Central Information Commission
CIC/AD/A/2010/000272
Dated April 22, 2010
Name of the Applicant : Shri Ramchandra Choudhary
Name of the Public Authority : DRM Office
North Western Railway
Jodhpur
Background
1. The Applicant filed his RTI application dt.23.7.09 with the PIO, DRM Office, Jodhpur seeking
information against 3 points regarding weekly and compensatory rest for the Loco pilot and Asst.
Loco Pilot of goods train for the period 1.1.09 to 23.7.09 along with names and other details. The PIO
replied on 21.8.09 enclosing the point wise information furnished by Shri Kailash Panwar, Sr.DPO
vide his letter dt.30.7.09 comprising 4 pages of information. Not satisfied with the information the
Applicant filed an appeal dt.10.9.09 with the Appellate Authority stating that information provided is
not relevant to the information sought. On not receiving any reply, the Applicant filed a second
appeal dt.28.12.09 before CIC stating that the information provided is wrong.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for April 22,
2010.
3. Shri Ashok Kumar Mehta, APIO and Shri Manish Rajvanshi, Sr.DME represented the Public
Authority.
4. The Applicant was present during the hearing.
Decision
5. The Respondent submitted that the Appellant had visited the office on 7.10.09 and had inspected the
relevant register and copies of documents required by him were provided. When the Appellant
complained during the hearing that information about compensatory rest was not provided and that
the concerned register was not shown to him, the Respondent replied that there is only one register
which gives details of both weekly and compensatory rest given to the employees. The Appellant,
however, pointed out that the single register does not provide details of compensatory rest and that
from the handwriting it seems that the register was prepared by a single person who sat and entered
all the details at one go, after he filed the RTI application.
6. The Commission after hearing the submissions made directs the PIO with the powers vested on it
under Section 18(2) of the RTI Act to have an enquiry conducted in the matter of the backdated
entries in the register after the RTI application was filed, with the help of a hand writing expert, fix the
responsibility and take disciplinary action against the person/s concerned, by 1st June, 2010. The
copy of the enquiry report along with information on the action taken on the officer responsible for this
to be intimated to both the Appellant and the Commission.
7. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy. Registrar
Cc:
1. Shri Ramchandra Chaudhary
H.No.17/618
Chaupasani
Housing Board
Jodhpur
2. The PIO
North Western Railway
Divisional Railway Manager’s Office
Jodhpur Division
Jodhpur
3. The Appellate Authority
North Western Railway
Divisional Railway Manager’s Office
Jodhpur Division
Jodhpur
4. Officer incharge, NIC
5. Press E Group, CIC