Central Information Commission Judgements

Mr.S Murali vs Ministry Of Railways on 8 June, 2010

Central Information Commission
Mr.S Murali vs Ministry Of Railways on 8 June, 2010
                                         Central Information Commission

                                                                                                                         CIC/AD/A/2010/000603
                                                                                                                           Date: 8th June, 2010


    Name of the Appellant                   :                                                                   Mr. S. Murali


    Name of the Public Authority        :                                       Southern Railways, HQ Office  
                                                                                                           Personnel Branch, Chennai



    Background

:

1. Mr.  S  Murali  from  Tamil  Nadu  filed  an  RTI  application on 29.12.2009 containing  six  questions  seeking 

information related to his various appeals filed with different  Authorities  as also a copy of the seniority list, 

list of 86 Course completed Act Apprentices engaged as substitutes, copies of various letters etc.     The 

Applicant further requested for information on present status of his petition . The PIO in his letter dated 

09.02.2010 submitted that  with regard to points 1 , 2 and 6 of the RTI application, a reply had been  sent by 

the APO/HQ to the General Manager/CPO  vide letter dated 27.1.10.  He also stated that  against points 6 to 

9   no   information   could   be   provided  since  the  documents  related  to   the  year  1998  were  not  available. 

Dissatisfied by the Response, the Applicant filed his First appeal with the  Appellate Authority on 25.01.2010 

stating that the information provided was not complete and further requested  for detailed information along 

with the copies of letters. The First Appellate Authority in his letter dated 16.02.2010 provided the copy of the 

CPO/MAS’s letter dated 18.10.06 and accordingly disposed the appeal. Still not satisfied, the  Appellant filed 

the Second appeal before the Commission on 06.03.2010 requesting the Commission to provide him with 

the information. 

2. The Bench of Mrs. Annapurna Dixit  scheduled the hearing for 8th June, 2010.

3. Mr. Abdul Nasir­ PIO and Mr. Govind Rajan­ APIO represented the Public Authority and were heard through 

Video Conferencing.

4. The Appellant was present and was also heard through Video Conferencing.

Decision:

5. During  the hearing the  Commission noted that the Appellant had sought entirely new information in his 

Second Appeal to the Commission,  containing 96 questions. Taking recourse to Section 6(1) of the RTI Act, 

the Commission advises the Appellant to make ‘a’  request through a fresh RTI application and to focus on 
one issue while making the application.  However to ensure the proper delivery of Justice, the Commission 

reviewed the RTI application of the Appellant and the information provided by the Respondents.

6. After hearing both the parties, the Commission noted that the Appellant has not sought any information in the 

Points   1,   2   and   3   of   the   RTI   application.  With  regard  to   Point  4,  the  Respondents  submitted  that  the 

information sought in the RTI application belonged to the year 1998 and was not available, the same being 

more   than   10   years   old.     The   Commission   directs   the   Public   Authority   to   provide   an   Affidavit   to   the 

Commission along with a copy to the Appellant stating that the  records have been weeded out as per the 

schedule for preservation records and also to enclose a copy of the rules for preservation of records  along 

with the affidavit.

7. With regard to Point 6 of the RTI application, the Respondent submitted that no action was taken   on the 

petition filed by the Appellant as the Appellant is already aware of the fact  that in 1998 the Appellant had 

appeared for an apprentice Exam for which he was overage by four years as per the Apprentice Act, and 

hence was not selected.

8. The Appeal is accordingly disposed of.

                                                                                                 (Annapurna Dixit)
Information Commissioner

Authenticated True copy to:

(G.Subramanian)
Deputy Registrar

Cc:

1. Mr. S Murali
No­3 Upstairs, North Street,
Thangeswari Nagar, Ponmalai,
Trichy, Tamil Nadu

2. The Public Information Officer
Southern Railway
Headquarters Office
Personnel Branch
Chennai­ 600003

3. The Appellate Authority 
Southern Railway
Headquarters Office
Personnel Branch
Chennai­ 600003

4.  Officer in Charge, NIC

5.  Press E Group