Central Information Commission Judgements

Ms. Girija C vs Southern Railway, Chennai on 18 January, 2010

Central Information Commission
Ms. Girija C vs Southern Railway, Chennai on 18 January, 2010
                Central Information Commission
                                                              CIC/OP/A/2009/000168 -AD

                                                                   Dated 18th January, 2010

Name of the Applicant                        :   MS. GIRIJA C.


Name of the Public Authority                 :   SOUTHERN RAILWAY, CHENNAI

Background

1. The Applicant filed her RTI request on 20.02.09 with the PIO, Southern Railway,
Chennai seeking copy of Railway Board’s instructions, file notings, outcome of the CBI
enquiry etc. The PIO replied on 03.03.09 informing the Applicant that with regard to
point No.1 information sought requires interpretation of rules which does not fall under
the purview of information under the RTI Act, 2005. As per point 2 as the case
originally was dealt by the CBI the decision regarding whether her representation is to
be enquired into or not does not arise. Not satisfied with the reply, the Applicant filed
her First appeal on 15.03.09 reiterating her request for the information. The Appellate
Authority replied on 09.04.09 informing the Applicant that as regards action taken on
letter dated 11.08.2004 is concerned , as the case was originally dealt with by CBI it
was decided by their office to wait for the outcome of CBI’s investigation. However,
still not satisfied with the reply, the Applicant filed her second appeal on 19.04.09
before the Commission stating that she had asked for copy of the relevant Railway
Board’s Circular, file notings and that she is surprised to note the PIO’s statement that
information does not come under Section 2(f) of the RTI Act, 2005 with regard to file
notings.

3. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 18th January, 2010.

4. Mr. K.V. Sundarson Sr.VO/M & APIO and Mr. A.K. Gupta, AGM & Appellate Authority
represented the Public Authority.

5. The Appellant was not present during the hearing.
Decision

6. The Commission directs the PIO to give complete information to the Appellant by 20th
February, 2010.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Cc:

1. Ms. Girija C
Office Supdt. – I
Personnel Branch
R/o Ashtapadi
Vishnu Nagar
Puduppariyaram
Palakkad – 678 733.

2. The PIO
Southern Railway,
Head Quarters Office
Vigilance Branch
Chennai – 600 003.

3. The Appellate Authority
Southern Railway,
Head Quarters Office
Vigilance Branch
Chennai – 600 003.

4. Officer in charge, NIC

5. Press E Group, CIC