Central Information Commission Judgements

Mr.Sukhnandan Prasad vs Ministry Of Railways on 1 September, 2011

Central Information Commission
Mr.Sukhnandan Prasad vs Ministry Of Railways on 1 September, 2011
                     In the Central Information Commission 
                                                  at
                                            New Delhi

                                                                      File No. CIC/AD/A/2011/001486


Date of Hearing :  September 01, 2011

Date of Decision :  September 01, 2011



Parties:  (Heard through videoconference)



Appellant


Shri Sukhandan Prasad Kure
Maghavalya, Vidya Nagar,
Bilaspur



The Appellant was present.

Respondents 


South East Central Railway
Office of Divisional Railway Manager
Personnel Branch, Bilaspur Division,
Bilaspur



Represented by : Shri S.N. Dubey, ADRM and  Shri Mukesh Bahadur Singh, APIO 

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

                                                                                         File No: CIC/AD/A/2011/001486


                                                         ORDER

Background

1. The Applicant filed his RTI­application dated 19.11.2010 with the PIO, South East Central Railway, 

Bilaspur seeking certain information regarding the compassionate appointment of   the wife of his 

deceased son which, according to him, was incorrect as his son during his life period had been 

socially separated from his wife. The PIO, on 09.01.2011, inter­alia informed the Applicant that that 

there   is   no   document   available   with   them     stating   that   they   have   been   legally     divorced.   The 

Applicant,   thereafter,   filed   his   1st­appeal   with   the   Appellate   Authority   09.02.2011   which   the   AA 

decided on 09.03.2011 recording that the PIO has already furnished the information to the Appellant 

on   09.01.2011.   He   (AA),   however,   offered   the   inspection   of   relevant   file   to   the   Appellant.   The 

Appellant thereafter filed the present appeal before the Commission on 18.05.2011 commenting on 

the reply given by the PIO requesting for a copy of the letter written by the Welfare Inspector stating 

that the deceased son and his wife had come to an out of court agreement and that they have not be 

divorced.

Decision

2. During the hearing, the Respondents stated that they have given appointment to the wife of the 

Appellant’s deceased son after the Family Court had dismissed the divorce case before it due to the 

death of the son (husband of the appointee). They also cited the report of the Welfare Inspector 

which makes a mention of a consensus between both the parties (the deceased son and his wife) 

about   not   pursuing   the   divorce   case.   The   Appellant,   however,   stuck   to   his   point   that   the   said 

appointment of his daughter -in­law is illegal as his deceased son had been socially separated from 

the said appointee for some time before he passed away. He also, when asked, refused to inspect 

the file dealing with the said compassionate appointment stating that he has already inspected the 

same. The Respondents on their part were unable to produce a copy of the Welfare Inspector’s letter 
since the same according to them is not traceable. They, however argued that the deceased son was 

not legally separated from his wife at the time of his death. Hence the appointment was given to his 

wife. The Appellant too admitted that they were not legally separated   but insisted that they were 

socially considered as separated and hence the appointment ought not to have been given to his 

(son’s) wife. 

3. I see no scope for any further disclosure in the matter in view of the fact that the Appellant has 

admittedly inspected the relevant file and has been provided with copies of documents identified by 

him.     As for the copy of the letter of the Welfare Inspector, the same cannot be authorized for 

disclosure since it is untraceable. 

4. Appeal is therefore closed.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Sukhandan Prasad Kure
Maghavalya, Vidya Nagar,
Bilaspur

2. The Appellate Authority     
South East Central Railway
Office of Divisional Railway Manager
Personnel Branch, Bilaspur Division,
Bilaspur

3. Public Information Officer 
South East Central Railway
Office of Divisional Railway Manager
Personnel Branch, Bilaspur Division,
Bilaspur

4. Officer in charge, NIC