Central Information Commission Judgements

Mr.Sudhakar Dattatraydandekar vs Ministry Of Railways on 9 April, 2010

Central Information Commission
Mr.Sudhakar Dattatraydandekar vs Ministry Of Railways on 9 April, 2010
                              Central Information Commission

                                                                                                    CIC/AD/A/2010/000198
                                                                                                        Dated April 9, 2010



Name of the Applicant                                      :    Shri S.D.Dandekar


Name of the Public Authority                               :    M/o Railways


Background

1. The  Applicant  filed  his  RTI  application  dt.31.6.09 with the PIO, Ministry of Railways seeking the 

following information:

Status of assurance given to Shri Manohar Joshi, M.P. by MOSR(V) MRA 506/07 dt.15.2.07 ‘I am 

having the matter looked into / The matter is being examined’

Shri R.D.Choudhury, CPIO­I replied on 27.7.09 stating that ‘As per records available in the Branch,  

the matter was examined and thereafter the position was submitted for the perusal of then MR on file  

No.E(REP)/I­05/WCR­4/134 on 21.1.08.  The file on the subject is not traceable’

Not  satisfied  with  the  reply,  the Applicant filed an appeal dt.20.8.09 with the Appellate Authority 

stating that it is not known as to from what date the file has become untraceable and who is the 

competent authority to classify the file as not traceable / lost. Shri A.K.Nigam, Appellate Authority 

replied   on   24.9.09   enclosing   the   information   furnished   by   Shri   R.P.Meena   who   vide   his   note 

dt.23.9.09   stated   that   information  provided  to   him   vide   letter   dt.27.7.09   is   based  on  the   factual 

position and the same still holds good and despite best efforts, the relevant file could not be traced. 

Being aggrieved with the reply, the Applicant filed a second appeal dt.16.12.09 before CIC reiterating 

his request for the information.   He stated that the fact of the non availability of the file should be 

brought to the notice of present Minister of Railways by asking railways to do so.   

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for April 9, 

2010.  

3. Shri R.D.Choudhary, CPIO, Shri R.B.S.Negi, EDE, Shri Koshy Thomas, JDPC­II and Shri Jiwa Nand, 

JDE(Rep) represented the Public Authority.

4. The Applicant was present during the hearing.
Decision

5. The Respondent submitted that the file was submitted to the then Hon’ble Minister of Railways during 

2008 and after that there was no trace of it and that it is not possible to trace the same as the Minister 

has changed since then. The Appellant. However, insisted that information as available in the records 

of the then Minister may be provided to him even if the file is lost. He wanted to know what decision 

the Minister had taken on the matter in his file. 

6. The Commission after hearing both sides, directs the PIO as follows:

i) to constitute an enquiry committee comprising  high level officers to enquire into the matter 

of the  missing file and if file is located to allow inspection of the file by the Appellant and to provide 

him with copies of documents he requires.  

ii) to     seek   the   information  from  other  sources  such  as  the  office  of   the  then  Minister  of 

Railways. 

 Iii)  Lodge an FIR on the missing file in the event the file was lost in the office of the PIO, 

Ministry of Railway

7. The  entire  exercise should be  completed by 15.5.10 and the Appellant   to be provided with the 

information or the enquiry report in the event the file is lost  by 20.5.10.

8. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy. Registrar

Cc:

1. Shri Sudhakar Dattartraya Dandekar
10/232 Vijaynagar Society
Swami Nityanand Marg
Andheri (East)
Mumbai 400 069

2. The PIO
Ministry of Railways
O/o Executive Director (EN) & CPIO­I
Railway Board
Rail Bhawan
New Delhi

3. The Appellate Authority
Ministry of Railways
O/o Advisor (IR)
Railway Board
Rail Bhawan
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC