14.06.2011) corresponding to his RTI­application. 

3. It is noted that after the above response from the AA, the Appellant has not filed any complaint before 

the   Commission   about   the   quality   of   information   he   has   received   from   the   AA.   It   is,   therefore, 

assumed that the Appellant has now received the complete information corresponding to his RTI­

application.

5. In view of the above, this appeal is directed to be closed.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc: 

1. Shri Shiv Kumar Sharma
Carriage Helper Grad I, 
Samadi, Narayan Pur, 
Anant

2. The Appellate Authority     
East Central Railway
Office of Divisional Railway Manager
Sonepur Division
Sonepur

3. Public Information Officer  
East Central Railway
Office of Divisional Railway Manager
Sonepur Division
Sonepur

4. Officer in charge, NIC