Central Information Commission
CIC/AD/A/2010/000594
Dated June 8, 2010
Name of the Applicant : Shri Sudama Singh
Name of the Public Authority : East Central Railway, Hajipur
Background
1. The Appellant filed an RTI application dt.1.12.09 with the PIO, East Central Railway, Hajipur
requesting for inspection of complete file pertaining to the transfer of Shri Ajit Kumar, Diesel
Assistant, Seadah to Danapur as also for certified true copies of documents from the file. He also
requested for copy of the portion of statutory rule i.e. IREC based on which the transfer of Shri Ajit
Kumar was rejected. Shri Rajesh Kumar, PIO replied on 17.12.09 inviting the Applicant to inspect the
relevant file on 29.12.09. The Applicant filed an appeal dt.1.1.10 with the Appellate Authority stating
that the PIO’s letter inviting him for inspecting the records was received on 30.12.09 and moreover,
the PIO did not supply information against 2nd and 3rd paras of his RTI application. Shri J.S.P.Singh,
Appellate Authority replied on 15.1.10 inviting the Applicant once again to inspect the files on 29.1.10.
Still not satisfied, the Applicant filed a second appeal dt.24.2.10 before CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 8,
2010.
3. Shri Rajesh Kumar, PIO and Shri J.S.P.Singh, Appellate Authority represented the Public Authority.
4. The Applicant was heard through audio conferencing.
Decision
5. The Respondent submitted that the Appellant was offered inspection twice but he never turned up
to inspect the files. When the Commission queried as to why information was not provided against
the 2nd and 3rd paras, the Respondent explained that there was no malafide denial of information and
that it was felt that since the Appellant was anyway inspecting the whole file as per his request in the
RTI application, he would be in a position to identify the documents he requires as mentioned in
paras 2 and 3, which can then be provided to him .
6. The Commission after hearing the submission by the Respondent directs the PIO to allow the
Appellant to inspect the file/s on a mutually convenient date and time and to provide him complete
information including the attested copies of documents he requires, free of cost.
7. The information to be provided by 8.7.10 and the Appellant to submit a compliance report to the
Commission by 15.7.10.
8. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Sudama Singh
Railway Hunder road
East Lohanipur
PO – Kadamkuan
Patna 800 003
2. The PIO
East Central Railway
O/o General Manager
Hajipur 844 101
Bihar
3. The Appellate Authority
East Central Railway
O/o General Manager
Hajipur 844 101
Bihar
4. Officer incharge, NIC
5. Press E Group, CIC