Central Information Commission Judgements

Dr.P R Sahare vs Ministry Of Railways on 8 April, 2010

Central Information Commission
Dr.P R Sahare vs Ministry Of Railways on 8 April, 2010
                      Central Information Commission

                                                                                     CIC/AD/A/2010/000183
                                                                                        Dated 8th April, 2010


Name of the Applicant                               :    DR. P R SAHARE


Name of the Public Authority                        :    MINISTRY OF RAILWAYS,NEW DELHI


Background

1.  The Applicant filed his RTI request on 03.07.09 with the PIO, Ministry of Railways, New 

Delhi seeking information against 19 points on the subjects of discrimination in selection 

procedures and promotion of stenographers from Junior to senior scale.  The PIO replied 

on   22.07.09   providing   the   information   against   points   1,   2,   6   and   16   received   from 

Directorate   vide   letter   dated   20.07.09   and   subsequently   vide   letter   dated   04.08.09 

received from US/ Railway Board providing information against points 7, 8, 9, 10, 11, 14 

and 19 and once again information received from Railway Board a second time against 

point 3, 4, 5, 12, 13, 15, 17, 18 and 19. Not satisfied with the information, the  Applicant 

filed his First Appeal on 30.09.09 seeking further information against points 2, 5, 10, 11, 

13, 14, 15, 16, 18 and 19. The Appellate authority in his order dated 14.12.09 provided 

further clarification against the above mentioned points. Still not satisfied, the Applicant 

filed   a   Second   Appeal   before   the   Commission   on   01.01.2010   seeking   complete 

information against points 10, 11, 14, 18 and 19. 

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

hearing for 8th April, 2010.

3. Mr. Fllix Kerketta, Dir. Estt. cum deemed PIO, Dr. Menka Jain, Dir(IH) cum Nodal Officer, 

Dr. R K Jain, Dir (H&FW) cum Nodal Officer and Mr. N. Vijaya Kumar SO represented the 

Public Authority. 

4. The Appellant was present during the hearing.

Decision

5. The Respondent submitted that the Appellant had filed an OA before CAT/New Delhi aggrieved due 

to his non­promotion to SAG and that the DPC proceedings and file notings form an integral part of 

the OA.  The Appellant on his part requested for information with regard to point 10 in respect of 

grounds  for   denial   of   his   promotion   in   SAG   and   against   point   11   in   respect   of   DPC 

proceedings along with file notings. The Commission placing reliance on the  High Court, 

Delhi  decision in  a similar case WP ( C)no. 1717/2008  not to disclose file notings and 

DPC proceedings as they form an integral   part of the OA filed in the Court ,   in the 

present   case   ie.   in   respect   of   OA   540/2010,   denies   disclosure   of   documents   being 

sought by the Appellant in a similar situation , the documents being an integral part of the 

OA   filed   by   him   before   CAT/New   Delhi,       under   Section   8(1)(h)   of   the   RTI   Act. 

Information against point 10 is available in the DPC proceedings which are denied for 

reasons given hereinabove. 

6. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Dr. P R Sahare  
Sr. DMO
ZRTI Health Unit
Central Railway
Bhusaval – 425 203.

2. The PIO
Ministry of Railways
O/o the Jt. Secy.(G) & CPIO­II
Railway Board
Rail Bhawan
New Delhi.

3. The Appellate Authority
Ministry of Railways
O/o the Advisor (Staff)
Railway Board
Rail Bhawan
New Delhi.

4. Officer in charge, NIC

5. Press E Group, CIC