In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001239
Heard through Video Conferencing.
Date of Hearing : August 18, 2011
Date of Decision : August 18, 2011
Parties:
Applicant
Shri G P Halder
Sr. safety Officer (Electrical)/GRC
O/o the Chief safety Officer
South Eastern Rly,
11, Garden reach road
Kolkata - 700043.
Applicant was present.
Respondent(s)
South Eastern Railway
O/o the Chief Personnel Officer
11, Garden reach
Kolkata.
Represented by : Shri B M Soreen, APIO
Smt Zareen Firdoshi, PIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001239
ORDER
Background
1. The RTI Application dated 26.11.2010 was filed by the Applicant with the PIO, South Eastern
railway, Kolkata seeking information related to various DPCs including DPC Panel lists for
promotion from Sr.Scale to JAG for the years 2007, 2008, 2009 & 2010 including certified copies of
seniority list, copies of file notings etc.in respect of DPCs held over the years, with reference to his
own case. The PIO transferred the Application on 2.12.2010 to the concerned PIO (Admn). The
reply was thereafter forwarded to the Applicant vide letter dated 6.1.11 wherein point wise
information was provided by Shri S P Sen, Dy.Secretary. Not satisfied with this reply the Applicant
filed his first appeal on 9.2.11 and not receiving any reply from the Appellate Authority he filed his
second appeal dated 20.4.11 before the Commission requesting for the complete information.
Decision.
2. During the hearing the undersigned reviewed the information sought against each point and decided
as under :
Point 1 : The Applicant stated that he had not received the DPC Panel list for the years 2007 to
2010. The Respondent stated that information had been sent on 22.7.11 which the Appellant
denied having received. The Commission therefore directs that the information be provided to the
Appellant once again.
Points 2 & 3 : Since the Applicant is seeking copies of various file notings with respect to non
consideration of his name by DPC for promotion from Sr. Scale to JAG, the Commission directs that
the Appellant be allowed to inspect the relevant file dealing with his promotion so that attested copies
of documents/file notings identified by him can be provided to him free of cost.
Point 4 : The Respondent submitted that the information was sent to the Appellant on 6.1.11. The
Appellant however complained that while he has sought the Seniority list giving 10 names above his
name and 10 names below his, he was given only one name which was above his name. He also
stated that he has received the list only for the year 1996 and requested for the seniority lists of 1997,
’98 and ’99.
The Commission accordingly directs the PIO that the information as sought by the Appellant
including 10 names above his name and 10 names below his for the years 1997, 98 and 99 be
provided to him after obtaining the same from the concerned deemed PIO.
Point 5 : According to the Respondent information against this point is available with the Railway
Board. The Commission therefore directs the PIO to transfer this point to PIO, Railway Board, New
Delhi so that information can be provided directly to the Appellant.
Point 6 : It was noted that the information has already been provided.
Point 7 : Reply to this point with respect to the rules being sought by the Appellant to be provided to
him.
Point 8 : This information may be obtained from the Dy.CPO and provided to the Appellant.
Point 9 : It was noted that the required information has already been furnished to the Appellant by
the PIO. No further information to be disclosed.
3. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
1. Shri G P Halder
Sr. safety Officer (Electrical)/GRC
O/o the Chief safety Officer
South Eastern Rly,
11, Garden reach road
Kolkata – 700043.
2. The Public Information Officer
South Eastern Railway
O/o the Chief Personnel Officer
11, Garden reach
Kolkata.
3. The Appellate Authority
South Eastern Railway
O/o the Addl. General Manager
11, Garden reach
Kolkata.
4. Officer Incharge, NIC.
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 RTI Act, giving
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant Authority, (4) copy
of the Commission’s decision, and (5) 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.