Central Information Commission Judgements

Mr.Bipin Kumar vs Ministry Of Railways on 19 October, 2011

Central Information Commission
Mr.Bipin Kumar vs Ministry Of Railways on 19 October, 2011
                         In the Central Information Commission 
                                                           at
                                                        New Delhi
           File No. CIC/AD/A/2011/001922                                 File No. CIC/AD/A/2011/001936
           File No. CIC/AD/A/2011/001934                                 File No. CIC/AD/A/2011/001952
           File No. CIC/AD/A/2011/001935                                 File No. CIC/AD/A/2011/001953




Date of Hearing :  October 19, 2011

Date of Decision :  October 19, 2011



Parties:  (Heard through videoconference)



Appellants

1.   Shri Manoj Kumar Gupta                 (1922)              2.   Shri Awadesh Kumar                 (1934)
     C/o Shri Sudhir Kumar                                           820/II/307
     Railway Quarter No. 127, A+B                                    South Colony Andal, Post, Andal
     12 No Colony, Post, Andal                                       District­ Burdwan
     District­ Burdwan                                               Pin 713 321 
     Pin 713 321                                                     West Bengal
     West Bengal
3.   Shri Santosh Kumar                        (1935)           4.   Shri Soumyen Kundu                 (1936)
     C/o Late Purna Chandra Ghosh                                    C/o Shri Udai Shankar Mondla
     & Sumitra Ghose, Ramprasad Pur Road                             Mondla Vila, South Bazar,
     Tatul Bagan, Opp. Party Office, Andal                           District­ Burdwan
     Post Andal, District­ Burdwan                                   Pin 713 321 
     Pin 713 321                                                     West Bengal
     West Bengal
5.   Shri Santosh Kumar Sinha              (1952)               6.   Shri Bipin Kumar                       (1953)
     C/o Shri P K Singh                                              Qtr. No. 498/94/95, 
     North Bazar, Near Hindi School,                                 Damodar Colony Andal,
     Post­ Andal, District­ Burdwan                                  PO Andal
     Pin 713 321                                                     District­ Burdwan
     West Bengal                                                     Pin 713 321 
                                                                     West Bengal




The Appellants were present.

Respondents 
 Eastern Railway
Asansol

Represented by: Shir A.K. Shukla, ADRM & Appellate Authority and Shri Avdesh Kumar, Sr. DPO & PIO 

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

           File No. CIC/AD/A/2011/001922                                      File No. CIC/AD/A/2011/001936
           File No. CIC/AD/A/2011/001934                                      File No. CIC/AD/A/2011/001952
           File No. CIC/AD/A/2011/001935                                      File No. CIC/AD/A/2011/001953



                                                           ORDER

Background

1. These 6 appeal­petitions, filed by six different Appellants viz.,  Shri Manoj Kumar Gupta, Shri Awadesh 

Kumar, Shri Santosh Kumar,  Shri Soumyen Kundu,  Shri Santosh Kumar Sinha  and  Shri Bipin Kuma, 

relate   to   the   Appellants’   six   RTI­applications   [dated   18.02.2011   (in   4   appeals)   and   28.02.2011(in   2 

appeals)], which they had filed with the PIO, Eastern Railway, Asansol. Through these RTI­applications, 

the Appellants, inter­alia, wanted to know the reasons for deduction made in their basic pay after the 

recommendations of the 6th  pay Commission. They also requested for copies of their service books. In 

response to these applications, the PIO furnished separate replies to the Appellants which contained 

point­wise information and clarifications corresponding to the Appellants’ RTI­queries. The Appellants, 

however,   being   dissatisfied  with   these replies of the PIO, filed their 1 st­appeals  before the Appellate 

Authority. The AA decided these appeals through a common order dated 12.04.2011, holding that the 

information  supplied  by  the  PIO  is  correct. The Appellant, aggrieved with the AA’s decision filed the 

present appeals before the Commission requesting for the disclosure of complete information.

Decision

2. During the hearing, the Respondents informed the Commission that they have received total 58 RTI­

applications on the same subject from different individuals and that the present 6 appeals are part of those 

58 RTI­applications. The Appellants, on their part, stated that they have still not received the reasons 

(para 1) they are looking for. 

3. In the circumstances of the present case, it is considered best to allow the Appellants as well as all the 

others , who had approached the PIO on the same issue, to inspect their respective files, dealing with the 

subject matter of their RTI­applications. It is accordingly directed that the PIO, on a day, time and place to 

be identified and intimated to the Appellants/Applicants (all 58 Applicants including the Appellants in the 

instant case )  in advance, shall allow the Appellants (and the other RTI­Applicants, who had approached 

the PIO on the same issue) to inspect their respective files, dealing with the subject matter of their RTI­

applications.   The   Appellants/Applicants,   after   the   inspection,   shall   be   entitled   to   receive   attested 

photocopies of documents, which they may select from the inspected records, on the payment of the 

requisite fee i.e Rs. 2/­ per page. This is to be completed within 4 weeks of receipt of this order.

4. Apart from the above, it is, in the interest of the Appellants, also directed that the Appellate Authority give 

a personal hearing to all 58 RTI­applicants at the same time, in order to provide any further clarification 

with regard  to  the  information  sought. The Appellate Authority   will thereafter pass a speaking order 

within 4 weeks of receipt of this order.

5. The Appeals are disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 
Cc: 

1. Shri Manoj Kumar Gupta                 
C/o Shri Sudhir Kumar
Railway Quarter No. 127, A+B
12 No Colony, Post, Andal
District­ Burdwan
Pin 713 321 
West Bengal

2. Shri Awadesh Kumar                       
820/II/307
South Colony Andal, Post, Andal
District­ Burdwan
Pin 713 321 
West Bengal

3. Shri Santosh Kumar                        
C/o Late Purna Chandra Ghosh
& Sumitra Ghose, Ramprasad Pur Road
Tatul Bagan, Opp. Party Office, Andal
Post Andal, District­ Burdwan
Pin 713 321 
West Bengal

4. Shri Soumyen Kundu                      
C/o Shri Udai Shankar Mondla
Mondla Vila, South Bazar,
District­ Burdwan
Pin 713 321 
West Bengal

5. Shri Santosh Kumar Sinha                  
C/o Shri P K Singh
North Bazar, Near Hindi School,
Post­ Andal, District­ Burdwan
Pin 713 321 
West Bengal

6. Shri Bipin Kumar                                
Qtr. No. 498/94/95, 
Damodar Colony Andal,
PO Andal
District­ Burdwan
Pin 713 321 
West Bengal

7. The Appellate Authority & ADRM
Eastern Railway
Asansol

8. Public Information Officer & 
Sr. Divisional Commercial Manager
Eastern Railway
Asansol

9. Officer in charge, NIC

Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.