Central Information Commission Judgements

Mrs.Raj Kumari Devi vs Ecr, Danapur on 11 June, 2009

Central Information Commission
Mrs.Raj Kumari Devi vs Ecr, Danapur on 11 June, 2009
              Central Information Commission
                                                     CIC/OK/A/2009/000048-AD

                                                             Dated June 11, 2009


Name of the Applicant                     :   Mrs.Raj Kumari Devi

Name of the Public Authority              :   ECR, Danapur


Background

1. The Applicant filed an RTI application dt.27.6.08 with the CPIO, ECR,
Danapur. She requested for following information with regard to her late
husband Mr.Valmiki.

i) Copy of appointment letter of her husband

ii) Copy of chargesheet issued to her husband

iii) Copy of decision made on charge sheet

iv) Copy of reason to stop Pension/Compensation

v) Actions taken before his death

vi) Copy of death certificate

vii) Details of amount of PF No.725710 deducted during service period.

viii) Date of payment of PF and Gratuity

ix) On which date his pension will be decided.
The CPIO replied on 7.7.08 stating that the RTI Act is for seeking information
and redressal of grievances needs to be taken up in a different forum. Not
satisfied with the reply, the Applicant filed an appeal dt.24.7.08 with the
Appellate Authority. The Appellate Authority replied on 11.11.08 directing the
PIO to furnish all the information. Meanwhile on not receiving any reply from
the Appellate Authority for quite some time, the Appellant filed a second
appeal dt.29.9.08 before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for June 11, 2009.

3. Mr. B.K. Singh, Sr. DPO cum CPIO and Mr. R. Raman, ADRM cum Appellate
Authority represented the Public Authority.

4. The Applicant’s representative was present during the hearing.
Decision

5. The Respondent stated that on the directions of the Appellate Authority, the
CPIO replied on 12.11.08 giving all the information. The Commission reviewed
the information provided and noted that all information has been furnished to
the Appellant. At the request of the Appellant , the Commission also directs
the CPIO to provide the appointment letter of the Appellant’s spouse , Mr.
Valmiki, to the Appellant by 10th July, 2009.

6. The appeal is disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Asst. Registrar

Cc:

1. Mr.Raj Kumari Devi
C/o Mr.Mangal Rai
Village – Saidpura
Khagaul
Patna 801 105

2. The PIO
East Central Railway
Divisional Railway Manager’s Office
Danapur Division
Danapur

3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Danapur Division
Danapur

4. Officer incharge, NIC

5. Press E Group, CIC