In the Central Information Commission
at New
Delhi
File No: CIC/AD/A/2011/000594
Date of Hearing : May 24, 2011
Date of Decision : May 24, 2011
Parties:
Appellant
Ms. Sushma Sharma C/o Sri
Baldeo Sharma, VillSitapur,
Pobagnan, DisttHowrah,
West Bengal.
Represented by: The Applicant alongwith one Sh. Rajendra Sharma
Respondent
South Eastern Railways,
11 Garden Reach Road,
Kolkata
Represented by: Mr. B N Soren, through Video Conference
Information Commissioner : Mrs. Annapurna Dixit
_______________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000594
ORDER
Background:
1. The Applicant filed an RTI request dated 27.07.2009 before the PIO, South Eastern Railway seeking the Xerox
copy of notesheet of the decision of competent authority alongwith detail history of the case as intimated vide
Sr. Personnel Officer (IR)’s letter No. P/Comp/HQ/SS/L/50 dated 04.02.2005 and any payment if due by the
Railways to the Applicant’s deceased mother (Mrs. Sumitra Sharma) who was employed as a casual worker
with the Railways till her demise. The APIO replied on 29.07.2009 acknowledging the receipt of the Appellant’s
letter and informing her that the application had been forwarded to the concerned departments for furnishing
the requisite information. The Applicant filed the First Appeal on 02.02.2010 being dissatisfied with the reply of
the APIO. Consequently, a Second appeal was filed before the Central Information Commission on 12.01.2011
seeking the same information.
Decision:
2. During the hearing the Appellant submitted that she is concerned only with the dues, if any, pending with the
Railways in the account of her mother who had been employed with the Railways when she expired. The
Appellant contended that her mother Mrs. Sumitra Sharma had been regularised before her death. In support
of her contention she produced a list of candidates who have been selected for the post of Class IV with the
name of her mother included in the list. The Respondent explained that the Appellant’s mother was a casual
labourer and that she was screened for regularization of her service and had passed the test. But before she
could be issued the regularization order she expired. He pointed out that the Appellant had approached the
Supreme Court in this matter and that the Supreme Court had turned down her petition. The Respondent
further stated that the copies of the notesheets being sought by the Appellant in her RTI application has been
furnished to her by the APIO. The Respondent further added that a reply had also been furnished on
15.03.2011 wherein it was clarified to the Appellant that there were no dues pending with the Railways and
that the Appellant’s deceased mother had not declared as regularised.
3. The Appellant has not asked for any further information apart from the photo copies of the notesheets which
have been provided on 24.08.2009. This information, as submitted by the Respondents, has been furnished to
the Appellant.
4. Since the issue in this case has already been conclusively decided by the Supreme Court holding that the
Appellant’s mother was not a regularised employee and since the information sought has already been
provided, the Commission decides the case as closed.
5. This Appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian) Deputy
Registrar
Cc:
1. Ms. Sushma Sharma C/o Sri
Baldeo Sharma, VillSitapur,
Pobagnan, DisttHowrah,
West Bengal.
2. Mr. A K Halder, APIO
South Eastern Railways,
11 Garden Reach Road,
Kolkata
3. Appellate Authority
South Eastern Railways,
Garden Reach,
Kolkata
4. Officer in Charge, NIC