Central Information Commission Judgements

Shri V.D. Badi vs Railway Board on 22 September, 2008

Central Information Commission
Shri V.D. Badi vs Railway Board on 22 September, 2008
                      Central Information Commission
                                    *****

No.CIC/OK/A/2008/00066

Dated: 22 September 2008

Name of the Appellant : Shri V.D. Badi
H.No. 2-2-647/187/2, Bagh Amberpet
Hyderabad, 500013

Name of the Public Authority : Railway Board

Background:

Shri V.D. Badi of Hyderabad filed an RTI-application with the Public
Information Officer, Railway Board, on 7 August 2007, seeking
information/documents relating to the procedures adopted by the Department
with regard to the implementation of the payscales recommended by the Pay
Commission.

2. The PIO vide his letter dated 23 August 2007 replied to the RTI-
application. Not satisfied with the reply of the PIO, the Appellant filed an
appeal with the first Appellate Authority on 10 September 2007 who vide his
letter 3 October 2007 replied to it. Thereafter, the Appellant approached the
Central Information Commission with a Second Appeal on 20 November 2007,
which was registered in the commission on 28/01/2008.

3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the
matter on 11 September 2008.

4. Shri Sunil Kumar, EDPG & CPIO and Shri N.P. Singh, DDPC-V, represented
the Respondents.

5. The Appellant, Shri V.D. Badi, was neither present nor send any
representative for the hearing.

Decision:

6. In the absence of the Appellant, the Commission heard the Respondents
and noted that they had given a detailed reply to the RTI-application of 7
August 2007 and then again to the first appeal of 10 September 2007. In their
replies and also during the hearing, the Respondents gave details of the
procedures whereby the payscales recommended by the Pay Commission are
implemented in the Department. The Appellant does not seem to have
understood the administrative procedures regarding the implementation of the
new scales and the correctives to be carried out in them, if any. As such, the
Commission would direct the Appellant to fix up a time with the Respondents so
that the matter is sorted out across the table. The Respondents are directed to
provide to the Appellant any document that they may have on the issue, and
which is demanded by the Applicant. The photocopies may be provided to him
free of cost subject to the limit of 25 pages beyond which the Appellant may get
the photocopies after paying the fee prescribed under the RTI-Act. This may be
done by 6 October 2008.

7. The Commission ordered accordingly.

Sd/-

(O.P. Kejariwal)
Information Commissioner
Authenticated true copy:

Sd/-

(G. Subramanian)
Assistant Registrar

Cc:

1. Shri V.D. Badi, H.No. 2-2-647/187/2, Bagh Amberpet,
, Hyderabad, 500013

2. The Public Information Officer, Railway Board, Ministry of Railway, Railway
Board, Rail Bhawan, New Delhi

3. The Appellate Authority, Railway Board, Ministry of Railway, Railway Board,
Rail Bhawan, New Delhi

4. Officer Incharge, NIC

5. Press E Group, CIC