Central Information Commission Judgements

Mr.Uday Raj vs Ministry Of Railways on 22 July, 2010

Central Information Commission
Mr.Uday Raj vs Ministry Of Railways on 22 July, 2010
                             Central Information Commission

                                                                                      CIC/AD/A/2010/000785
                                                                                         Dated July 22, 2010



Name of the Applicant                              :    Shri  Uday Raj


Name of the Public Authority                       :    Northern Railway, New Delhi



Background

1. The RTI application was filed by the Applicant on 24.2.09 with the PIO, Northern Railway, New Delhi 

seeking information regarding his total PF amount as also for the specific periods ie. from 1.5.1985 to 

16.12. 1996 and from 16.12.1996 to February, 2019.     The PIO replied on 4.12.09 requesting the 

Applicant to inform the number of places he had worked in  since 1996 till date so that the information 

could be provided.   Being aggrieved with this reply, the Applicant filed his first appeal on 30.10.09 

stating that he had not received any reply.   The AA replied on 14.12.09 stating that the matter has 

been examined and that information has already been provided to him on 4.12.09 by the PIO .  The 

appellant filed his second appeal before the Commission on 20.3.10 seeking the information once 

again.

 2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 22, 

2010.  

3. Shri Mohar Singh, PIO, Shri S.P. Mahi, AA and Shri Raj Kishore, Nodal Officer represented the 

Public Authority. 

4. The Applicant was not present during the hearing.

Decision

5. The Respondent submitted that although the specific details about the places he had been posted to 

had not been provided by the Appellant  as  requested vide their letter dated 4.12.09, however, with 

the help of some information available in the Appellant’s   Service Record the required information 

was compiled with some effort and the Provident Fund Pass Book had been issued and updated till 
March 2010. He produced the passbook before the Commission.  The  Commission directed the PIO 

to send the same to the Appellant immediately by speed post so that the same reaches the Appellant 

before the end of July, 2010. 

6. Since the grievance of the Appellant has been redressed, the case is closed at the Commission’s 

end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Uday Raj
S/o Shri Kandhai
T­333/4, Railway Colony
Shakur Basti
Delhi­110034
 

2. The PIO
Northern Railway
Divisional Railway Manager’s office
State Entry Road
New Delhi

3. The Appellate Authority
  Northern Railway
Divisional Railway Manager’s office
State Entry Road
New Delhi

4. Officer Incharge, NIC

5. Press E Group, CIC