Central Information Commission
CIC/AD/A/2010/001243
Dated October 20, 2010
Name of the Applicant : Dr.Sandeep Mehta
Name of the Public Authority : Northern Railway HQ
Background
1. The Applicant filed an RTI application dt.3.5.10 with the PIO, RCF seeking the following information:
i) names of medical officers who have even one episode of unauthorized absence in last 5
years all through Northern Railway.
ii) What action has been taken against them detailed reports of various actions at CMD,
MD, CMS level
iii) What action has been taken against Dr.Ekta Chaddha/ADMO/JUDW/EDH who is a habitual
unauthorized absentee butl repeatedly allowed to join duty.. What action has been taken at the level
of CMS/JUDW, CWM/JUDW and CMD/NDLS against her starting from the month she joined
JUDW/EDH in year 2009. Is it true that she is being shielded because her mother is a higher official
in Railway Board.
iv) Are any adverse entries made in the ACR of officers who are unauthorizedly absent along
with photocopies of such ACRs.
Shri Gurjit Singh, PIO transferred the RTI application to Northern Railway HQ on 7.5.10. Shri Dalip
Singh, Asst. Secretary (Confidential) replied on 18.5.10 stating that against point (iv) no such record
indicating that adverse entries have been made on account of unauthorized absence are maintained
in the office. Not satisfied with the reply, the Applicant filed an appeal dt.3.6.10 with the Appellate
Authority reiterating his request for the information. The desired information was provided on 9.6.10.
Still not satisfied, the Applicant filed a second appeal dt.4.7.10 before CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing fr October 20,
2010.
3. Shri Rakesh Tyagi, DGM/Law, shri Dalip Singh, AS(C), Shri Naresh Kumar, Apo/G and
Dr.B.B.Aggarwal, CMO represented the Public Authority.
4. The Appellant was not present during the hearing.
Decision
5. The Respondent submitted that an interim reply was provided on 25.5.10 to the Appellant informing
him that the information is being collected. He added that information against point ( iii ) had to be
obtained from another office and that the complete information was furnished to the Appellant on
26.7.10.
6. The Commission after hearing the submission by the Respondent and noting that there is no further
communication from the Appellant after receiving the information dt.26.7.10 assumes that the
Appellant is satisfied with the information. The appeal is accordingly disposed of and the case
closed at the Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Dr.Sandeep Mehta
H.No.83B, Type IV
Rail Coach Factory
Kapurthala
2. The PIO
Northern Railway
Headquarters Office
Baroda House
New Delhi
3. The Appellate Authority
Northern Railway
Headquarters Office
Baroda House
New Delhi
4. Officer incharge, NIC