In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001305
Heard through Video conferencing.
Date of Hearing : August 11, 2011
Date of Decision : August 11, 2011
Parties:
Applicant
Shri Chandra Prakash
House NO. 327, South to Shiv Mandir Chauraha
Nikah Ghar Road
Mohalla - Chota Quazipur
Gorakhpur.
Applicant was present.
Respondent(s)
North Eastern Railway
O/o The General Manager
Gorakhpur 273012.
Represented by : Shri M R Goel, Personnel Officer/PIO
Shri R D Khare, APO/Deemed PIO
Shri Amar Kumar Sinha, PIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001305
ORDER
Background
1. The RTI Application dated 2.2.11 was filed by the Applicant with the PIO, North Eastern Railway,
Gorakhpur. The Applicant in his RTI Application wanted to know whether the NCPF Account
numbers mentioned in his RTI application belong to him or to some other Chandra Prakash, details
of the holder of Account numbers in case they do not belong to him, and in the event the Account
number belong to him why the balance amount of NCPF has not been paid till date etc. The PIO
replied on 26.2.11 asking the Applicant to deposit Rs 80/ for 40 pages of information. The Applicant
being aggrieved with this reply filed his first appeal on 7.3.11 seeking the same information. The
Appellate Authority replied on 5.4.11 upholding the decision of the PIO. The Applicant filed his
second appeal before the Commission seeking the information once again.
Decision.
2. During the hearing the Respondent stated that all the information sought by the Applicant which
includes the statement of pension account is available in the 40 pages for which the Appellant has
not yet deposited the required amount. The Commission on perusal of submission on records and
after hearing both sides, however noted that point wise information has not been provided to the
Appellant and in the light of the Respondent’s submission that information is available with the Bill
drawing officer, directs the PIO directs to be transfer the RTI application along with the copy of this
order directing the Officer to provide point wise information to the Appellant except the information
about the holder or the Account number in the event the holder does not happen to be the Appellant
himself as this information is personal in nature and is exempt from disclosure u/s 8(1)(j) of the RTI
Act. . In the event the Account numbers are those of the Appellant himself then the Bill Drawing
Officer to inform the Appellant the A/c no. in which balance amount of the 3 NCPF accounts, if
available in the records, has been deposited.
3. The Appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
1. Shri Chandra Prakash
House NO. 327, South to Shiv Mandir Chauraha
Nikah Ghar Road
Mohalla – Chota Quazipur
Gorakhpur.
2. The Public Information Officer
North Eastern Railway
O/o The General Manager
Gorakhpur 273012
3. The Appellate Authority
North Eastern Railwlay
O/o The General Manager
Gorakhpur 273012
4. Officer Incharge, NIC.
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 RTI Act, giving
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant Authority, (4) copy
of the Commission’s decision, and (5) 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.