Central Information Commission Judgements

Mr.Shri Kulbhushan Doval vs Ministry Of Railways on 16 June, 2010

Central Information Commission
Mr.Shri Kulbhushan Doval vs Ministry Of Railways on 16 June, 2010
                              Central Information Commission

                                                                                             CIC/OP/A/2009/000158­AD
                                                                                                     Dated June 16, 2010



Name of the Applicants                                    :    Shri Kulbhushan Doval


Name of the Public Authority                              :    Ministry of Railways



Background

1. The   Applicant   filed   an   RTI   application   dt.18.10.08   with   the   PIO,   Ministry   of   Railways   seeking 

information against 3 points and several sub points with regard to the action taken by Executive 

Director PG, Railway Board, Ministry of Railways on his complaints against Personnel Department, 

Baroda House against delay/denial of action on his request for transfer. On not receiving any reply, 

he filed an appeal dt.26.11.08 with the Appellate Authority reiterating his request for information. On 

still not receiving any reply, he filed a second appeal dt.1.1.09 before CIC reiterating his request for 

the information.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 16, 

2010.  

3. Shri V.K.Samuel, APIO represented the Public Authority 

4. The Applicant was not present during the hearing.

Decision

5. The APIO Shri Samuel submitted that the Appellant was informed on 20.11.08 that the reply is being 

collected from the Directorate.  He added that on 29.10.08 the entire file including the RTI application 

was transferred to the concerned Directorate. He  added that based  on  a copy of the second appeal 

filed by the Appellant before CIC in advance in which he had given details of the applications, the 

Appellant was requested vide letter dt.17.12.08 to send a copy of his representations as the same 

were not traceable in the E(REP) and PG Cell.  However, according to the Respondent, till date the 

Appellant has not submitted the copies of the representations. The Respondent further added that on 

receipt of the hearing notice from the Commission along with the Appellant along with a copy of the 
second appeal dt.1.1.09 in which details of the various representations were furnished including the 

No. of the transfer file at the Baroda House, an order was passed by CPIO­I on 15.6.10 to EDE 

asking him to consider the complaints filed by the Appellant  and to register them as a new case and 

to  take  action  on  the  representations after locating the same based on the details given by the 

Appellant.

6. The   Commission   after   hearing   the   submission   of   the   Respondent,     while  holding   that   available 

information has been furnished, however, directs the Appellant to furnish copies of applications   to 

the PIO and the PIO is advised to take action on the same at the earliest. The PIO may   provide 

copies of the file notings dt.15.6.10 and 29.10.08 to the Appellant.

7. The information should reach the Appellant by 16.7.10 and the Appellant to submit a compliance 

report to the Commission by 23.7.10.

8. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Kulbhushan Doval
Laboratory Superintendent
Room No.15
West Central Railway Hospital
BINA
Sagar 470 113

2. The PIO
Ministry of Railways
Railway Board
Rail Bhawan
New Delhi

3. The Appellate Authority
Ministry of Railways
Railway Board
Rail Bhawan
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC