Central Information Commission Judgements

Mr.Radhey Shyam vs Ministry Of Railways on 2 August, 2011

Central Information Commission
Mr.Radhey Shyam vs Ministry Of Railways on 2 August, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001222
                                                                                                          



Date  of Hearing     :  August 2, 2011

Date of Decision     :  August 2, 2011



Parties:

           Applicant


           Shri Radhey Shyam
           Bungalow No. 6, Rail Saurabh
           Burn Company
           Jabalpur.

           Applicant was heard on Audio. 



           Respondent(s)

           Ministry of Railway
           Joint Secy (G)  & PIO­II
           Railway Board
           Rail Bhawan
           New Delhi.

           Represented by   :                Shri  S C Krishna, US (Confdl)
                                             Shri Kundan Kumar, Assistant.


                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                              In the Central Information Commission 
                                                               at
                                                      New Delhi
                                                                                                                            
                                                                                           File No: CIC/AD/A/2011/001222


                                                           ORDER

Background

1. The RTI Application dated  22.7.2010 was filed by the Applicant with the PIO, Ministry of Railways, 

Railway Board, New Delhi.  He sought the following  information:

a) Any  letter  written  to   Shri  U  K  Singh, the  then CCM and presently  working as  Chief Operations  

Manager, North Central Railway, Allahabad for his comments on his  representation and on adverse  

entries recorded by him in his ACR  for the year 2008­09.

b) Reply and comments of Shri U K Singh, COM/NCR on item no. 1.

c) Office notings on file when  his representation was put for consideration.

d) Remarks and decision of competent authority who took decision on his representation.

e) Name and designation of the Competent   Authority who decided  his representation.

2. The PIO replied on   27.1.11 enclosing the reply received from the concerned Directorate who denied 

information against all the points   under section 8(1)(j) of the RTI Act.  According to him the disclosure 

was not going to serve any public interest.  The Applicant filed his first appeal dated 3.2.11 requesting for 

the information once again.  The Appellate Authority replied on 1.3.11  stating that ” With reference to the  

adverse remarks in the ACR for the year 2008­09 the decision of the competent authority has already  

been conveyed to the applicant.  As regards the request of the applicant for copies of letters & notes, it is  

stated that these are only a thinking process preceding the final decision which can’t be categorized as  

‘information’ defined in the Act.  Further, meaning of information has to be read along with section 8(1)(e)  
and section­11 of the Act that provide for exemption of information available in fiduciary relationship and  

protection of information provided by a third party.  Since the definition of third party also includes a Public  

Authority the officers of the Public Authority who express their views are also entitled to protection as a  

“third party”.   Moreover, citizens have the right to demand disclosure of information which is in public  

interest and relevant.  In the instant case what is in public interest and relevant is the decision itself (which  

has   already   been   conveyed)     and   not   who   expressed   what   view.     As   such   the   disclosure   of   the  

information sought by the applicant is not warranted.”  Being aggrieved with this reply the Applicant filed 

his second appeal before the Commission reiterating his request for the information.

Decision. 

  

      2. The  Commission after hearing both sides directs the Respondent to provide the required information 

after judicious use of  sec 10(1)  of the RTI Act to sever any part of the information which is exempt 

from disclosure under any of the subclauses of Section 8(1) of the RTI Act.  The information to be 

provided by 5th September 2011.

     3. The  appeal is disposed of accordingly.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Radhey Shyam
Bungalow No. 6, Rail Saurabh
Burn Company
Jabalpur.

2. The Public Information Officer
            Ministry of Railway
Joint Secy (G)  & PIO­II
Railway Board
Rail Bhawan
New Delhi.

3. The Appellate Authority
Ministry of Railway
Secretary & AA ­ II
Railway Board
Rail Bhawan,
New Delhi.

4. Officer in charge, NIC.

           .

 

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   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/Complainant may indicate, what information has not been provided