Central Information Commission Judgements

Dr.P R Chauhan vs Western Railway Mumbai on 24 September, 2010

Central Information Commission
Dr.P R Chauhan vs Western Railway Mumbai on 24 September, 2010
                              Central Information Commission

                                                                                                 CIC/AD/C/2010/000733
                                                                                            Dated: September 24, 2010


Name of the Applicant                                    :     Dr. P.R. Chauhan


Name of the Public Authority                             :     Western Railway, Mumbai


Background

1. The RTI application was filed by the Applicant on 16.11.09 with the PIO, WR, Mumbai seeking (i) 

copy  of   remarks/noting   of   competent  authority  on  file   with  reference  to  his  representation  dated 

24.7.09 for his promotion, (ii)  reasons for not giving him financial up gradation under ACP, (iii) the 

guidelines regarding dealing with an adverse entry made in ACR, (iv) names and designations of 

reporting, reviewing  authoritites.  The DGM (G) & CPIO­CCG replied on 2.12.09 enclosing 3 pages 

of information received from PIO (Personnel) vide letter dated 25.11.09 with regard to point no.1 of 

RTI application..   He also stated that point no.2 of the application pertains to Railway Board and 

hence the application has been transferred to the concerned PIO in  New Delhi.  He further enclosed 

14 pages of information received from Dy. Secretary (Confidential) vide letter dated 18.11.09 with 

regard to point nos. 3&4 of the RTI application.  Not satisfied with this response, the Applicant filed a 

complaint before the Commission on 6.4.10 requesting for information against point 2 of his appeal 

i.e., name & designation of reporting authority, reviewing authority & accepting authority of his ACRs 

for the years 1990­93, 96­97, 98­99 & 99­2000.

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

September 24, 2010.  

3. Shri   S.M.   Mashalay,   APIO,   Mr.   Kedar   Harshe,   Dy.   Secy   (Conf.)   and   Mr.   P.S.   Sengupta,   P.I.I. 

represented the Public Authority and were heard through video conferencing. 

4. The Applicant was present during the hearing.

Decision

5. After  hearing  both  sides  and  on  perusal  of submissions on record, the    Commission  noted that 

information against point no.2 has not been provided to the Complainant and hence directs the PIO, 

Rly. Board to provide this information to him before 25.10.10.  The complaint is accordingly disposed 

of.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Dr. P.R. Chauhan
105, Krishna Complex
Near R.C. Church
Dharampur Road
Valsad 396001

2. The PIO
Western Railway
Head Quarter office
Churchgate
Mumbai

3. The PIO
Ministry of Railways
Railway Board
Rail Bhawan
New Delhi
 

4. Officer Incharge, NIC