In the Central Information Commission 
                                                      at
                                               New Delhi
                                                                             File No: CIC/AD/A/2011/001996
Date  of Hearing :  October 27, 2011
Date of Decision :  October 27, 2011
Parties:
           Applicant
           Shri S. Kishore Kumar
           Flat No.S5, II Floor
           Vasundhara Enclave
           Payakapuram
           Vijayawada
           The Applicant was present at NIC Studio, Krishna
           Respondents
           Ministry of Railways
           O/o CPIOVII
           Railway Board
           Rail Bhawan
           New Delhi
           Represented by : Shri P.P.Pandey, PIO & Director
                                     Shri N.P.Singh, Dy. Director
                         Information Commissioner             :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                          at
                                                  New Delhi
                                                                                      File No: CIC/AD/A/2011/001996
                                                       ORDER
Background
1. The Applicant filed an RTI Application dt.25.2.11 with the PIO, Ministry of Railways seeking answers
to queries and clarifications raised/sought by the zonal railways and trade unions of Indian Railways
on the subject of MACP scheme and the response of the Railway Board. Shri Prashant Mishra,
CPIO7 replied on 6.4.11 enclosing the reply furnished by Shri N.P.Singh, Dy. Director, Pay
CommissionV who stated that since a large number of queries and clarifications have been sought
with regard to MACPS, compilation of the same will disproportionately divert the resources of the
public authority and in fact would cause hindrance to the regular duty/work of the public authority.
Not satisfied with the reply, the Applicant filed an appeal dt.14.4.11 with the Appellate Authority
reiterating his request for the information. On not receiving any reply from the AA he filed a second
appeal dt.4.8.11 before CIC reiterating his request for the information.
Decision
2. The Commission on perusal of the submissions on record and after hearing both sides holds that the
information sought is voluminous in nature since it relates to hundreds of employees from all zones
who have sought clarification and that compiling the same will disproportionately divert the resources
of the Public Authority. The Commission, as agreed to by the Appellant, directs the PIO to provide
the information pertaining to a specific zone ie. South Central Railway only and to the All India
Railway Federation (as suggested by the Appellant), to the Appellant. The PIO may inform the no.
of pages and the amount to be paid by the Appellant within 5 days of receipt of this order and to
provide the documents within 10 days of receipt of the additional fees.
3. The appeal is disposed of with the above directions.
  (
Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri S. Kishore Kumar
Flat No.S5, II Floor
Vasundhara Enclave
Payakapuram
Vijayawada
2. The Public Information Officer
Ministry of Railways
O/o CPIOVII
Railway Board
Rail Bhawan
New Delhi
3. The Appellate Authority
Ministry of Railways
Railway Board
Rail Bhawan
New Delhi
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. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.