Central Information Commission Judgements

Mr.Mukut Biharigupta vs Ministry Of Railways on 25 July, 2011

Central Information Commission
Mr.Mukut Biharigupta vs Ministry Of Railways on 25 July, 2011
                               In the Central Information Commission 
                                                                  at
                                                           New Delhi

                                                                                        CIC/AD/A/2010/000437 



Date of Decision     :  July 25, 2011



Parties:

             Appellant 

                Shri Mukat Behari Gupta
                Advocate
             Plot No.249
             Sector No. One
             Parth Bhawan
             Malviya Nagar
             Jaipur 302 017
 
                 Represented by: None 

              Respondents
1.                The PIO
               West Central Railway
               Divisional Railway Manager's Office
               Kota Division
               Kota



2.             The Appellate Authority
                West Central Railway
                Divisional Railway Manager's Office
                Kota Division
                    Kota                                                           


Represented by: Mr. K K Mishra, APIO; Mr. K K Gaur, CLI; Mr. N K Srivastava, CLI; Mr. A K Srasawat, SSE 
(Works) and Mr. D K Chaturvedi, CWLI

Information Commissioner :   Mrs. Annapurna Dixit

_______________________________________________________________________

Decision Notice
The Commission, after perusal of the file/s in question finds that  despite opportunities being given twice, 

the Appellant has chosen not to appear on each occasion hence the need for personal hearing does not 

exist   anymore.   The   explanation   offered   by   the   PIO,   NW   Railway   for   the   cause   of   delay   in   providing 

information against the points 1,2 and 3 appear reasonable and hence is accepted by the Commission. The 

penal proceedings against the PIO, NW Railway, Jaipur is accordingly dropped and the matter is disposed 

of. 

                 In the Central Information Commission 
at
New Delhi

File No: CIC/OP/A/2009/000147 

Date of Decision     :  July 25, 2011

                    ADJUNCT TO ORDER DATED 02.06.2010

1. In the captioned matter, based on the facts and the submissions of the parties, the Commission 

passed the following order on 02.06.2010, 

  “…..4. The PIO, NW Rly to showcause as to why information against points 1, 2 and  
3 was not provided within the mandatory period on receipt of the RTI 
application. The response to reach the Commission by 28 June, 2010. 
The PIO, WC Rly Kota to send a copy of this order to PIO NW Rly…..”

DECISION 

2. Subsequently, the Commission received a communication dated 21.06.2010 whereby the PIO, WC 

Railway   informed   the   PIO,   NW   Railway   about   the   aforementioned   order   of   the   Commission. 

Meanwhile the Appellant also submitted a review application dated 21.06.2010 stating that he was 

unable   to   attend   the   hearing   on   02.06.2010   therefore,   he   sought   a   fresh   hearing.   Hence,   the 

Commission   fixed   a   hearing   on   31.05.2011   and   issued   notice   dated   21.04.2011   intimating   the 

parties about the same. 

3. The records of the case reveal that the PIO, NW Railway had responded to the Show Cause by the 

letter dated 24.06.2010 stating that by their letter dated 04.01.2010, the PIO, NW Railway had 

clarified that the information against points 1, 2 and 3 do not relate to the Jaipur Division. The same 

communication was once again reiterated by the letter dated 19.05.2010 responding to the letter 

dated 10.05.2010 issued by the PIO, WC Railway. The PIO, NW Railway stated clearly that the 

information against points 1,  2  and  3  pertained  to  the NC  Railway  and  whereas the case  was 

repeatedly wrongly transferred to the NW Railway’s office. However, the Appellate Authority, Jaipur 

had sought the information from the concerned official from the Section of the NC Railway and sent 

the same through fax dated 31.05.2010 to the WC Railway.              The PIO, NW Railway further 
submitted   that   if   the   communication   would   have   been   addressed   correctly,   the   time   taken   in 

acquiring such information could have been made available within the stipulated period of time. 

4. In view of the fact that despite another hearing having been held on the specific request of the 

Appellant, he was not available for the hearing. It is observed that the Appellant has already been 

supplied with the information as sought by him. It is also evident that despite opportunities being 

given twice, the Appellant has chosen not to appear on each occasion hence the need for personal 

hearing does not exist anymore. The explanation offered by the PIO, NW Railway for the cause of 

delay   in   providing   information   against   the   points   1,2   and   3   appear   reasonable   and   hence   is 

accepted   by   the   Commission.   The   penal   proceedings   against   the   PIO,   NW   Railway,   Jaipur   is 

accordingly dropped and the matter is disposed of. 

 

(Annapurna Dixit) 
Information Commissioner 
Authenticated true copy: 

(G. Subramanian) 
Deputy Registrar 

Cc:

1.         Shri Mukat Behari Gupta
 Advocate
            Plot No.249
            Sector No. One
            Parth Bhawan
            Malviya Nagar
            Jaipur 302 017
 
          

2.  The PIO
            West Central Railway
            Divisional Railway Manager’s Office
            Kota Division
            Kota

3.         The Appellate Authority
            West Central Railway
            Divisional Railway Manager’s Office
            Kota Division
            Kota

4.         Officer incharge, NIC