Central Information Commission Judgements

Shri Dharamnath Ram vs North Eastern Railway, Drm … on 15 February, 2010

Central Information Commission
Shri Dharamnath Ram vs North Eastern Railway, Drm … on 15 February, 2010
                    Central Information Commission
                                                                   CIC/AD/A/2009/001743
                                                                   Dated February 15, 2010

Name of the Applicant                        :   Shri Dharamnath Ram

Name of the Public Authority                 :   North Eastern Railway,
                                                 DRM Office, Lucknow

Background

1. The Applicant filed an RTI application dt.15.9.08 with the PIO, DRM Office, North
Eastern Railway Lucknow requesting for information against 2 points with regard to
regularization of an employee Shri. Manmohan although he was promoted to a post
which was abolished in 6 months as per notification dt.30.5.91. The PIO replied on
30.1.09 informing the Applicant that Shri Manmohan post was extended as per
orders . He also provided detailed clarification against point 2 of the RTI application.
Nort satisfied with the reply, the Applicant filed an appeal dt.15.4.09 commenting on
the PIO’s reply and seeking further clarification which was provided by the Appellate
Authority on 8.7.09. Still not satisfied, the Applicant filed a second appeal dt.3.9.09
before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for February 15, 2010 through video conferencing.

3. Shri Jagdish, PIO, Shri Anil Dadoria, Appellate Authority and Shri Jaydev Kumar,
Sr.DPO representing the Public Authority and the applicant were present at NIC
Studio, Lucknow.

Decision

4. The Respondent, Shri Jagdish submitted that vide notification dt.30.5.91, promotion
was given to Shri Manmohan and he was placed in a post which was expected to be
abolished in 6 months. However, the post was extended at the end of 6 months and
Shri Manmohan was allowed to continue on this post and he was regularized. The
Appellant wanted to know the rule by which Shri Manmohan’s post was extended and
he was regularized although his post was abolished after 6 months.

5. After hearing both sides, the Commission holds that complete information has been
provided by both the PIO and the Appellate Authority. However, in the interest of the
Appellant, the Commission directs the PIO to allow the Apellant inspect the promotion
file of Shri Manmohan and to provide the Appellant attested copies of documents
sought by him free of cost. Information to be provided by 15 March, 2010 and the
Appellant to submit a compliance report to the Commission by 22.3.10.

6. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Dharmnath Ram
H.No.417 L
Semara Colony
Post – Badgaon
Gonda 271 002

2. The PIO
North Eastern Railway
Divisional Railway Manager’s Office
Lucknow Division
Lucknow

3. The Appellate Authority
North Eastern Railway
Divisional Railway Manager’s Office
Lucknow Division
Lucknow

4. Officer incharge, NIC

5. Press E Group, CIC