Central Information Commission Judgements

Mr.Badal Sengupta vs Ministry Of Railways on 12 May, 2011

Central Information Commission
Mr.Badal Sengupta vs Ministry Of Railways on 12 May, 2011
                       In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                 File No: CIC/AD/A/2011/000448

Date  of Hearing :  May 12, 2011

Date of Decision :  May 12, 2011


Parties:

           Applicant

           Shri Badal Sengupta
           Subhash Nagar Estate
           31/4 Krishna Nivas
           390 N.M.Joshi Marg
           Mumbai 400 011

           The Applicant was not present during the hearing.

           Respondents

           The Public Information Officer
           Central Railway
           O/o the General Manager
           Public Information Cell (HQ), CST
           Mumbai 400 001

           Represented by : Shri Chacko Thomas, APIO
                                    Shri Rajesh Kumar, CI

                                      ­   NIC Studio, Mumbai

Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice




As given in the decision 
                       In the Central Information Commission 
                                                           at
                                                   New Delhi
                                                                                       File No: CIC/AD/A/2011/000448
                                                        ORDER

Background

1. The  Applicant  filed  an RTI Application dt.15.7.10 with the PIO, Central Railway Mumbai seeking 

information against 28 points running into 17 pages with regard to irregular fixation of pay scale and 

cash allowances of the staff of Accounts Department, which leads to variation of pay scale between 

Accounts Department and other departments.  Shri V.A.Malegaonkar, PIO replied on 13.8.10.  With 

regard to points 1 to 12, 18, 19 and 25, he requested the Applicant to deposit Rs.18/­ towards supply 

of 9 pages of documents.   With regard to other items, he stated that the RTI application does not 

pertain to his Railway and advised the Applicant to approach the appropriate Public Authority for the 

same.   The Applicant filed an appeal dt.20.8.10 with the Appellate Authority stating that the RTI 

application ought to have been transferred to other 41 other Public Authorities u/s 6(3) of the RTI Act. 

Shri S.V.Arya, Appellate Authority replied on 28.9.10.   With regard to Applicant’s query regarding 

non­transfer of  RTI  application to concerned public authorities, the Appellate Authority replied as 

follows:

‘It is settled law that under section 6(1) of the RTI Act, 2005 applicant is required to apply to the  
‘concerned’   public   authority.     In   the   instant  case,   DGM  &  PIO(HQ),   Central   Railway  is   not   the  
concerned public authority for several items as yourself have admitted by mentioning that the RTI  
application should have been transferred under section 6(3) to different ministries.   Since you are  
aware of the concerned public authority you may, therefore, apply directly to the concerned public  
authority under 6(1) of the RTI Act.  In this regard it is settled law that section 6(1) is a general rule  
wherein every information seeker is required to seek information from ‘concerned’ public authority.  
Section 6(3) is only an exception and it cannot be read independent of section 6(1) of the Act.’

The Appellate Authority also provided 9 pages of documents.   Being aggrieved with the reply, the 

Applicant filed a second appeal dt.16.12.10 before CIC running into 11 pages stating that information 

against points 6 and 7 are important to him.

Decision

2. The Appellant is advised to seek information which is clear and focused on a particular issue and 

which is available in material form in the records of the Public Authority as explained under  section 

2(f) of the RTI Act.  From the RTI application running into 17 pages, it is not clear as to what exactly 
the Applicant is seeking against several points.  Most of the contents of the RTI application relate to 

the Applicant’s  grievance with regard to the functioning of the Railways.  It is noted that the PIO has 

made genuine efforts to glean some information that is being sought from the 17 pages and has 

provided   the   information   on   payment   of   Rs.18/­.     The   Appellant’s   complaint   regarding   irregular 

fixation of pay are grievances related to his service matters and the Commission is not in a position to 

grant   any   relief   in   this   regard.     The  Appellant  is   advised  to   approach  an  appropriate  forum  for 

redressal of his grievances.

3. Nevertheless, the Commission reviewed the information sought against points 6, 7, 8 and 16 and 

after hearing the submissions  of the Respondents directs the PIO to transfer the RTI application to 

PIO, Railway Board  against these points along with a copy of this Order directing the PIO, Rly Board 

to   furnish   the   information   directly   to   the   Appellant   by   12.6.11  .   With   regard  to     the   Appellant’s 

complaint about non­transfer of RTI application to other Public Authorities, the Commission upholds 

the decision of the Appellate Authority. The Appellant is advised to file a fresh RTI application with 

the concerned  Pubic Authority for the information, if he so desires.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Badal Sengupta
Subhash Nagar Estate
31/4 Krishna Nivas
390 N.M.Joshi Marg
Mumbai 400 011

2. The Public Information Officer
Central Railway
O/o the General Manager
Public Information Cell (HQ), CST
Mumbai 400 001

3. The Appellate Authority
Central Railway
O/o the General Manager
Public Information Cell (HQ), CST
Mumbai 400 001

4. Officer in charge, NIC