Central Information Commission Judgements

Mr.Kailash Prasad vs Ministry Of Railways on 20 July, 2011

Central Information Commission
Mr.Kailash Prasad vs Ministry Of Railways on 20 July, 2011
                       In the Central Information Commission 
                                                      at
                                                  New Delhi

                                                                        File No: CIC/AD/A/2011/001247


Date of Hearing :  July 20, 2011

Date of Decision :  July 20, 2011


Parties:



           Appellant


           Shri Kailash Prasad, C/o Shri Surendra Prasad, 
           Sultanpur, Near Si. Bha. Ma School,
           Danapura Cantt,
           Patna 801 503


           The Appellant was present.



           Respondents


           Northern Railway
           Office of Divisional Railway Manager
           State Entry Road,
           New Delhi

           Represented by: Shri S.P. Mahi, ADRM/T, Shri Jagjit Singh, SR DMM, Shri Parveen Kumar, ADEN, 
           Shri S.P. Sharma, DPO and Ms. Seema V. Verma, APO CT&C 

                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                     In the Central Information Commission 
                                                      at
                                              New Delhi
                                                                              File No: CIC/AD/A/2011/001247


                                                   ORDER

Background

1. The Applicant, through his RTI­application dated 26.10.2010, filed with the PIO, Northern Railway, 

New Delhi, sought certain information (9 points) regarding the finalization of vigilance case (No. 156­

07­comml­I) against him.  The PIO, on 23.12.2010, gave point­wise information to the Applicant. The 

Applicant,  however,   being  aggrieved with the PIO’s reply, filed his 1st­appeal with the Appellate 

Authority (AA) which, according to the Appellant, was not decided by him. The Appellant, thereafter, 

filed the present petition before the Commission on 25.04.2011 listing out the documents–identified 

in (iv) items–he presently needed. 

Decision

2. During the hearing, the Respondents stated that they have recently, on 16.06.2011, supplied the 

requested  document/information to the Appellant in respect of item nos. (i) to (iii) of his present 

appeal and that they have transferred the Appellant’s request  with respect to item no. (iv) to the PIO, 

Jodhpur for response. The Appellant, however, informed the Commission that he has not yet seen 

the above information dated 16.6.11 and hence is unable to comment on its quality.

3. Since the Respondents have supplied the information in respect of item nos. (i) to (iii) mentioned in 

the present appeal to the Appellant, no direction need be given in this regard. However, with regard 

to information listed at item no. (iv), which according to the Respondents is held by PIO, Jodhpur, it is 

directed that the  PIO, Jodhpur  should furnish this information to the Appellant within   20 days of 

receipt of this order, free of cost.  The present PIO is directed to serve a copy of this order to the PIO, 

Jodhpur for compliance. 

4. The Appellant also complained about the delayed supply of information to him which, on perusal of 

records, was found to be there at the level of the Appellate Authority. However, as per submissions 
during the hearing it is because of the delay in putting up the file to the AA that the AA could not 

dispose of the appeal on time. The PIO is therefore, directed   to showcause as to why a penalty 

should not be imposed upon him for seemingly obstructing the supply of information by not putting up 

the file in time to the AA. His explanation to reach the Commission by 25 August, 2011. 

6. Since there has been a delay in supplying the information to the Appellant, the amount collected from 

him towards supply of information may be refunded to him.

7. Appeal is disposed of with the above directions.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Kailash Prasad, C/o Shri Surendra Prasad, 
Sultanpur, Near Si. Bha. Ma School,
Danapura Cantt,
Patna 801 503

2. The Appellate Authority
Northern Railway
Office of Divisional Railway Manager
State Entry Road,
New Delhi

3. The Public Information Officer
Northern Railway
Office of Divisional Railway Manager
State Entry Road,
New Delhi

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint. In the prayer, the Appellant/ Complainant may indicate, what information has not been provided.