Central Information Commission Judgements

Mr.Pijush Kanti Nath vs Ministry Of Railways on 10 February, 2011

Central Information Commission
Mr.Pijush Kanti Nath vs Ministry Of Railways on 10 February, 2011
                        In the Central Information Commission 
                                                        at
                                                New Delhi

                                                                                File No: CIC/AD/A/2010/001808
Date of Hearing :  February 10, 2011

Date of Decision :  February 10, 2011


Parties:



           Appellant

           Shri Pijush Kanti Nath
           D­8/4, Gharkul, Sect­15,
           Kharghar,
           Navi Mumbai­ 410 210



           The Appellant was present at NIC VC facility at Mumbai.


           Respondents

           Central Railway
           Office of General Manager
           Public Information Cell (HQ)
           Chhatrapati Shivaji
           Mumbai

Represented   by:  Shri  Vipin  Kumar,  PIO  and  Shri  Siddhartha  Sahay,  O.S.--present  at  NIC  VC  facility  at 

Mumbai




Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                Decision Notice


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

                                                                                            File No: CIC/AD/A/2010/001808
                                                            ORDER

Background

1. The Applicant’s RTI­application dated 06.05.2010 to PIO, Central Railway had sought information 

against 4 items (a­d) regarding his being treated ineligible by the public authority for the post of Asst. 

Personnel Officer (Gr. B). 

2. Through his communication dated 07.06.2010, the PIO forwarded a reply dated 07.06.2010 of the 

APO(Admn)   to   the   Applicant   through   which   point­wise   reply   was   furnished   to   the   Applicant. 

Thereafter, in response to the Applicant’s 1st­appeal dated 07.07.2010, the Appellate Authority, on 

16.08.2010, provided to the Appellant a copy of the letter dated 03.10.2006 issued by Railway Board 

in connection with ‘promotion from Group ‘C’ to Group ‘B’­ conditions of eligibility which clarified the 

subject case.

3. The Appellant, however, was not satisfied with the above information and, therefore, approached the 

Commission through the present petition dated 01.10.2010 requesting that he may be provided the 

copy of Rules and/or Codes of  Ministry of Railway which shows the ineligible conditions as shown by 

HQs office CSTM’s L.No. HPB/785/R/BD/APO/Gr. ‘B’/LGS dated 27.01.2010 and 03.03.2010.

Decision 

4. The Respondents, during the hearing, stated that they have provided to Appellant the correct position 

of  Rule  through  AA’  decision  dated 16.08.2010. The Appellant, however, did not agree with the 

Respondents and insisted on receiving the ‘correct’ information.

5. It   was   noted   that   the   Appellant   is   having  certain  grievances  against  the  public  authority  for   not 

allowing   him   to   appear   in   the   departmental   exam   and   that   now   he   is   trying   to   elicit   from   the 

Respondents   the   Rule  which  could  contradict the decision taken by  them.   However  this is  not 

possible since no such rule exists on record and hence cannot be provided.   The Appellant might 
have a   genuine reason for seeking such information   but the forum to address this grievance is 

surely not the Commission. Nonetheless, in order to help the Appellant, it was suggested by the 

Commission that the Respondents give a personal hearing to the Appellant and sort out the matter in 

hand.

6. In view of the above, it is held that the information has adequately been furnished to the Appellant.

7. The appeal is accordingly directed to be closed.

 (Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Pijush Kanti Nath
D­8/4, Gharkul, Sect­15,
Kharghar,
Navi Mumbai­ 410 210

2. The Appellate Authority
Central Railway
Office of General Manager
Public Information Cell (HQ)
Chhatrapati Shivaji
Mumbai

3. The Public Information Officer
Central Railway
Office of General Manager
Public Information Cell (HQ)
Chhatrapati Shivaji
Mumbai

4. Officer In­charge, NIC