Central Information Commission Judgements

Smt.Madhuri Shukla vs Ministry Of Railways on 6 April, 2010

Central Information Commission
Smt.Madhuri Shukla vs Ministry Of Railways on 6 April, 2010
                              Central Information Commission

                                                                                                     CIC/AD/A/2010/000103
                                                                                                          Dated April 6, 2010



Name of the Applicant                                       :    Ms.Madhuri Shukla


Name of the Public Authority                                :    DRM Office
                                                                 North Eastern Railway
                                                                 Lucknow



Background

1. The Applicant filed his RTI application dt25.6.09 with the PIO, DRM Office, North Eastern Railway, 

Lucknow seeking information against 6 points with regard to one Shri S.P.Mishra, Loco Pilot Goods, 

and the enquiry conducted by the Vigilance during the period 6.4.05 to 12.4.05 in respect of his duties 

including the names of various officers who had issued the order/memo , copies of orders, copies of 

master sheets etc.

The   PIO   replied   on   10.7.09   furnishing   point   wise   information.   Not   satisfied   with   the   reply,   the 

Applicant filed an appeal dt.27.8.09 with the Appellate Authority stating that information provided is 

incomplete   and   incorrect.   The   Appellate   Authority   replied   on   2.9.09   stating   that   the   information 

provided is correct and that all available information has been provided. Being aggrieved with the 

reply, the Applicant filed a second appeal dt.19.11.09 before CIC seeking copies of different rules 

including the rule by which an employee can be spared from work over telephone without knowing his 

name and address, rule by which pay can be drawn without issuing a spare memo in the master 

sheet etc.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for April 6, 

2010 through video conferencing.  

3. Shri Jagdish, PIO, Shri A.K.Dadariya, Appellate Authority and ADRM, Shri Ram Vyas, CoS and Shri 

J.P.Mishra, OS representing the Public Authority were present at NIC Studio, Lucknow.

4. The Applicant was present along with her representative Shri V.P.Shukla during the hearing.
Decision

5. The Respondents submitted that no such rules as sought by the Appellant in the second appeal  exist 

and hence no information could be provided to the Appellant. The PIO may affirm this fact point wise, 

to the Appellant by  6.5.10.  Since there is no further information sought by the Appellant , the appeal 

is accordingly disposed of. 

6. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy. Registrar

Cc:

1. Ms.Madhuri Shukla
Railway Bungalow No.66
Kuwa Bagh Railway Colony
North Eastern Railway
Gorakhpur

2. The PIO
North Eastern Railway
Divisional Railway Manager’s Office
Lucknow Division
Lucknow

3. The Appellate Authority
North Eastern Railway
Divisional Railway Manager’s Office
Lucknow Division
Lucknow

4. Officer incharge, NIC

5. Press E Group, CIC