Central Information Commission Judgements

Shri Mallinath B. Naula vs Central Railway, Pune on 11 January, 2010

Central Information Commission
Shri Mallinath B. Naula vs Central Railway, Pune on 11 January, 2010
                   Central Information Commission
                                                                  CIC/OP/A/2009/000120-AD
                                                                      Dated January 11, 2010

Name of the Applicant                         :    Shri Mallinath B. Naula

Name of the Public Authority                  :    Central Railway, Pune

Background

1. The Applicant filed an RTI application dt.18.12.08 with the PIO, CR, Pune requesting
for information against 8 points related to Shri Yadav Narsingh presently working in
Engineering Department at Dehu road station of Pune Division. Shri Ashok Malhotra,
PIO replied on 19.1.09 enclosing the point wise reply dt.5.1.09 provided by Shri
F.A.Khan, Sr.DPO. Not satisfied with the information, the Applicant filed an appeal
dt.26.1.09 with the Appellate Authority stating that information against points 4 and 8
has not been furnished while information against point 6 is incomplete. Shri
M.G.Dhamangaonkar, Appellate Authority replied on 25.2.09 providing further
clarification in respect of points raised in first appeal. Still not satisfied with the reply,
the Applicant filed a second appeal dt.21.5.09 before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for January 11, 2010.

3. Dr.Alok Badkal, PIO, Shri M.G.Dhamangaonkar, Appellate Authority and Shri F.A.Khan,
Sr.DPO represented the Public Authority.

4. The Appellant was not present during the hearing.
Decision

5. The Respondents submitted that with regard to point 4, the cadre of Shri Narsingh
Yadav was changed as he was medically unfit for the post of PWI. Based on the
revised medical category, he was posted as IOW. Presently he is working as IOW and
medical classification for IOW is C-I as per IREM.

6. The Commission on review of the information provided, while holding that complete
information has been provided, however, directs the PIO to provide a copy of C-I
medical standards for the post of JOW to the Appellant free of cost.

7. The information should reach the Appellant by 10.2.2010 and the Appellant to submit
a compliance report to the Commission by 15.2.2010.

8. The appeal is accordingly disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Mallinath Bhimashankar Naula
Walhekar Wadi Road
S.No.127, Swapna-Nagari
Chinchwad
Pune 411 033

2. The PIO
Central Railway
Divisional Railway Manager’s Office
Pune Division
Pune 411 001

3. The Appellate Authority
Central Railway
Divisional Railway Manager’s Office
Pune Division
Pune 411 001

4. Officer incharge, NIC

5. Press E Group, CIC