Central Information Commission Judgements

Mr.Ashwanikumar vs Ministry Of Railways on 11 May, 2011

Central Information Commission
Mr.Ashwanikumar vs Ministry Of Railways on 11 May, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                  File No: CIC/AD/A/2010/001611

Date  of Hearing :  May 11, 2011

Date of Decision :  May 11, 2011


Parties:

           Applicant

           Shri Ashwani Kumar
           F­178/F2, Dilshad Colony
           Delhi 110 095

           The Applicant was present during the hearing.

           Respondents

           The Public Information Officer
           Northern Railway
           Headquarter Office
           Baroda House
           New Delhi

           Represented by : Shri T.D.Dwivedi, PIO & Dy.FA
                                     Shri S.N.Singh, Sr.AFA
                                     Shri Rakesh Tyagi, DGM/Law

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/2010/001611


                                                   ORDER

Background

1. The  Applicant   filed  an  RTI   Application  dt.21.7.10  with  the  CPIO,  Northern  Railway,  HQ  seeking 

permission to inspect the files in connection with the FA&CAO award function held on 21.12.09.  The 

PIO replied on 2.8.10 denying the information u/s 8(1)(j) of the RTI Act.  Not satisfied with the reply, 

the  Applicant filed an appeal  dt.6.8.10 with the Appellate Authority reiterating his request for the 

information.  On not receiving any reply, he filed a second appeal dt.13.9.10 before CIC.

Decision

2. During the hearing, the Respondents submitted that the Appellate Authority vide his order dt.13.9.10 

had directed the PIO (Accounts) to allow inspection of records.   When the Commission enquired 

whether the directions of the Appellate Authority had been complied with, the Respondents replied in 

the negative.   At this stage, the Appellant submitted that prior to this RTI application, he had filed 

another one seeking complete documents for which the Respondents had sought Rs.450/­ towards 

supply of  225 pages of information.  Since he could not afford this amount , he sought inspection of 

the files through the present RTI which  has been denied u/s 8(1)(j) of the RTI Act.   

3. The Commission after hearing the submissions made and on review of the information sought is of 

the opinion that the information does not  attract any of the exemption clauses and accordingly directs 

the PIO to provide the complete information free of cost to the Appellant by 11.6.11 and the Appellant 

to submit a compliance report to the Commission by 18.6.11.

4. The Commission views with concern the  wastage of precious manhours as also financial loss to the 

Railways caused due to the  large number of officials accompanying the PIO and Appellate Authority 

for hearings at the Commission.   Time and again the undersigned has insisted that   the PIO be 

briefed by the deemed PIOs on the matter before the PIO appears for the hearing and that it is 
enough if the PIO and AA are present at the hearing. It is therefore suggested that the CPIOs, NR, 

HQ, Baroda House and the CPIO, Ministry of Railways,  issue circulars discouraging large numbers 

of officials from traveling to the Commission for hearings, unless they have been specifically directed 

to appear by the undersigned.

5. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Ashwani Kumar
F­178/F2, Dilshad Colony
Delhi 110 095

2. The Public Information Officer
Northern Railway
Headquarter Office
Baroda House
New Delhi

3. Officer in charge, NIC