Central Information Commission Judgements

Mr.Pramod Kumar Singh vs Ministry Of Railways on 10 October, 2011

Central Information Commission
Mr.Pramod Kumar Singh vs Ministry Of Railways on 10 October, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                File No: CIC/AD/A/2011/001644




Date  of Hearing :  October 10, 2011

Date of Decision :  October 10, 2011


Parties:

           Applicant

           Shri Pramod Kumar Singh
           Qtr No.85/A
           Street No.23, CLW
           Chittaranjan
           Burdwan 713 331

           The Applicant was present during the hearing.


           Respondents

           Chittaranjan Locomotive Works
           Chittaranjan
           Burdwan 



           Represented by : Shri A.P.Dey, CPIO & Dy.CPO(W)
                                     Shri N.K.Sinha, CLA
                                     ­ NIC Studio, Burdwan




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



                                                                                        File No: CIC/AD/A/2011/001644



                                                        ORDER

Background

1. The Applicant filed an RTI Application dt.28.3.11 with the PIO, CLW seeking information on action 

taken on his complaints dt.3.3.10 and 11.3.10.  Shri A.P.Dey, CPIO replied on 7.4.11.  With regard to 

the   complaint   dt.3.3.10,   he   stated   that   relevant   file   has   been   taken   back   from   the   Vigilance 

Department  and  that  the  complaint will now be dealt accordingly.   With regard to the complaint 

dt.11.3.10, he stated that the same is under investigation.  The Applicant filed an appeal dt.30.4.11 

with the Appellate Authority reiterating his request for the information.  Shri Sunil Sharma, Appellate 

Authority replied on 17.5.11.   Being aggrieved with the reply, the Applicant filed a second appeal 

dt.16.9.11 before CIC.

Decision

2. During the hearing, the Respondents submitted that preliminary investigation based on the complaint 

has been completed by the vigilance section   and that the report has been sent to the vigilance­ 

Railway Board who in turn has again referred the matter for further investigation to the vigilance 

section and that the same is under process.  He added that once the investigation is completed, the 

report will be submitted to the Railway Board Vigilance who in turn most probably will refer the matter 

to CVC and after receipt of first stage advice from CVC, appropriate action will be taken.

3. The Commission after hearing the submission by the Respondents directs the PIO to formally inform 

the latest status to the Appellant by 10.11.11.  The Commission also recommends that  the  vigilance 

section     complete the investigation at the earliest and   a   final decision intimated formally to the 

Appellant after completion of  due process, preferably  within the next three months since it is more 

than 18 months  since the investigation has commenced.

 

5. The appeal is disposed of with the above directions.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Pramod Kumar Singh
Qtr No.85/A
Street No.23, CLW
Chittaranjan
Burdwan 713 331

2. The Public Information Officer
Chittaranjan Locomotive Works
Chittaranjan
Burdwan 

3. The Appellate Authority 
Chittaranjan Locomotive Works
Chittaranjan
Burdwan 

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