Central Information Commission Judgements

Mr.H S Sagar vs Ministry Of Railways on 23 September, 2011

Central Information Commission
Mr.H S Sagar vs Ministry Of Railways on 23 September, 2011
                        In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                File No: CIC/AD/A/2011/001679




Date  of Hearing :  September 23, 2011

Date of Decision :  September 23, 2011


Parties:

           Applicant

           Shri H.S.Sagar
           Sr. Clerk
           Divisional Railway Manager's Office
           North Eastern Railway
           Izzatnagar
           Bareilly 
           Uttar Pradesh

           The Appellant was present at NIC Studio, Bareilly


           Respondents

           North Eastern Railway
           Divisional Railway Manager's Office
           Izzatnagar
           Bareilly 
           Uttar Pradesh

           Represented by : Shri Ram Singh, PIO & Sr.DMM
                                    Shri Suresh Majhi, Sr.DPO
                                    ­ NIC Studio, Bareilly




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

                                                                                      File No: CIC/AD/A/2011/001679



                                                          ORDER

Background

1. The Applicant filed an RTI Application dt.4.3.11 with the PIO, DRM Office, North Eastern Railway, 

Bareilly seeking information against 14 points with regard to All India SC/ST Railway Employees 

Association, North Eastern Railway, Izzatnagar.  The PIO replied on 29.3.11 enclosing the point wise 

information furnished by Sr.DPO.  Not satisfied with the reply, the Applicant filed an appeal dt.7.4.11 

with the Appellate Authority and on not receiving any further response, he   filed a second appeal 

dt.Nil before CIC.

Decision

2. At the outset, the Commission informed both parties that Delhi High Court in W.P(C) 1983/2011 has 

issued a stay order dt.5.4.11 on the CIC decision dt.2.1.11 declaring the  All India SC/ST Railway Employees 

Association  to be a Public Authority within the meaning of Section 2(h) of the RTI Act.     The next date of 

hearing in the case will be held on 13.1.2012.   In the light of the stay order, the Commission reserves its 

decision in the instant case till such time the Court pronounces its decision.

3. The Commission ordered accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri H.S.Sagar
Sr. Clerk
Divisional Railway Manager’s Office
North Eastern Railway
Izzatnagar
Bareilly 
Uttar Pradesh

2. The Public Information Officer
North Eastern Railway
Divisional Railway Manager’s Office
Izzatnagar
Bareilly 
Uttar Pradesh

3. The Appellate Authority
North Eastern Railway
Divisional Railway Manager’s Office
Izzatnagar
Bareilly 
Uttar Pradesh

4. Officer in charge, NIC