Central Information Commission Judgements

Shri K.B. Kannan vs Railway Protection Force on 23 September, 2009

Central Information Commission
Shri K.B. Kannan vs Railway Protection Force on 23 September, 2009
                      Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                       Bhikaji Cama Place, New Delhi-110066
                               Website: www.cic.gov.in

                                                       Decision No. 4536/IC(A)/2009

                                                         F. No. CIC/OK/C/2008/00780

                                                   Dated, the 23rd September, 2009

Name of the Appellant               :       Shri K.B. Kannan

Name of the Public Authority        :       Railway Protection Force
         1
Facts

:

1. The appellant has alleged harassment by the RPF. In this context, he sent
a letter to the PIO, RPF, which was returned undelivered by the postal
department. The appellant has pleaded for initiating appropriate action against
the PIO.

Decision:

2. The appellant has neither specified the required information as per section
2 (f) of the Act nor identified the concerned official, who may be the custodian of
information. He has also not divulged as to why the police interrogated him?
Since there are no provisions under the Act for redressal of grievances of the
train passengers, this appeal is treated frivolous and is thus dismissed.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

If you don’t ask, you don’t get – Mahatma Gandhi

1
Name and address of parties: 2

1. Shri K.B. Kannan, 131, Kalpakkam, Nethavoyal, P.O. Ponneri T.K.,
Thiruvellur District, Tamil Nadu-601201.

2. The Public Information Officer, Railway Protection Force, Ennove Railway
Station, Ennove, Chennai-600057.

All men by nature desire to know – Aristotle

2