In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000792
Date of Hearing : July 26, 2011
Date of Decision : July 26, 2011
Heard through Video Conferencing.
Parties:
Applicant
Shri Narendra Singh, Advocate
C/o Shri R S Gandhi (Veera)
Civil Court Bangaliya
Near Treassury Office,
Bareilly.
Applicant was not present.
Respondent(s)
North Eastern Railway
Divisional Railway Manager's Office
Izzat Nagar
Bareilly.
Represented by : Shri Ram Singh, Sr.DMM/PIO
Shri Ramesh Chand, Deemed PIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000792
ORDER
Background
1. The RTI Application dated 6.9.2010 was filed by the Applicant with the PIO, North Eastern Railway,
Izzat Nagar, Bareilly seeking information related to his periodical medical examination against 15
points including the reasons as to why his medical examination for hearing has not been held till
date and when the examination will be completed. He also wanted to know the details of PME
undergone by him after he attained 45 years of age and the official who are responsible for not
ensuring that PME is undertaken in his case periodically. The PIO replied on 11.10.2010 forwarding
the point wise information furnished by the Sr.Divl.Security Commissioner. Not satisfied with this
reply the Applicant filed his first appeal on 27.10.2010 requesting for complete information against
points 1, 9 and 14. On receipt of the information vide Appellate Authority’s order dated 13.12.2010,
the Applicant filed his second appeal before the Commission seeking information against point 2.
Decision.
2. During the hearing the Respondent informed the Commission that the information against point 2
was provided on 13.12.2010 by the Appellate Authority wherein the Appellant has been informed that
that the records with respect to PME conducted in the year 1984 and 85 are not available since they
are old records. The Commission noted that there is no complaint from the Applicant after receiving
the information from the Appellate Authority against point no.2 and therefore assumes that he is
satisfied with the information. The appeal is therefore disposed of and the case is directed to be
closed at the Commission’s end.
3. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc
1. Shri Narendra Singh, Advocate
C/o Shri R S Gandhi (Veera)
Civil Court Bangaliya
Near Treassury Office,
Bareilly.
2. The Public Information Officer
North Eastern Railway
Divisional Railway Manager’s Office
Izzat Nagar
Bareilly.
3. The Appellate Authority
North Eastern Railway
Divisional Railway Manager’s Office
Izzat Nagar
Bareilly.
4. Officer in charge, NIC.
.