CENTRAL INFORMATION COMMISSION
                Club Building, Old JNU Campus,
              Opposite Ber Sarai, New Delhi 110 067.
                      Tel: + 91 11 26161796
                                  Decision No. CIC/SG/A/2009/000486/3128
                                         Appeal No. CIC/SG/A/2009/000486
Relevant Facts
emerging from the Appeal
Appellant : Mr Sheo Shankar Prasad
Accounts Clerk, Book Section,
FA & CAO/O/HQ/SWR/UBL
Harsha Complex.
Respondent                           :      Mr. Prem Chand
                                            CPIO & ADRM/Hubli,
                                            South Western Railway,
                                            Divisional Office, Persoanl
                                            Branch, Hubli.
RTI application filed on             :      05/12/2008
CPIO replied                         :      09/01/2009
First appeal filed on                :      28/01/2009
First Appellate Authority order      :      -------------
Second Appeal filed on               :      13/03/2009
 The Appellant had asked in RTI application for a Xerox copy of
the Eye Vision Medical Report on dated 05.02.2008, 26.02.2008,
26.08.2008 from the PIO.
Particulars of the information required:-
 a) M.C.No. 1140/AR dt. 2&3 Dec 1998 (Physical fitness
Certificate Counterfoil)
 b) M.C.No. 1140/AR dt. 2&3 Dec 1998 (Physical fitness certificate
original)
 c) Xerox copy of the Distant Vision Power Report(Right and Left
eye) which was issued on the basis of M.C.No 2227/BCR dt.
27.02.2002.
The PIO replied:-
 The employee had been declared medically unfit for the post of
ASM vide medical certificate No. 1140/AR/RE-6/18 LE-6/9 dt.2/3-12-1998
due to distant vision and the counter foil of the said medical is also not
traceable.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. Prem Chand PIO
The PIO has given a copy of the medical certificate pertaining to 1998 to the
appellant. Inspite of diligent searches the other records have not been found.
The PIO states the appellant has also been given an opportunity to search the
records but they are not available.
Decision:
The appeal is disposed.
The records sought by the appellant are not available.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
 Shailesh Gandhi
Information Commissioner
8 May 2009
(In any correspondence on this decision, mentioned the complete decision number.)