Central Information Commission Judgements

Mr.R K Roy vs Ministry Of Railways on 27 May, 2011

Central Information Commission
Mr.R K Roy vs Ministry Of Railways on 27 May, 2011
                       In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                         File No: CIC/AD/C/2010/001374

Date  of Hearing :  May 27, 2011

Date of Decision :  May 27, 2011


Parties:

           Applicant

           Shri R.K.Roy
           Janaki Niwas
           Road No.2
           Dwarikapuri
           Hanuman Nagar
           Patna 800 020

           The Applicant was present at NIC Studio, Patna

           Respondents

           The Public Information Officer
           East Central Railway
           Divisional Railway Manager's Office
           Danapur Division
           Danapur

           Represented by : Shri Dharmatma Singh, DPO
                                     Representing Shri Manojkumar, PIO & Sr.DPO
                                     ­  NIC Studio, Patna




Information Commissioner             :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice




As given in the decision
                      In the Central Information Commission 
                                                     at
                                                 New Delhi

                                                                             File No: CIC/AD/C/2010/001374


                                                   ORDER

Background

1. The Applicant filed an RTI Application dt.7.9.10 with the PIO, DRM Office, East Central Railway, 

Patna.  He stated that para 1 of an affidavit furnished under RTI  to him dt.18.2.10 read as follows:

‘That as per schedule of Railway Servant (D&A) Rule 1968, Sr. Scale Officer is competent to initiate  

D&A proceeding for imposition of major penalty (i.e. Removal, Dismissal & Compulsory Retirement)  

in regard to Railway Servant in Scale of Rs.5000­8000’

In this connection he pointed out that    Para 5 of a   letter dt.29.3.10 he had received from the PA 

reads as follows:

‘It will  be  worth to  mention here that whoever may have approved the appointment of particular  

person as a Govt. servant, it is the authority which actually signs the appointment order that becomes  

the appointing authority of the particular person’.

However,  the Railway Board decision reads as follows:

‘The penalty of dismissal, removal or compulsory retirement from service should obviously not be  

imposed by an authority which has merely issued the offer of appointment or order of promotion, with  

regard to the appointment or promotion ordered by a competent authority higher to that authority’.

In this context, the Applicant wanted to know the reasons as to why the PIO has  deposed a false 

statement in the affidavit  dt.18.2.10.

Shri Manoj Kumar, PIO replied on 16.9.10 stating that the contents of the affidavit are correct.  Being 

aggrieved with the reply, the Applicant filed a complaint dt.24.9.10 before CIC.

Decision

2. During the hearing, the Respondents maintained their position that  the contents of the affidavit they 

had   furnished   under   RTI   are   correct   .     The   Complainant   however   refuted   this   statement   and 

maintained  his position that contents of the affidavit are wrong.

3. The Commission after hearing the submissions of both sides, noted that   the Respondents have 

already   complied   with   the   Commission’s   order   and   have   furnished   the   required   affidavit   to   the 

Appellant. It was also noted that information sought  requires interpretation of the rules laid down by 

the   Railway   Board   and   that   the   Public   Authority   has   made   every   attempt   to   provide   whatever 

information is available in the records.  However, in the interest of the Complainant the PIO is advised 

to hold  one last personal hearing on the matter  with the Complainant to clarify the ‘discrepancies’ 

pointed out by him. If still not satisfied, the  Appellant is advised to approach an  appropriate forum for 

redressal of his grievance. As far as the Commission is concerned,   for reasons given above, this 

case is closed.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri R.K.Roy
Janaki Niwas
Road No.2
Dwarikapuri
Hanuman Nagar
Patna 800 020

2. The Public Information Officer
East Central Railway
Divisional Railway Manager’s Office
Danapur Division
Danapur

3. Officer in charge, NIC