Central Information Commission Judgements

Mr.Subhash Sahu vs Ministry Of Railways on 6 May, 2010

Central Information Commission
Mr.Subhash Sahu vs Ministry Of Railways on 6 May, 2010
                       Central Information Commission

                                                                                       CIC/AD/A/2010/000344
                                                                                           Dated May 06, 2010


Name of the Appellant                                :    Mr. Subhash Sahu


Name of the Public Authority                         :    West Central Railway, Jabalpur


Background

1. The Applicant filed his RTI Request on 10.09.2009, with the PIO West Central Railway, 

Jabalpur. He stated that the Divisional Railway Administration had effected a recovery of 

Rs. 3508/­ from his wages per month towards damaged rent for allegedly sub letting the 

Railway Qrt. No­ RB II/348/9 at Howbagh, Jabalpur. In this connection, he sought copies 

of reports, orders, rules, charge memorandum, representation related to his case. The 

PIO   gave     an   interim   reply   on   22.10.2009   stating   that   since   information   has   to   be 

collected   from   two   different   departments,   it   will   take   time   to   provide   the   same.   The 

Applicant   filed   his   First   Appeal   on   02.11.2009   stating   that   no   information   has   been 

received by him till date. The Appellate Authority replied on 10.11.2009 instructing the 

PIO to provide the information within 7 days. The final reply was provided by the Nodal 

Officer, Smt. Nirmala on 08.02.2010 and also by Shri Bagle, on 08.04.2010 on transfer of 

RTI Application to him. However, not satisfied with the replies, the Applicant   preferred 

his Second Appeal on 27.01.2010 before the CIC..                              

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

for May 06, 2010.  

3. Mr. S.D. Patidar, Sr. DPO cum PIO, Mr. Amitabh Nigam, ADRM cum Appellate Authority, 

and Mrs. Nirmala Khakre, DPO cum Nodal Officer representing the Public Authority were 

heard by  Video Conferencing. 

4. The Appellant was not present during the hearing .

Decision

5. The   Commission   noted   that   the   second   appeal   was   filed   by   the   Appellant   before 

receiving the information and that there is no further complaint from him after receiving it.   It is 

therefore assumed that the Appellant is satisfied with the given information. 

6. The Commission directs the PIO and concerned deemed PIOs to show cause as to why 

a penalty of Rs.250/­ per day (Maximum Rs.25000/­) should not be levied on both of them for not 

responding to the RTI application within the stipulated time period  as prescribed in the RTI Act. 

They are directed to submit their responses so that they reach the Commission by 06.06.2010.    

 

    

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

 Cc:

1. Mr. Subhash Sahu,
Painter Gr­II,
Under SSE (Ele/Maint),
West Central Railway,
Jabalpur

2. The Public Information Officer,
West Central Railway,
Divisional Railway Manager’s Office,
Jabalpur Division,
Jabalpur 

3. The Appellate Authority,
West Central Railway,
Divisional Railway Manager’s Office,
Jabalpur Division,
Jabalpur 

4. Officer in charge, NIC

5. Press E Group, CIC