Central Information Commission Judgements

Mr.Manmohan Lal vs Ministry Of Railways on 31 May, 2010

Central Information Commission
Mr.Manmohan Lal vs Ministry Of Railways on 31 May, 2010
                                Central Information Commission

                                                                                                CIC/AD/A/2010/000621
                                                                                                  Date: 31st May, 2010


Name of the Appellant                :              Mr. Manmohan Lal
Name of the Public Authority     :               Northern Railway


Background

:

1. Mr. Manmohan Lal from Punjab filed an RTI application on 08.01.2009 addressed to the Sr. Dir. 
M. Manager, N RLY seeking the criterion adopted for the employment of P.W.S and the list of 

the candidates who qualified the written tests held on 1.11.2008 against 25% quota and the list 

of the SC candidates along with the marks obtained by them. On not receiving any reply from 

the  PIO  within  the specific  time limit,   the  Applicant  filed  the  First  Appeal  with the  Appellate 

Authority   on   04.05.2009   requesting   them   to   provide   him   with   the   information.     The   First 

Appellate Authority in his letter dated 26.05.2009 stated that a letter was sent to the Applicant 

on 21.01.2009 requesting the Applicant to disclose his identity under the rules of the RTI Act for 

providing the information. The Applicant in his letter dated 26.05.2009 submitted his identity 

details  and   stated   that   under  no  rule   of   RTI   Act   2005,   the     information   seeker  is  meant   to 

disclose his identity. The Sr. Divisional Personnel Officer replied on 24.07.2009 stating that the 

confidential  selection   file   containing   the   sought   information   was  under  investigation   and   the 

information couldn’t be provided at that time. Dissatisfied with the reply the Applicant filed his 

second   appeal   before   the   Commission   requesting   the   Commission   to   provide   him   with   the 

necessary information required by him.  

2. The Bench of Mrs. Annapurna Dixit  scheduled the hearing for  31st May. 2010.

3. Mr. Girdhar Singh, Sr. DMM, PIO and Mr. Jai Singh represented the Public Authority and were 
present during the hearing.

4. The Appellant was also present during the hearing.

Decision:

5. During the hearing the Appellant submitted that the information had been provided to him by the 
Respondent but after delaying it for a period of about one and a half years.

6.  The Commission accordingly directs the PIO to show­cause notice as to why a penalty of Rs. 
250/­  per day  should   not  be  imposed   upon  him  for  nor  providing   the  information  within   the 

mandatory period.  The Respondent to provide the explanations within 30 days of the receipt of 

this order.

    7. The appeal is accordingly disposed of. 

                                                                                                      (Annanpurna Dixit)
Information Commissioner

Authenticated True Copy :

  (G. Subramanian)
 Deputy Registrar 

Cc:

1. Mr. Manmohan Lal
      11 Garden Avenue, Saili Rd, 
      Pathankot, Distt­Gurdaspur,
      Punjab

2. The Public Information Officer
       Northern Railway,
       DRM’s Office,
       Ferozpur Division,
       Ferozpur

3. The Appellate Authority
       Northern Railway 
       DRM’s Office
       Ferozpur Division,
       Ferozpur

4.   Officer In­charge, NIC

5. Press E Group, CIC