Central Information Commission Judgements

Mr.Suresh Chandra Nigam vs Ministry Of Railways on 26 July, 2011

Central Information Commission
Mr.Suresh Chandra Nigam vs Ministry Of Railways on 26 July, 2011
                         In the Central Information Commission 
                                                                  at
                                                         New Delhi

                                                                                             File No: CIC/AD/A/2011/001290
                                                                                                         



Date  of Hearing     :  July 26, 2011

Date of Decision     :  July 26, 2011

Heard through Video Conferencing.

Parties:

           Applicant

                    Shri Suresh Chandra Nigam
                    H.No. 47, Kaiserganj
                    Unnav
                    Uttar Pradesh - 209801.

                    Applicant was present.

           Respondent(s)

                    North Eastern Railway
                    Divisional Railway Manager's Office
                    Izzat Nagar
                    Bareilly.

                                Represented by   :                  Shri  Ram Singh, Sr.DMM/PIO
                                                                    Shri Ashish Bhatia, Sr.DGM/PIO

                                Information Commissioner                       :   Mrs. Annapurna Dixit
___________________________________________________________________
                                 In the Central Information Commission 
                                                                  at
                                                         New Delhi
                                                                                                                                  
                                                                                              File No: CIC/AD/A/2011/001290



                                                              ORDER

Background

1. The RTI Application dated  28.1.11 was filed by the Applicant with the PIO, North Eastern Railway, 

Izzat Nagar, Bareilly  seeking information against seven points including copies of attendance register 

and muster roll and details of receipt of freezer by him including the day it was received and copy of 

receipt handed over by him to the company/Department.  The PIO replied on  21.2.11 providing point 

wise information and enclosing some documents.  Not satisfied with this reply the Applicant filed his 

first appeal on 14.3.11 stating that the information is misleading.  The Appellate  Authority  replied on 

29.4.11 informing the Applicant that the information has already been provided   by the PIO . He 

enclosed a copy of the PIO’s reply once again.  Being aggrieved with this reply the Applicant filed his 

second appeal before the Commission on 2.5.11.

Decision. 

  

2.  During   the   hearing   the     Applicant     sought   information   against   point   3   ie.     a   copy   of   the 

acknowledgement   given   by  him  to  the  company  or  to  the  department  on receipt of the freezer. 

According   to   the   Applicant   he   had   received   the   freezer   from   the   department   whereas   the 

Respondents maintained that the freezer was handed over directly to the Applicant by the Company. 
The Applicant requested the Commission to direct the Respondent to return Rs 4500/­  which have 

been deducted at the time of his retirement from his salary  in connection with the freezer.  

2. It is clear from the Respondent’s   submission that the information pertaining to the year 2004 and 

earlier  have been weeded out since such  records are  maintained only for  5 years by the Public Authority. 

Hence no disclosure of information can be authorized  by the Commission.  According to the Respondent even 

the company which was  contacted  by the Respondent had informed them  that they  do not have  the records 

as they are more than  seven years old.  

3.  As for the relief sought by the Appellant from the Commission in terms of ordering the PA to return 

Rs 4500/­ which had been deducted from his salary at the time of retirement, to him,  the Commission holds 

that the same falls outside the ambit of the RTI Act and therefore can not be granted.

3. The  Appeal is accordingly disposed of and the case directed to be closed.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Suresh Chandra Nigam
H.No. 47, Kaiserganj
Unnav
Uttar Pradesh – 209801.

2. The Public Information Officer
North Eastern Railway
Divisional Railway Manager’s Office
Izzat Nagar
Bareilly.

3. The Appellate Authority
North Eastern Railway
Divisional Railway Manager’s Office
Izzat Nagar
Bareilly.

4. Officer in charge, NIC.

           .