Central Information Commission Judgements

Mr.V Gunasekaran vs Ministry Of Railways on 2 August, 2010

Central Information Commission
Mr.V Gunasekaran vs Ministry Of Railways on 2 August, 2010
                              Central Information Commission

                                                                                                 CIC/AD/C/2010/000309
                                                                                                   Dated August 2, 2010



Name of the Applicant                                    :     Shri V.Gunasekaran


Name of the Public Authority                             :     DRM Office
                                                               Southern Railway, Madurai



Background

1. The   Applicant   filed   an   RTI   application   dt.20.1.10   with   the   PIO,   DRM  Office,   Southern   Railway, 

Madurai seeking the following information:

‘Photo copy of the reports and suggestions submitted by the Supervisory Guard after inspecting  

Guards Running rooms and lobbies during the period from 1.1.09 to 31.12.09’.

On not receiving any reply, he filed a complaint dt.29.1.10 before CIC.   Stating that with a view to 

avoid the delay of 5 days, he had sent the RTI application to PIO/DOM on 20.1.10.  But on 23.1.10, 

the Postman attached to the Post Office in Arasaradi had returned to him the envelope containing his 

RTI  application  dt.20.1.10  with  the remark ‘REFUSED’ on the envelope. He contended that Shri 

K.Velumani, PIO/DOM, Southern Railway, Madurai has without any reasonable cause refused to 

receive his application for information, which is not acceptable.

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

2010 through video conferencing.  

3. Shri Venkatasubramanian, ADRM & Appellate Authority, Shri Mathivanan, Sr.DPO & PIO and Shri 

Jayaprakash, S&WI representing the Public Authority were present at NIC Studio, Madurai while Shri 

K.Velumani, DOM and Shri K.Sankarasubramanian, ACM & APIO were present at CIC.

4. The Complainant was not  present  for the hearing  .

Decision

5. The Respondent, Shri K.Velumani, DOM submitted that he was not aware of the RTI application not 

being  accepted  in   his  office  and being returned to the Applicant.   According to the Respondent 
another letter sent by Registered Post to the office had also been returned in a similar manner with 

the   remark   ‘Refused’   by   the   same     Post   man   (which   is   evident   from   the   handwriting   on   both 

envelopes) without checking with anyone in the office.  Since it is not clear who had refused to accept 

the RTI application, and whether the postman is at fault,  the Commission directs the PIO to conduct 

an enquiry u/s 18(2) of the RTI Act in this matter and to take appropriate disciplinary action  if any 

person in the office is found  responsible  for returning the application. A copy of the enquiry report 

and   also   information   on   the   action   taken   may   be   provided   to   both     the   Complainant   and   the 

Commission.   The Commission also directs the PIO to provide complete information sought by the 

Complainant  free  of   cost   by  30.9.10 and  the  Complainant to submit a  compliance report  to  the 

Commission  by 6.10.10.

7. The Complaint is disposed of with above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri V.Gunasekaran
Passenger Guard
H.No.369­F
Railway Quarters
Madurai 625 016

2. The PIO (along with photocopy of the envelope)
Southern Railway
Divisional Railway 
Manager’s Office
Commercial Branch
Madurai 625 016

3. Officer incharge, NIC