Central Information Commission Judgements

Mr.Ayyub Khan vs Ministry Of Railways on 26 May, 2011

Central Information Commission
Mr.Ayyub Khan vs Ministry Of Railways on 26 May, 2011
                       In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                             File No: CIC/AD/A/2011/000697

Date  of Hearing :  May 26, 2011

Date of Decision :  May 26, 2011


Parties:

           Applicant

           Shri Ayub Khan
           S/o Shri Babu Khan
           #29 Mahobiya Pulia No.9
           Jhansi

           The Applicant was represented by Shri Rajendra Awasthi at NIC Studio, Jhansi

           Respondents

           The Public Information Officer
           North Central Railway
           Divisional Railway Manager's Office
           Jhansi Division
           Jhansi

           Represented by : Shri Sandeep Trivedi, PIO & Sr.DPO
                                    Shri R.P.Paul, CLA
                                    Shri M.S.Meena, Ch.O.S
                                    ­  NIC Studio, Jhansi




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice




As given in the decision
                      In the Central Information Commission 
                                                        at
                                                 New Delhi

                                                                                   File No: CIC/AD/A/2011/000697


                                                     ORDER

Background

1. The Applicant filed an RTI Application dt.14.10.10 with the PIO, DRM Office, North Central Railway, 

Jhansi seeking information against 3 points with regard to the regularization of casual labourers in the 

office of Crew Controller, Loco Shed, Jhansi.  Shri Iqbal Khan, APIO replied on 9.11.10 also providing 

the required information along with annexures.   Not satisfied with the reply, the Applicant filed an 

appeal dt.24.11.10 with the Appellate Authority.   Shri Jyoti Prakash Pandey,   Appellate Authority 

replied on 24.12.10 providing further clarification.   Still not satisfied, the Applicant filed a second 

appeal dt.Nil before CIC.

Decision

2. During the hearing, the Appellant wanted to know the reasons as to why the Crew Controller, Loco 

Shed,   Jhansi  had  not   submitted  the  application  from  the  Appellant  which    was  invited  from  the 

Appellant who was a casual labourer,  for regularization, to the concerned office.   The Respondents 

on their part stated that this issue had already been enquired into by an independent enquiry officer 

who   in   his   enquiry   report   had   concluded  that  no  such  application  from  the  Appellant  had  been 

received  in   the  Crew  Controller’s  Office  and  that  the  44  applications  which  were  received  were 

forwarded to the competent authority for regularization.   According to the Appellant, however the 

application was indeed submitted by him and a receipt was obtained from the Crew Controller. The 

Appellant produced the receipt before the Commission while alleging that wrong information has 

been provided to him.  The Respondent on inspecting the receipt produced by the Appellant stated 

that unless the signature of the official is verified, it is difficult to say whether it is that of the then Crew 

Controller or not.  

3. The Commission giving due regard to the contentions of the Appellant directs the PIO to verify the 

signature of the receipt provided by the Appellant u/s18(2) of the RTI Act while ensuring that the 

Appellant is   included in the enquiry team.  If it is  found that the signature is indeed  that of the then 

Crew Controller,   the PIO may wish to take appropriate action.   A copy of the enquiry report and 

information  on  the  action  taken based on the outcome   of the enquiry, may be provided to the 

Appellant by 30.6.11. 

4. The appeal is disposed of with the above directions.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Ayub Khan
S/o Shri Babu Khan
#29 Mahobiya Pulia No.9
Jhansi

2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi

3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi

4. Officer in charge, NIC