Central Information Commission Judgements

Mr.Sanjay Kumar Gupta vs Ministry Of Railways on 26 July, 2011

Central Information Commission
Mr.Sanjay Kumar Gupta vs Ministry Of Railways on 26 July, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                             File No: CIC/AD/A/2011/001333




Date  of Hearing :  July 26, 2011

Date of Decision :  July 26, 2011


Parties:

           Applicant

           Shri Sanjay Kumar Gupta
           Mohalla - Dataganj
           Post - Tilhar
           Shahjahanpur 242 307
           Uttar Pradesh

           The Applicant was not present during the hearing



           Respondents

           The Public Information Officer
           Ministry of Railways
           Railway Board
           Rail Bhawan
           New Delhi

           Represented by : Shri Koshy Thomas, PIO & JDPC­II




                         Information Commissioner             :   Mrs. Annapurna Dixit
___________________________________________________________________
                     In the Central Information Commission 
                                                      at
                                              New Delhi

                                                                               File No: CIC/AD/A/2011/001333
                                                   ORDER

Background

1. The Applicant filed an RTI application dt.10.9.09 with the PIO, PMO.   He stated that his case has 

been recommended for transfer by Shri Jitendra Prasad, Minister of State for Steel vide his letter 

dt.22.8.08 and that the same was not implemented.   In this context, he sought information against 

five points.   Shri K. Salil Kumar, CPIO vide his letter dt.16.9.09 transferred the RTI Application to 

Railway Board.  On not receiving any response to his RTI application,   the Applicant filed an appeal 

dt.4.11.09  with  the  Appellate  Authority, PMO.   Shri Amit Agarwal, Appellate Authority replied on 

16.11.09 stating that the RTI Application has been forwarded to the Railway Board.   The Applicant 

thereafter   preferred an  appeal dt.21.11.09 with the Appellate Authority, Railway Board.   On not 

receiving any reply, the Applicant filed a second appeal dt.26.12.09 before CIC.

Decision

2. During the hearing, the Respondents submitted that the RTI Application was received from the PMO 

on 23.9.09 and a reply was given on 15.10.09 asking the Appellant to deposit Rs.112/­ for 56 pages 

of information   and that later on 22.10.09 the Appellant was asked to deposit Rs.96/­ towards 48 

pages.  He added that the first appeal was not received by him till date nor the additional fees. 

3. The Commission after hearing the submission of the Respondents noted that  the letter seeking the 

additional fees has not been received by the Appellant. The PIO therefore to provide copies of the 

relevant pages of the entry register  to prove that there is no entry  of information related to receipt of 

RTI application.   The Respondent during the hearing stated that he has the information ready with 

him and that the same can be supplied to the Appellant. The Commission therefore directs the PIO to 

provide this information   to the Appellant free of cost, by 26.8.11 and the Appellant   to submit a 

compliance report to the Commission by 2.9.11.

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

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Sanjay Kumar Gupta
Mohalla – Dataganj
Post – Tilhar
Shahjahanpur 242 307
Uttar Pradesh

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

3. The Appellate Authority
Ministry of Railways
Railway Board
Rail Bhawan
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 the Commission’s decision, and (3) 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.