Central Information Commission Judgements

Mr.Mohd Younus vs Ministry Of Railways on 23 April, 2010

Central Information Commission
Mr.Mohd Younus vs Ministry Of Railways on 23 April, 2010
                              Central Information Commission

                                                                                                    CIC/AD/A/2010/000208
                                                                                                       Dated April 23, 2010



Name of the Applicant                                      :     Mr. Mohd. Onib


Name of the Public Authority                               :     DRM Office
                                                                 East Central Railway, Danapur



Background

1. The Applicant filed his RTI application dt.16.6.09 with the PIO, DRM Office, East Central Railway, 

Danapur stating that one Ms.Rehena Parveen had deposited Rs.1965/­ towards setting up of PCO 

Booth  at Dumrah  station vide  DD dt.8.3.06 and that the amount has not been returned.   In this 

connection, he sought information against 9 points. On not receiving any reply, he filed an appeal 

dt.22.8.09   with   the   Appellate   Authority   reiterating   his   request   for   the   information.   The   Appellate 

Authority replied on 21.10.09 enclosing the information received from Sr.DCM, Danapur stating that 

the  Applicant  had  been  requested to come to the office and collect the security deposit but the 

Applicant never turned up and this was done because there is a possibility of the cheque being lost in 

transit.   He also provided information against remaining points. Being aggrieved with the reply, the 

Applicant filed a second appeal dt.19.12.09 before CIC reiterating his request for the information.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for April 23, 

2010.  

3. Shri Manoj Kumar, PIO represented the Public Authority.

4. The Applicant was heard through audio conferencing.

Decision

5. The Respondent , Shri Manoj Kumar submitted that the bank draft had been dispatched on 23.9.09 

by Registered Post and that the Appellant had received the same. The Appellant who was heard by 

audio conferencing  admitted to having received the draft but complained about the long time taken 

by the Authorities to reimburse the security deposit.  The Commission having noted that the Public 

Authority had indeed taken a long time for payment of the security deposit, however,   advises the 
Appellant to approach an appropriate forum for redressal of his grievance with respect  to  the late 

payment and for the interest which would have been accrued on the amount had it been paid on time, 

as grievance redressal is outside the ambit of the RTI Act.  

6. In view of the above, the case is closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy. Registrar

Cc:

1. Shri Mohd. Onib
S/o Mohd. Yunus
Vill. & Post – Thatheri
Bazar Road
Dumrao
Buxar 802 119
Bihar

2. The PIO
East Central Railway
Divisional Railway Manager’s Office
Danapur Division
Danapur

3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Danapur Division
Danapur

4. Officer incharge, NIC

5. Press E Group, CIC