Central Information Commission Judgements

Mr.Chandermohan vs Ministry Of Railways on 26 May, 2011

Central Information Commission
Mr.Chandermohan vs Ministry Of Railways on 26 May, 2011
                           In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                          File No: CIC/AD/A/2011/000659


Date of Hearing  :  May 26, 2011

Date of Decision :  May 26, 2011



Parties: 



            Appellant   


            Shri Chander Mohan
            H.No. BIX 994, Vishnu Nagar,
            Jagadhiri Workshop, 
            Distt. Yamua Nagar



            The Appellant was present.


            Respondents 



            Northern Railway
            Office of the Chief Works Manager
            Jagadhiri Workshop,
            Haryana

            Represented by: Shri Rajiv Bajaj, SPO and Shri Udesh Kumarm Ch. O S



                   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/2011/000659




                                                       ORDER

Background

1. The Applicant, through his RTI­application dated 27.09.2010, filed with the Chief Manager, Jagadhiri 

Workshop, wanted to obtain 3 pieces of information (viz., 1) copy of educational certificate; 2) details 

of  movable  and  immovable  properties; and 3) details relating to the salary and allowances from 

March  31,  2009  to  March  31,  2011) in respect of one Shri Yashpal, an employee of the public 

authority. The PIO,  on 20.10.2010, forwarded the information–received from the Assistant 

Personnel Officer–in respect of item Nos. 1 & 3 to the Applicant. However, as for item no. 2, he 

informed the Applicant that the information is not available in the office records.   The Applicant, on 

being dissatisfied with the PIO’s reply, filed his 1st­appeal with  the   Appellate   Authority   (AA)   on 

15.11.2010. The AA, on 27.12.2010, provided to the Appellant the information in respect of item no. 2 

of his application and additionally sent a legible copy of the school certificate  and pay particulars of 

Shri Yashpal to the Applicant once again. The Applicant, however, still unhappy with the information 

furnished, filed the present petition before the Commission on 13.01.2011 requesting the disclosure 

of complete information about movable and immovable properties of Shri Yashpal.

Decision 

2. During  the  hearing,  The  Appellant questioned the  authenticity  of details  furnished to  him by the 

Respondents   about   movable   and   immovable   assets   of   Shri   Yashpal   and   alleged   that   he   (Shri 

Yashpal) possesses more than   what he had declared to the Public Authority. The Respondents, 

however,  stated that they have provided to the Appellant all information which was available in their 

records and that they do not hold anything beyond that. The Respondent also produced before the 

Commission the   service record of Shri Yashpal indicating what Shri Yashpal had declared to the 
Public Authority.  The  Appellant then complained that the pay particulars furnished to him by the 

Respondents are faint and not legible. The  Respondents,  in   response,    handed  over  a   clear 

copy of  the pay particulars of Shri Yashpal to the Appellant  in the presence of the  Commissioner 

which satisfied the Appellant.

3. In view of the above, it is held that the Respondents have furnished complete  information   to  

the Appellant which satisfies the disclosure requirement in the present  appeal. 

4. Matter is accordingly closed at the Commission’s level.

 

(Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:


1.      Shri Chander Mohan
        H.No. BIX 994, Vishnu Nagar,
        Jagadhiri Workshop, 
        Distt. Yamua Nagar



2.      The Appellate Authority
        Northern Railway
        Office of the Chief Works Manager
        Jagadhiri Workshop,
        Haryana



3.      The Public Information Officer,
        Northern Railway
       Office of the Chief Works Manager
      Jagadhiri Workshop,
      Haryana



4.    Officer Incharge, NIC