Central Information Commission Judgements

Smt.Verdiben Zparmar vs Ministry Of Railways on 17 June, 2010

Central Information Commission
Smt.Verdiben Zparmar vs Ministry Of Railways on 17 June, 2010
                                 Central Information Commission

                                                                                                    CIC/AD/A/2010/000668
                                                                                                      Dated June 17, 2010



Name of the Applicants                                      :    Ms.Vardiben Z Parmar


Name of the Public Authority                                :    DRM Office
                                                                 Western Railway
                                                                 Bhavnagar


Background

1. The   Applicant   filed   an   RTI   application   dt.13.10.09   with   the   PIO,   Western   Railway,   Bhavnagar 

requesting for the information.  The PIO replied on 12.11.09.   The information sought and the reply 

provided are given below:

S.No. Information sought Reply provided
With   reference   to   the   letter/application 
What legal action taken by D.P.O, W.Rly. BVP on  dt.30.3.09   &   10.4.09,   a   reply 
i.

her   letter/application   dt.30.3.09,   10.4.09   sent   to  No.E/E/615/7/1/1   Vol.III(T)   dt.11/16­12­
DRM & DPO W. Rly, BVP by UPC on 2.5.09 2002 stands good as the applicant had 
repeated   the   matter   not   brought   any 
new matter.    However,  to  respond the 
The Xerox copy of order passed on her application  same it is hereby advised that the reply 
ii.

dt.30.3.09 and 10.4.09 for   the   claim   of   re­engagement   of   ex­
Casual   labour   engg.   Department   has 
already given in response to judgement 
delivered   by   Hon’ble   CAT/Ahmedabad 
in   O.A.No.442/2002   dt.22.8.02   and 
notice of your advocate dt.10.7.02

Not  satisfied  with  the  reply,  the Applicant filed an appeal dt.7.12.09 with the Appellate Authority 

stating that the PIO had not sent her the Xerox copy of order passed on her application dt.30.3.09 

and 10.4.09.

The Appellate Authority replied on 15.1.10 stating that the application dt.30.3.09 had been replied to 

by  DPO vide  letter dt.11.1.10.   He, however, added that representation dt.10.4.09 has not been 

received by the office till date and requested her to send a copy so that necessary action can be 

taken .

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 17, 

2010 through video conferencing.  

3. Shri   H.M.Parmal,   PIO   and   Shri   D.L.Choudhary,   Appellate   Authority   represented   the   Public 

Authority and were present at NIC Studio, Bhavnagar

4. The Applicant was not present during the hearing.

Decision

5. I have gone through the RTI application and also through information provided and am of the opinion 

that  complete information has been furnished to the Appellant. The appeal is accordingly disposed 

of. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Vardiben Z Parmar
H.No.287­A
New Railway Colony
Sabarmati
Ahmedabad 380 019

2. The PIO
Western Railway
Divisional Railway Manager’s Office
Bhavnagar Division
Bhavnagar

3. The Appellate Authority
Western Railway
Divisional Railway Manager’s Office
Bhavnagar Division
Bhavnagar

4. Officer incharge, NIC

5. Press E Group, CIC