Central Information Commission Judgements

Mr.Balwant Singhrawat vs Ministry Of Railways on 3 May, 2011

Central Information Commission
Mr.Balwant Singhrawat vs Ministry Of Railways on 3 May, 2011
                       In the Central Information Commission 
                                                     at
                                               New Delhi

                                                                           File No: CIC/AD/A/2011/000762


Date  of Hearing     :  May 3, 2011

Date of Decision     :  May 3, 2011



Parties:



           Applicant


                   Shri Balwant Singh Rawat
                   S/o  Late ShriDalip Singh Rawat
                   Johar Niwas, manohar Bagh
                   Near First Pillar of Ropeway
                   PO - Joshimath, Chamoli - 246443.

                   Applicant was present.

           Respondent(s)

                   Northern Railway
                   Head   Quarters Office
                   Baroda House
                   New Delhi.



           Represented by      :      Shri Rakesh Tyagi, Dy.GM/Law, Northern Railway.

       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/2011/000762


                                                                    ORDER

Background

      

1. The RTI Application dated  21.10.2010  was filed by the Applicant with the PIO,  Northern Railway 

HQ Office, Baroda House, New Delhi.   He wanted to know the Rank & Designation of Appointing 

Authority and Rank  & Designation of Controlling Authority  against   a railway servant of designation 

Station   Superintendent.     The   PIO     replied   on     2.11.2010   informing   the   Applicant   that   no   such 

schedule has been received from Railway Board so far after Implementation of 6th  Pay Commission 

recommendations and  also enclosing a copy of Existing schedule of powers.  Not satisfied with this 

reply the  Applicant filed his first appeal on  11.11.2010  seeking the  information  once again.  The 

Appellate Authority replied on 6.1.2011 enclosing the copy of the rules and circulars pertaining to the 

information sought by the Applicant.  Still not  satisfied the Applicant filed his  2nd appeal before the 

Commission stating that information provided is incomplete.

 Decision   

2. During the hearing it came to be known that available information with respect of controlling authority 

had already been forwarded to the Appellant by the PIO. A  copy of the amended rules based on the 6 th Pay 
Commission recommendations were also handed over to the Appellant during the hearing.  The Respondents 

also  clarified  certain doubts  expressed by the Appellant . The Commission hence   holds that there is no 

obligation on the part of the PIO to provide any further information.

3. The appeal is  accordingly disposed of.    

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Balwant Singh Rawat
S/o  Late ShriDalip Singh Rawat
Johar Niwas, manohar Bagh
Near First Pillar of Ropeway
PO – Joshimath, Chamoli – 246443.

2. The Public Information Officer,
Northern Railway
Head   Quarters Office
Baroda House
New Delhi.

3. The Appellate Authority
Northern Railway
Head   Quarters Office
Baroda House
New Delhi.

            

4. Officer Incharge, NIC