In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001044
Date of Hearing : July 15, 2011
Date of Decision : July 15, 2011
Parties:
Applicant
Shri R. Venkataraman
No.13, Pillaiyar Koil Street
'Gayathri Flats'
Krishna Nagar
Pammal
Chennai 600 075
The Applicant was heard through audio conferencing.
Respondents
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur
Represented by : Shri Subash Rawat, PIO
Shri Dilip Vayas, Dy.CPO
Shri M.K.Sharma, APIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001044
ORDER
Background
1. The Applicant filed an RTI application dt.20.12.10 with the PIO, North Western Railway, Jaipur
seeking the following information:
i) Certified copies of the correspondences exchanged between NWR and Railway Board
relating to the disciplinary case of Shri G.L.Goel
ii) Certified copies of the correspondences exchanges between NWR and SR relating to the
disciplinary case of Shri G.L.Goel
iii) Certified copies of all the noting files in NWR relating to the disciplinary case of Shri
G.L.Goel.
iv) Certified copy of the remarks of the GM, NWR on the findings of the Enquiry Officer relating
to the disciplinary case of Shri G.L.Goel
v) Certified copy of the remarks of the Vigilance Department(which enquired into the case of
Shri Goel
vi) Certified copy of the Penalty Advice (imposing penalty on Shri Goel) issued by competent
authority.
Dissatisfied with the denial of information u/s 8(1)(h) by the PIO vide his letter dt.21.1.11 and also on
not having received any reply from the Appellate Authority in response to his first appeal dt.25.1.11,
the Applicant filed his second appeal dt.18.3.11 before CIC.
Decision
2. During the hearing, the Respondent submitted that the Appellate Authority had disposed off the first
appeal vide his order dt.17.2.11 by upholding the decision of the PIO. He added that since the case
against Shri Goel is now closed, they are willing to provide the information and sought time since the
files had to be obtained from the Railway Board.
3. The Commission accordingly directs the PIO to provide complete information as sought by the
Appellant in his RTI application free of cost by 15.8.11 and the Appellant to submit a compliance
report to the Commission by 22.8.11. The Appellant when informed about the decision over the
telephone expressed his satisfaction.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri R. Venkataraman
No.13, Pillaiyar Koil Street
‘Gayathri Flats’
Krishna Nagar
Pammal
Chennai 600 075
2. The Public Information Officer
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur
3. The Appellate Authority
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur
4. Officer in charge, NIC
Note: 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 RTIAct, giving
(1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which he/she
considers to be necessary for deciding the complaint.