Central Information Commission Judgements

Mr.Fazluddin vs Ministry Of Railways on 26 July, 2010

Central Information Commission
Mr.Fazluddin vs Ministry Of Railways on 26 July, 2010
                             Central Information Commission

                                                                                                CIC/AD/A/2010/000761
                                                                                                     Dated July 9, 2010


Name of the Applicant                                    :    Shri   Fajaluddin


Name of the Public Authority                             :    North Western  Railway,  Ajmer


Background

1. The Applicant  filed  an RTI appeal on 2.9.09 with the PIO, NW Rly, Ajmer requesting for the basis on 

which the departmental lawyer had submitted that there is no provision of change from Seniority unit 

to  another  even  in  the  same  press.   The Applicant also stated that since he was in a different 

Seniority  unit  in   TPP,   his   being  brought  back  to  the  Seniority  Unit  of  compositor  Gr­3  is  not  in 

accordance  with  the  rules.    The PIO replied on 25.9.09 providing the Applicant with information 

related to the channel of promotion for staff working in the Railway Printing press.  Not satisfied with 

this reply, the Appellant filed his first appeal on 21.10.09 stating that he has not been provided with 

the relevant rule he was seeking.   He filed his 2nd  appeal before the Commission on 21.3.10 on 

receipt of the reply from AA dated 24.12.09.     

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

2010.  

3. Shri R.M. Gaur, PIO, Shri Kamal Jain, Ch.OS & Mr. N.K. Jain, ADO   represented the Public Authority 

and was heard  through video conferencing.  

4. The Applicant was present during the hearing.

Decision

5. During the hearing the Appellant submitted that he has only been furnished with an avenue chart and 

not with the rules sought by him.  The Respondent however maintained that the lawyer had argued 

on the basis of the very same Avenue chart in the CAT and that there are no separate rules in 

respect of change from one Seniority unit to another.

6. The   Commission   after   hearing   both   the   sides   directs   the   PIO   to   provide   an   affidavit   to   the 

Commission with a copy to the Appellant affirming the fact that there are no separate rules and that 

the basis of the lawyer’s submission in the CAT was the Avenue chart, a copy of which has already 

been provided to the Appellant.   This affidavit to reach the Commission and the Appellant   by 8 th 

August, 2010.

7. The case is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Fajaluddin
H.No.6/561, Mohalla Khankah
Kamani Gate
Ajmer
 

2. The PIO
North Western Railway
Chief Workshop Manager’s Office
LoCO workshop
Ajmer

3. The Appellate Authority
  North Western Railway
Chief Workshop Manager’s Office
LoCO workshop
Ajmer
 

4. Officer incharge, NIC

5. Press E Group, CIC