Central Information Commission Judgements

Shri Pyare Lal Verma vs M/O Railways on 11 February, 2010

Central Information Commission
Shri Pyare Lal Verma vs M/O Railways on 11 February, 2010
                  Central Information Commission
                                                                  CIC/AD/A/2009/001517
                                                                  Dated February 11, 2010


Name of the Applicant                      :   Shri Pyare Lal Verma

Name of the Public Authority               :   M/o Railways

Background

1. The Applicant filed an RTI application dt.27.3.09 with the PIO, Railway Board
requesting for information against 5 points including copy of the Railway Board letter
dt.9.8.07 informing that ‘no specific orders were issued to de-promote you from the
post of Sr.DSC/RPF. He also sought copy of DPC minutes/panel of candidates formed
by the UPSC besides wanting to inspect the case file relating to his representation to
the Railway Minister for redressal of his two grievances against injustice perpetrated
during 26 years of service. On not receiving any reply, the Applicant an appeal
dt.15.5.09 with the Appellate Authority. He requested the AA to take into
consideration the D.O letter dt.25.4.08 of Shri O.P.Kejariwal, former Information
Commissioner, CIC addressed to Chairman, Railway Board, while deciding the appeal
Shri Shivnandan Singh, CPIO-II replied on 27.5.09 who while enclosing the point wise
information dt.26.5.09 furnished by Shri Sanjay Kishore, Director(Prosecution) also
added that the RTI application was received only on 29.4.09. Not satisfied with the
reply, the Applicant filed an appeal dt.24.7.09 with the Appellate Authority expressing
his dissatisfaction with information provided against points 4 and 5. He once again
requested the AA to take into consideration the D.O letter dt.25.4.08 of Shri
O.P.Kejariwal, former Information Commissioner, CIC addressed to Chairman, Railway
Board, while deciding the appeal. On not receiving any reply, the Appellant filed a
second appeal dt.20.11.09 before CIC praying for imposition of penalty on the PIO for
providing incorrect and incomplete information and requesting the Commission to
direct the PIO to provide correct information to point 7 of his second appeal.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for February 11, 2010

3. Both the Appellant and the Respondents were not present during the hearing.

Decision

4. The Commission on perusal of information provided against each of the points directs
the Respondent to provide any additional information available with the Public
Authority which can be provided in response to the comments furnished by the
Appellant in his second appeal. If no further information is available the Appellant to
be informed accordingly. Information, if available, to be provided to the Appellant by
15 March, 2010.

5. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Pyare Lal Verma
C/o Group Captain V.V.singh
Flat No.418/7,
Defence Service Officers Enclave
S.P.Marg(West)
Behind Taj Palace Hotel
New Delhi

2. The PIO
Ministry of Railways
O/o Jt. Secretary(G) and CPIO-II
Railway Board,
Rail Bhawan
New Delhi

3. The Appellate Authority
Ministry of Railways
O/o Adviser (Staff)
Railway Board,
Rail Bhawan
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC