Central Information Commission Judgements

Mr.Raj Kumar vs Ministry Of Railways on 11 October, 2011

Central Information Commission
Mr.Raj Kumar vs Ministry Of Railways on 11 October, 2011
                             In the Central Information Commission 
                                                           at
                                                       New Delhi


                                                                           File No: CIC/AD/C/2011/000970



Date of Decision    :  Oct 11, 2011



Parties:
                        Complainant 
                    Mr. Raj Kumar 
                        S/o Sh. Jagdish Mehto 
                        Gram and Post - Behedi
                        R K Footwear, 
                        District ­ Darbhanga
                    Bihar 

        
                         Respondent
                    CPIO,
                         O/o Chief Personnel Officer
                         East Central Railway,
                         Hajipur,
                       Bihar




           Information Commissioner(s)          :   Mrs. Annapurna Dixit
_______________________________________________________________
                       In the Central Information Commission
                                                                       at
                                                               New Delhi
                                                                                           CIC/AD/C/2011/000970 


Background

1.     The   instant   case   was   initiated   with   the   filing   of   the   RTI   application   dated   01.11.2010   by   the 

Applicant   seeking   information   about   Divisional   enquiry   and   whether   documents   submitted   for 

Forensic examination for any pending Court case are considered valid and authentic etc. 

2.      The PIO transferred the RTI application under Section 6 (3) of the RTI Act 2005 to the administration 

Department vide communication dated 15.11.2010 and requested the concerned PIO to provide 

the information directly to the Applicant. The PIO, Administration wrote back to the PIO, Personnel 

Department   vide   letter   dated   09.12.2010   stating   that   the   General   Manager,   Vigilance   had 

commented that the matter does not involve any vigilance related query but relates to rules and 

policies and hence the application was redirected to the PIO, Personnel Department to address the 

query at his end. 

3. After a lapse of sufficient time, when no response nor information could be received, the aggrieved 

Applicant   approached   the   Central   Information   Commission   filing   instant   Complaint   dated 

29.04.2011 reiterating his grievance. 

Decision

4. In view of the facts and circumstances of the case, it is evident that the Complainant is aggrieved 

by non supply of information and also by the delay caused. The Commission issues a Show Cause 

notice upon the PIO, Personnel Department, East Central Railway, Hajipur for the inordinate delay 

in   responding   to   the   redirected   application   after   09.12.2010.   It   is   also   directed   to   the   PIO, 

Personnel  Department to furnish  information  against the  query of  the Complainant  by 25th  Nov 

2011. It is further informed that in the event of failure to respond to the Show Cause notice by 25th 

Nov   2011,   the   Commission   shall   proceed   with   the   penalty   proceedings   based   on   the   records 

available. 

5. The case is disposed on the above terms. 

 

   (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1.                 Mr. Raj Kumar 
S/o Sh. Jagdish Mehto 
Gram and Post – Behedi
R K Footwear, 
District ­ Darbhanga
                    Bihar 

        

2. CPIO,
O/o Chief Personnel Officer
East Central Railway,
Hajipur,
          Bihar

3. Officer in Charge, NIC