Central Information Commission Judgements

Mr.S K Bhardwaj vs Ministry Of Railways on 23 August, 2011

Central Information Commission
Mr.S K Bhardwaj vs Ministry Of Railways on 23 August, 2011
                     In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                           File No. CIC/AD/A/2011/001336


Date of Hearing :  August 23, 2011

Date of Decision :  August 23, 2011



Parties:  



         Appellant


         Shri Pt. S.K. Bhardwaj
         Bureau Chief Dainik Utkal Mail and Editor,
         Dainik Swaraj Abhiyan,
         127, Dynamic Centre, Zone­1, M.P. Nagar,
         Bhopal



         The Appellant was heard through audio conference.
          
         Respondents


         West Central Railway
         Office of Divisional Railway Manager
         Personnel Branch, Bhopal Division,
         Bhopal

         Represented by: Shri A.K. Srivastava, APIO--present at NIC VC facility at Bhopal.



                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                          at
                                                  New Delhi

                                                                                    File No: CIC/AD/A/2011/001336



                                                       ORDER

Background

1. The Applicant, through his RTI­application dated 18.01.2011, filed with the PIO, Western Central 

Railway, Bhopal, sought two pieces of information: 1) copy of order and permission letter issued by  

the competent authority permitting three officials [name mentioned in the application] of the public  

authority    to  attend    a  meeting with IPF,  Manmad. 2)  name  and  designation    of the  competent 

authority (along with copy of order)  who issued the travelling pass to the said official to attend the 

said meeting.

2. The PIO, on 04.02.2011, furnished the requested information to the Applicant which he had received 

from the Sr. Divisional Security Commissioner, RPF, Bhopal. The Applicant, being aggrieved with the 

PIO’s reply, filed his 1st­appeal with the Appellate Authority on 15.02.2011 and received a decision 

dated 15.03.2011 from the Appellate Authority holding the PIO’s reply as satisfactory. The Appellant 

thereafter   filed   the   present   petition   dated   nil–received   on   24.05.2011–before   the   Commission 

calling the reply furnished to him nonfactual.

Decision

2. During the hearing, the Appellant denied the receipt of reply dated 04.02.2011 from the Respondents 

copy of which he himself has enclosed with the present petition. 

3. On   perusal   of   submissions   on   record,   I   see   no   inadequacy   in   the   Respondents’   reply   dated 

04.02.2011   which   is   to   the   point.  However,  going  by  the  Appellant’s  statement  that  he  has  not 

received the same, I direct the PIO to send once again a copy of the said reply to the Appellant along 

with proof of its earlier dispatch.  Information to be provided by 25.9.11.

4. Appeal is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Pt. S.K. Bhardwaj
Bureau Chief Dainik Utkal Mail and Editor,
Dainik Swaraj Abhiyan,
127, Dynamic Centre, Zone­1, M.P. Nagar,
Bhopal

2. The Appellate Authority     
West Central Railway
Office of Divisional Railway Manager
Personnel Branch, Bhopal Division,
Bhopal

3. Public Information Officer 
West Central Railway
Office of Divisional Railway Manager
Personnel Branch, Bhopal Division,
Bhopal

4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.