Central Information Commission Judgements

Mr.Ashwani Kumar vs Ministry Of Railways on 14 September, 2011

Central Information Commission
Mr.Ashwani Kumar vs Ministry Of Railways on 14 September, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                        File No: CIC/AD/C/2011/000824




Date  of Hearing :  September 14, 2011

Date of Decision :  September 14, 2011


Parties:

           Applicant

           Shri Ashwani Kumar
           F­178/F2 Dilshad Colony
           Delhi 110 095

           The Applicant was present during the hearing.


           Respondents

           Ministry of Railways
           EDS(S) & PIO­V
           Rail Bhawan
           Raisina Road
           New Delhi



           Represented by : Shri Vikas Purwar, PIO & Director/Vig.(M)
                                     Shri R.Subramanian, JDV(A&P)




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                             at
                                                    New Delhi

                                                                                          File No: CIC/AD/C/2011/000824


                                                         ORDER

Background

1. The Applicant filed an RTI Application dt.28.2.11 with the PIO, Railway Board seeking certified copies 

of   action   taken   report   along   with   it’s   outcome   report   from   Advisor   (Vigilance)   on   his   letter 

No.MGR/AKP/5818 dt.24.1.11 addressed to Advisor (Vigilance).  On not receiving any reply, he filed 

a complaint dt.11.4.11 before CIC.

Decision

2. The Commission on perusal of the documents holds that the affidavit submitted by Shri Ram Kishan 

in compliance with  the CIC Decision No.CIC/AD/A/2010/001211 dt.20.12.10 is not acceptable since 

it is not notarized nor is it signed by any witness.  It is also observed that Shri Ram Kishan has sworn 

in   the   affidavit   that   he   is   the   resident   of   Divisional   Cash   Office,   Northern   Railway,   Charbagh, 

Lucknow.   The Commission wonders how the office address can be declared as residential address. 

Accordingly, the PIO, Northern Railway, Lucknow as also the DRM, Lucknow  are directed to confirm 

that Shri Ram Kishen  was  indeed residing at the address given by him in the affidavit.  If not, it is  

recommended that DRM, Lucknow take appropriate action against Shri Ram Kishan as per Railway 

Rules for having misled the Commission and the Appellant by giving a wrong affidavit under oath. 

The entire exercise to be completed  by 14.10.11.

3. The PIO is directed to forward a copy of this order to DRM, Northern Railway, Lucknow.

4. The Complaint is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Ashwani Kumar
F­178/F2 Dilshad Colony
Delhi 110 095

2. The Public Information Officer
Ministry of Railways
EDS(S) & PIO­V
Rail Bhawan
Raisina Road
New Delhi

3. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Complainant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, 
giving (1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which 
he/she considers to be necessary for deciding the complaint. In the prayer, the Complainant/Complainant may 
indicate, what information has not been provided.