Central Information Commission
No. CIC/AD/A/2010/000525
Dated: May 21, 2010
Name of the Appellant : Mr. G S Rathore
Name of the Public Authority : W Railway, Church Gate,
Background
:
1. Mr. G S Rathore from Rajasthan filed an RTI application on 14.09.2009 with the PIO W. Rly
seeking copies of documents relating to his promotion and ACRs from 1990 to 2005 and
requested to provide him information regarding the action taken on the basis of his complaint
against the Railway officials involved in Corruption. The PIO in his letter dated 07.10.2009
submitted part of the information and informed the Applicant that his application has been
transferred to the concerned PIO for the supply of remaining information. The Applicant filed his
first appeal to the concerned authorities on 09.11.2009 seeking the copies of ACRs once again
also information on the actions taken on the basis of his complaint. The First Appellate Authority
in his letter dated 17.12.2009 stated that his request for ACRs was transferred to the CPIO of SE
RLY whereas the Appellant was working at W RLY. Not satisfied with the reply, the Applicant
filed the Second Appeal before the Commission on 03.02.2010 for the copies of ACRs.
2. The bench of Mrs. Annapurna Dixit, Information Commissioner, would hear this matter for 21sh
May, 2010.
3. Mr. Kedar Harshe, Deputy Secretary (confidential) – W RLY, Mr. S D Marshale: APIO,
Mr. N.M. Kamad, Gazzeted APO and Mr. P.S. Sen Gupta, Public Information Inspector
represented the Public Authority and were heard through Video Conferencing.
4. The Appellant was not present during the hearing.
Decision:
5. After hearing the Respondent the Commission holds that complete information has been provided
to the Appellant except the information sought against point 6 of the RTI application regarding the
action taken on the basis of the Appellant’s complaint against the Railway officials involved in
Corruption. The Appellant is advised to provide specific details about the complaints filed by him
(dates, addressed to whom) against point 6 as sought by the Respondent so that information can
be furnished by the PIO.
6. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Deputy Registrar
Cc:
1. Mr. G S Rathore,
ExDEE/DAHOD, New DY CSAO/BSP,
211/45, First Lane, Gulab Bari, Ajmer,
Rajhasthan
2. The Public Information Officer,
Western Railway, Churchgate,
Mumbai
3. The Appellate Authority,
Western Railway, Churchgate,
Mumbai
4. Officer in charge, NIC
5. Press E Group, CIC