Central Information Commission Judgements

Mr.M Christopher vs Ministry Of Railways on 12 May, 2011

Central Information Commission
Mr.M Christopher vs Ministry Of Railways on 12 May, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                 File No: CIC/AD/A/2011/000486

Date  of Hearing :  May 12, 2011

Date of Decision :  May 12, 2011


Parties:

           Applicant

           Shri P.S. Christopher
           S/o J. Pauliah Nadar
           32, Dason Street
           Nazareth
           Thoothukudi 628 617

           The Applicant was not present during the hearing.

           Respondents

           The Public Information Officer
           Central Railway
           O/o the General Manager
           Public Information Cell (HQ), CST
           Mumbai 400 001

           Represented by : Ms.Aradhana, F&CO

                                      ­   NIC Studio, Mumbai

Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice




As given  in the decision 
                          In the Central Information Commission 
                                                               at
                                                      New Delhi

                                                                                            File No: CIC/AD/A/2011/000486


                                                           ORDER

Background

1. The Applicant filed an RTI Application dt.13.9.10 with the PIO, Central Railway Mumbai seeking his 

service  record  for   the  period  1.1.1964 to 10.7.1968.   Ms.Uma Ranade, PIO replied on 11.10.10 

stating that the service record from 1.1.1964 to 10.7.1968 is not available and that as per Appendix IX 

– item No.102 of Accounts code, preservation period for service records is 10 years from the date of 

removal / dismissal and 5 years after retirement.  Not satisfied with the reply, the Applicant filed an 

appeal   dt.18.10.10   with   the   Appellate   Authority   reiterating   his   request   for   the   information.     Shri 

S.V.Arya, Appellate Authority replied on 22.11.10 stating that information cannot be provided at this 

stage because the same is beyond the preservation period of such records.  Being aggrieved with the 

reply,   the  Applicant   filed   a   second  appeal  dt.20.12.10  before  CIC  reiterating  his  request  for  the 

information.

Decision

2. During   the   hearing,   the   Respondents   reiterated   that   the   copy   of   service   book   is   not 

available   since   the   records   being   sought   being   more   than   43   years   old   have   been 

weeded out several decades ago. 

3. The Commission finds the explanation a reasonable cause for not furnishing the information sought 

and holds  that  in  the absence of records, the Commission is not in a position to authorize their 

disclosure The appeal is rejected and case closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar

Cc:

1. Shri P.S. Christopher
S/o J. Pauliah Nadar
32, Dason Street
Nazareth
Thoothukudi 628 617

2. The Public Information Officer
Central Railway
O/o the General Manager
Public Information Cell (HQ), CST
Mumbai 400 001

3. The Appellate Authority
Central Railway
O/o the General Manager
Public Information Cell (HQ), CST
Mumbai 400 001

4. Officer in charge, NIC