Central Information Commission Judgements

Mr.Dharamchand vs North Western Railway on 6 May, 2009

Central Information Commission
Mr.Dharamchand vs North Western Railway on 6 May, 2009
                CENTRAL INFORMATION COMMISSION
                    Club Building, Old JNU Campus,
                  Opposite Ber Sarai,New Delhi - 110067
                          Tel: + 91 11 26161796

                                           Decision No. CIC/SG/A/2009/000460/3096
                                                  Appeal No. CIC/SG/A/2009/000460
Relevant Facts

emerging from the Appeal

Appellant : Mr.Dharamchand
Vill: Nihaal Kheda, Tehsil: Fajilka
Firajpur, Punjab.

Respondent : Mr. Rajeev Singh
PIO
North Western Railway,
Headquarter Office,
Jaipur.


RTI application filed on           :      22/08/2008
PIO replied                        :      18/12/2008
First appeal filed on              :      03/11/2008
First Appellate Authority order           Not replied
Second Appeal filed on             :      18/02/2009

The Details of required information:-

The Appellant had asked following information in his application under RTI Act,
2005:-

S.No. Information South PIO’s reply

1. Furnish certified copies of The candidates who had selected for the
persons who had been appointed post of Water Carrier, -the appointments are
as a Water Carrier under the under process.
Employment Notice No.01/2008.

2. Furnish certified copies of -As above-

        Eligibility,    Category      and
        Percentage of Marks who had
        appointed.
3.      Certified copy of Merit List.     This   information      is   available   in

www.northwesternrailway.gov.in

The First Appellate Authority ordered.
Not replied.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Mr. K. K. Sharma PIO
Mr. Madan on behalf of Mr. Rajiv Singh PIO
The copy of the merit list has been provided to the appellant.
The PIO will also give the list of candidates appointed on North Western Railway which
is ready now. The PIO states the application fee had not been paid initially and was paid
on 3/12/2008.

Decision:

The Appeal is allowed.

The PIO will send the information decribed above to the appellant before 20 May 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
6 May 2009

(In any correspondence on this decision, mentioned the complete decision number.)