Central Information Commission Judgements

Mr.C T Adsule vs Ministry Of Railways on 9 June, 2010

Central Information Commission
Mr.C T Adsule vs Ministry Of Railways on 9 June, 2010
                                      Central Information Commission


                                                                                                   CIC/AD/A/2010/000491
                                                                                                      Date: 9th June, 2010

Name of the Appellant                   :             Mr. C.T Adsule
Name of the Public Authority        :             DRM's office, Personnel Deptt
                                                                      Western Railway
Background

:

1. Mr. C T Adsule from Valsad filed an RTI application on 3.0.09.2009 addressed to the CPIO & 
Deputy Genera Manager, Western Railway seeking reasons for which his representation dated 

6.8.09 for payment of arrears  was not considered by the General Manager and the details of 

the   Competent   Authority   who   could   refer   this   matter   to   the   Departments   of   Legal   Affairs, 

Ministry   of   Law   and   permission   to   inspect   certain   files   &   to   take   copies   of   the   required 

documents. The PIO in his letter dated 29.10.2009 provided the available information and the 

permission to inspect the concerned files. Not satisfied with the information, the Applicant  filed 

his First Appeal with the Appellate Authority stating that date of receipt of RTI application should 

be 1.10.09 as it was received by hand and requested the Appellate Authority to call back his 

RTI application from Dy. CPO(HQ) CCG as information has been specifically solicited from the 

GM office Churchgate.. The First Appellate Authority in his letter dated 25.11.2009   accepted 

the submission of the Applicant regarding the date of receipt of RTI application and explained 

that the RTI application was transferred to DCM &CPO as it was assumed that some items in 

the Appellant’s RTI application were pertaining to Mumbai Central and hence   the same was 

transferred to BCT division. The Dy. CPO in his letter dated 19.01.2010 stated that suitable 

information was already provided regarding the representation of the Appellant by the General 

Manager.   Still not satisfied, the Applicant   filed a second appeal before the Commission on 

26.02.2010   requesting   the   Commission   to   direct   the   Public   Authority   to   provide   correct 

information against point 1. and point 2. of the RTI application 

2. The Bench of Mrs. Annapurna Dixit  scheduled the hearing for 9th June, 2010.

3.   Mr.   SM   Mina­   PIO   Western   Railway   and   Ms.   Rekha   Yadav   ­   PIO   SR.   Bombay   Division 

represented the Public Authority and were heard through Video Conferencing.

4. The Appellant was present and was heard through video conferencing.
Decision:

5. During the hearing, the Respondent submitted that the Appellant is seeking the details of the 
Competent Authority and the Officials of the law to whom he can appeal on the subject matter 

and the proper Channel for getting this matter redressed. The Respondent submitted that the 

information regarding the same was provided vide letter dated 29.01.2010 stating that there was 

no specific procedure laid down for appeal to the DOPT or to the Law Ministry. The Respondent 

also stated that the information regarding the details of the process by which the Railway Board 

could be approached with an Appeal has been furnished.  The Appellant submitted that he was 

not satisfied with the reply he had received against Point 1 and Point 2 of his RTI application 

and   stated   that   the   Respondents   had   wrongly   relied   on   upon   the   reply   given   by   the   PIO 

according to which the matter i.e. WP No.455/02 was pending in the Mumbai High Court.  The 

Respondents on their part maintained that until such time that the subject matter which relates 

to the Appellant’s seniority, promotion and   arrears is decided by the High Court in WP no. 

455/02  it will not be possible to pay the arrears  as sought by him. 

6. The   Commission   on   careful   consideration   of   the   facts   of   the   case   holds   that   available 
information has been furnished to the Appellant and accordingly disposes of the appeal.  

                                                                                                     (Annanpurna Dixit)
Information Commissioner

Authenticated True Copy :

  (G. Subramanian)
 Deputy Registrar 

Cc:

1.   Mr. C T Adsule,
      796/C, RLY Colony (West),
      Valsad, 
 Gujarat­396001

2.   The Public Information Officer
       Western Railway, HQ. Office,
       Churchgate, 
  Mumabi­400020 

3.   The Appellate Authority
       Western Railway, HQ. Office,
       Churchgate, 
        Mumabi­400020 

4.    Officer In­charge, NIC

5.    Press E Group, CIC