In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001682
Date of Hearing : January 13, 2011
Date of Decision : January 13, 2011
Parties:
Applicant
Ms.Alka Agarwal
C/o Shri Rameshwar Prasad Agarwal
H.No.20/1, Daru Bhondela
Jhansi
The Applicant was present at NIC Studio, Allahabad.
Respondents
North Central Railway
Headquarters Office
BBlock, GM Office, Subedarganj
Allahabad
Represented by : Shri S.K.Singh, PIO, Shri Alok Gupta, Appellate Authority and Shri Kamlesh Jha,
Deemed PIO at NIC Studio, Allahabad
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/2010/001682
ORDER
Background
1. The Applicant filed an RTI application dt.7.6.10 with the PIO, North Central Railway HQ seeking
information against 3 points with regard to the action taken on complaints dt.4.6.08 and 24.5.10 lodged by
Shri Ashok Kumar Agarwal . She also wanted to know whom one should approach with a complaint against
the person who is harassing his subordinates. Shri S.K.Singh, PIO replied on 21.7.10 enclosing the point
wise information furnished by Shri D.K.Singh, Dy.CPO (Con.) who vide his note dt.19.7.10 stated that the
complaint dt.4.6.08 was not received in the office and complaint dt.24.5.10 was forwarded to concerned
officials and till now no action has been taken. With regard to point 3, he stated that affected employees can
approach the senior officers. The Applicant filed an appeal dt.30.7.10 with the Appellate Authority commenting
on the information provided against points 1 and 3. The Appellate Authority replied on 20.8.10 enclosing the
clarification furnished by Shri D.K.Singh, Dy.CPO (Con.) who vide his note dt.12.8.10 stated that the complaint
dt.4.6.08 of Shri Ashok Kumar was not received and refuted the statement made by the Applicant in his first
appeal that as per record on 11.6.08, no official with the name of Shri S.K.Singh, Chief Engineer was working
in the office. Being aggrieved with the reply, the Applicant filed a second appeal dt.9.9.10 before CIC.
Decision
2. During the hearing, Shri Alok Gupta, Appellate Authority submitted that with regard to complaint
dt.24.5.10, an enquiry was held by the vigilance Section and it was found that the allegations made in the
complaint were baseless. This information has been provided to the Appellant. With regard to complaint
dt.4.6.08, the Appellant maintained that the letter was indeed received by the Respondents and that he was
being provided wrong information .
3. The Commission after hearing the submission by the Respondents directs the PIO as follows:
i) to provide a copy of the enquiry report with regard to the complaint dt.24.5.10.
ii) to provide an affidavit to the Commission with a copy to the Appellant stating that the
complaint dt.4.6.08 of Shri Ashok Kumar was not received in the office and that the reply given on
21.7.10 is correct and is as available in the records.
3. The information/affidavit should reach the Appellant/Commission by 15.2.11 and the Appellant to
submit a compliance report to the Commission by 20.2.11.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Ms.Alka Agarwal
C/o Shri Rameshwar Prasad Agarwal
H.No.20/1, Daru Bhondela
Jhansi
2. The Public Information Officer
North Central Railway
Headquarters Office
BBlock, GM Office, Subedarganj
Allahabad
3. The Appellate Authority
North Central Railway
Headquarters Office
BBlock, GM Office, Subedarganj
Allahabad
4. Officer Incharge, NIC