Central Information Commission Judgements

Mr.Saidur Rehman vs Ministry Of Railways on 4 June, 2010

Central Information Commission
Mr.Saidur Rehman vs Ministry Of Railways on 4 June, 2010
                          Central Information Commission

                                                                                   CIC/AD/A/2010/000589
                                                                                   CIC/AD/A/2010/000587
                                                                                   CIC/AD/A/2010/000588


                                                                                       Dated June 4, 2010



Name of the Applicant                              :   Shri Saidur Rahman


Name of the Public Authority                       :   DRM Office
                                                       Northern Railway, Lucknow


Background

CIC/AD/A/2010/000589

1. The  Applicant  filed   an   RTI  application   dt.27.8.09   with  the   PIO,   DRM   Office,   Northern 

Railway Lucknow seeking information against 3 points and several sub points including 

information about  power static of all bill units, for 1.8.09; information related to one Shri 

Ram Akbal Yadav including copies of his muster roll, paid vouchers, inspection of duty 

register, leave records etc. for various periods; information related to the transfer of one 

Shri Rajendra Kumar etc. The PIO replied on 18.9.09 furnishing point wise information 

and also inviting the Applicant  to inspect files/records on 26.9.09. Being aggrieved with 

the reply the Applicant filed an appeal dt.22.10.09 with the Appellate Authority stating that 

all the files had not been placed before him for inspection. On not receiving any reply 

from the AA, the Applicant  filed a second appeal dt.23.2.10 reiterating his contention as 

given in the first appeal.

CIC/AD/A/2010/000587

2. The Applicant filed an RTI application dt.28.10.09 with the PIO, DRM Office, Northern 

Railway,   Lucknow   seeking   information   against   5   points   and   several   sub   points   with 
regard   to   one   Shri   Parvez   Alam   including   the   rule   under   which   he   was   allowed   the 

defence   helper   in   one   case   and   was   not   allowed   in   another   case,   details   of   any 

departmental action pending against Shri Alam etc. The PIO replied on 1.12.09 furnishing 

point   wise   information.   Not   satisfied   with   the   reply,   the   Applicant   filed   an   appeal 

dt.15.12.09 with the Appellate Authority commenting on the information provided. On not 

receiving any reply, he filed a second appeal dt.23.2.10 before CIC.

CIC/AD/A/2010/000588

3. The   Applicant   filed   an   RTI   application   dt.6.8.09   with   the   PIO,   DRM   Office,   Northern 

Railway, Lucknow seeking information related to the selection of Loco Inspector in the 

Divisional Office including names of the candidates, foot plate working, those who have 

gone on transfer for Loco Inspector selection from outside Lucknow etc. The PIO replied 

on 4.9.09 furnishing point wise information. Not satisfied with the reply, the   Applicant 

filed an appeal dt.22.10.09 with the Appellate Authority commenting on the information 

provided. The appeal was responded to by Sr.DPO vide his letter dt.10.11.09 . The AA 

too provided point wise information. Being aggrieved with the reply, the Applicant filed a 

second appeal dt.23.2.10 before CIC requesting for information against points 4 and 5.

4. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing 

for June 4, 2010 through video conferencing.  

5. Shri Prakash, PIO; Shri Neeraj Gupta, Sr.DME and Shri S.K.Singh, OS representing the 

Public Authority were present along with the Applicant at NIC Studio, Lucknow.

Decision

CIC/AD/A/2010/000589

6. The Respondent submitted that the Appellant  had inspected all the records on 26.9.09 

and  was provided with 25 pages of information on 11.11.09. He then inspected the files 
again   on   26.11.09.   The   Respondent   further   stated   that   there   are   no   other   files   for 

inspection   other   than   the   ones  the   Appellant     had   already   inspected.     The   Appellant 

submitted   that   he   had   sought   213   pages   after   the   second   inspection   which   the 

Respondents had not furnished so far.  The Respondent on the other hand submitted that 

copies   of   documents   were   not   furnished   since   the   Appellant   had   not   deposited   the 

photocopying charges. 

7. The Commission after hearing both sides directs the PIO as follows:

i) to provide an affidavit to the Commission with a copy to the Appellant stating that 

all the files relating to the RTI request had been inspected by the Appellant  (quote the 

date of inspection and file no. which had been inspected) and that there are no other 

files available for inspection.

ii) to provide 213 pages sought by the Appellant to him free of cost  

8. The affidavit should reach the Commission   by 4.7.10 and the Appellant   is directed to 

submit a compliance report to the Commission  by 11.7.10.

CIC/AD/A/2010/000587

9. The Respondents submitted that the Appellate Authority had replied on 16.3.09 informing 

the Appellant  that the information has already been provided and the case is at present 

sub   judice.     The   Appellant   on   the  other  hand  maintained   that   the   decision   has  been 

pronounced  which the  Respondents denied  by  stating  that  counter affidavit has been 

filed.  The Respondent further submitted that no departmental action is pending against 

Shri Alam.  When the Commission queried as to where the relevant files are, Respondent 

submitted that some are in the court and while others are with the Personnel Branch. 

The   Appellant   then   requested   that   he   may   only     be   provided   with   the   copy   of   rules 

regarding Defence Helper.

10.   The Commission accordingly directs the PIO to provide a copy of the rule regarding 

Defence Helper by 4.7.10.

CIC/AD/A/2010/000588

11. During the hearing the Appellant  sought information against point 3 related to documents 

indication completion of foot plate working.   Accordingly, the Commission directs the PIO 

to allow the Appellant to inspect relevant files of selected/posted staff  indicating details of 

foot plate working including mileage   sheets General 164(ADI Register CTR etc. on a 

mutually convenient date and time. The Commission also observed that the Appellant is 

a habitual information seeker under RTI  and has been provided with hundreds pages of 

information,  free of cost.   The Commission,  as an environment friendly measure,  and 

also  keeping in view the financial implications for the Public Authority,   directs that the 

Appellant be provided with 50 pages of information free of cost and to charge him for 

copies beyond 50 pages at the rate of Rs.2/­ per page. The inspection to be completed 

and information provided by 4.7.10. The Appellant  to submit a compliance report to the 

Commission  by 11.7.10.

12. The appeals are accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Saidur Rahman
R/o Running Shed Colony
L.D­14A, Terhi Pulia
Alam Bagh
Lucknow 226 005

2. The PIO
Northern Railway
Divisional Railway Manager’s Office
Lucknow Division, Hazratganj
Lucknow

3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Lucknow Division, Hazratganj
Lucknow

4. Officer incharge, NIC

5. Press E Group, CIC