Central Information Commission Judgements

Mr.G N Kumar vs Ministry Of Railways on 25 August, 2011

Central Information Commission
Mr.G N Kumar vs Ministry Of Railways on 25 August, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                           File No: CIC/AD/A/2011/001454




Date  of Hearing :  August 25, 2011

Date of Decision :  August 25, 2011


Parties:

           Applicant

           Shri G.N.Kumar
           Santha Girija Villa
           Choutha Mile
           Tihari
           PORFRC
           Jabalpur 482 021

           The Applicant was not present during the hearing.

           Respondents

           Ministry of Railways
           E.D.(ERP) & PIO­XI
           Railway Board
           Rail Bhawan
           New Delhi

           Represented by : Shri D.Mallik, PIO & Jt. Director
                                    Ms.Nirmala Usha Tirkey, Dy. Director




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission
                                                             at
                                                     New Delhi
                                                                                           File No: CIC/AD/A/2011/001454


                                                          ORDER

Background

1. The   Applicant   filed   an   RTI   Application   dt.20.12.10   with   the   PIO,   Ministry   of   Railways   seeking 

information against five points including the following:

i) The certified copy of the policy decision taken by the Ministry of Railways to conduct the 

secret   ballot   with   the   certified   copy   of   the   instructions   issued   by   the   railway   Board   to   Zonal 

Railways/production  Units  based on the policy decision taken by the Ministry of Railways in the 

matter.

ii) The certified copy of the eligibility conditions laid down or prescribed for the union to take 

part in the elections by way of filing nomination papers to contest the elections to be conducted under 

secret ballot with the certified copy of the proforma prescribed for filing the nomination papers.

Shri K.Krishnan,  APIO­11  replied on 24.1.11 requesting the Applicant to deposit Rs.78/­ towards 

supply   of   39   pages   of   information.    The  Applicant  filed  an  appeal  dt.29.1.11  with  the  Appellate 

Authority reiterating his request for the information.   On not receiving any reply, he filed a second 

appeal dt.25.5.11 before CIC stating that no documents have been supplied to him despite his having 

paid the demanded amount on 16.3.11.

Decision

2. During   the   hearing,   the   Respondents  submitted  that    39  pages  of   information  were  sent  to   the 

Appellant   once   on   15.6.11   by   speed  post  and  once  again  also  by  speed  post  on  16.8.11  after 

receiving the hearing notice from the Commission..

3. It has been noted that information has been sent twice to the Appellant by speed post. While it  is 

assumed that the Appellant has received the information at least the second time, the PIO is directed 

to  provide  the  speed  post  details of dispatch the first time to the Appellant ie. on 15.6.11. This 

information to be sent by 26.9.11. 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri G.N.Kumar
Santha Girija Villa
Choutha Mile
Tihari
PORFRC
Jabalpur 482 021

2. The Public Information Officer
Ministry of Railways
E.D(ERP) & PIO­XI
Railway Board
Rail Bhawan
New Delhi

3. The Appellate Authority
Ministry of Railways
Advisor (IR) & AA­VI
Railway Board
Rail Bhawan
New Delhi

4. Officer in charge, NIC