Central Information Commission Judgements

Mr.Floeence Edward Fernandes vs Ministry Of Railways on 22 July, 2010

Central Information Commission
Mr.Floeence Edward Fernandes vs Ministry Of Railways on 22 July, 2010
                             Central Information Commission

                                                                                                 CIC/AD/C/2010/000151
                                                                                                    Dated July 22, 2010



Name of the Applicant                                    :    Shri  Florence Edward Fernandes


Name of the Public Authority                             :    Northern Railway, New Delhi



Background

1. The RTI application was filed by the Applicant on 8.9.09 with the PIO, Northern Railway, New Delhi 

seeking information related to his Provident Fund.  He stated that he had received the GPF statement 

for the year 2007­2008 from the Pay & Accounts Officer (DGW). However,  the amount of Rs.4515/­ 

was not included.  He sought information against 6 points in this regard including the reason why the 

cheque dated 24.10.07 was sent by speed post after 2 months of the issue of the cheque.  On not 

receiving any reply from the PIO he filed his first appeal on 11.11.09 stating that no information has 

been received by him till date.  The Applicant  on not receiving any reply from the AA filed a complaint 

before   the   Commission   on   15.12.09.   The   AA   replied   (not   on   record)   as   per   the   Complainant, 

sometime in the month of January, 2010, stating that the information has already been furnished vide 

letter dated 3.1.08.   

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 22, 

2010.  

3. Shri Mohar Singh, PIO, and Shri Raj Kishore, Nodal Officer represented the Public Authority. 

4. The Appellant was present during the hearing.

Decision

5. During  the  hearing  the  Complainant stated that he had received a reply dated 17.3.10 from the 

Respondent and that  he is not satisfied with this information.  He also stated that he is not satisfied 

with the AA’s reply since he had furnished the same information which he had given in response to 
an earlier RTI application.   The Complainant contented that the instant RTI application is actually 

based on the reply furnished by the PIO in response to the earlier application and that furnishing the 

same information again to him makes no sense. The Respondent submitted that with regard to the 

cheque for Rs.4515/­, the same had  been issued but not presented since it had probably been lost in 

transit.  Hence the RBI was contacted for obtaining a non­encashment certificate for the  said amount 

which was only received by the PIO on 19.3.2010.  The Respondent further added that several efforts 

had been made earlier  to get information from the RBI and that the RBI finally had informed them 

that a cheque was issued and sent in the month of March 2010. However, the same had not been 

received. It has therefore been decided a cheque will be issued now on the basis of the copy of the 

letter dated 19.3.10 from the RBI  stating that an amount of 4515/­ would be debited to the Railways 

account. This action will be taken within 10 days of the date of hearing and the Complainant will be 

kept informed.   With regard to the interest to be paid on this amount, the PIO   may   inform the 

Complainant within one month about the interest amount as also the date on which interest would be 

paid.  

6. The PIO to show cause as to why a penalty should not be imposed upon him for not providing the 

information within the mandatory period.  The response to this show cause notice should reach the 

Commission by 15.8.10. 

7. The complaint is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Florence Edward Fernandes
A­202, Sanghamitra Aptt
Plot No.20, Sector­4, Dwarka
New Delhi
 

2. The PIO
Northern Railway
Divisional Railway Manager’s office
State Entry Road
New Delhi

3. The Appellate Authority
  Northern Railway
Divisional Railway Manager’s office
State Entry Road
New Delhi

4. Officer Incharge, NIC

5. Press E Group, CIC