Central Information Commission Judgements

Dr.Ashish Kapur vs Ministry Of Railways on 19 May, 2011

Central Information Commission
Dr.Ashish Kapur vs Ministry Of Railways on 19 May, 2011
                       In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                   File No: CIC/AD/A/2011/000391

Date  of Hearing :  May 19, 2011

Date of Decision :  May 19, 2011


Parties:

           Applicant

           Dr.Ashish Kapur
           Rayat Bahra College of
           Engineering & Nanotech for Women
           VPO Bohan Via Bihala
           Hoshiarpur - Chandigarh Highway
           Hoshiarpur 164 104

           The Applicant was present during the hearing

           Respondents

           The Public Information Officer
           Northern Railway
           Divisional Railway Manager's Office
           Ferozepur Division
           Ferozepur

           Represented by : Shri Pardeep Kumar, PIO & Sr.DMM
                                     Shri Pankaj Tyagi, Sr.DEN




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/2011/000391


                                                        ORDER

Background

1. The   Applicant   filed   an   RTI   Application   dt.23.8.10   with   the   PIO,   DRM   Office,   Northern   Railway, 

Ferozepur   requesting   for   certified   copies   of   all   the   correspondences,   communications,   memos 

notices etc. with regard to letters dt.13.1.98 and 11.5.01.   On not receiving any reply, he filed an 

appeal dt.10.10.10 with the Appellate Authority reiterating his request for the information.  The Sr.DE­

III replied on 15.10.10 stating that information sought is about a very old case of 1991­92 for which 

records are not traceable due to shifting of old DRM office in New Building.  However, after searching 

some records could be located .  He then provided the certified copies of the letters dt.13.1.98 and 

11.5.01 as also available information with regard to these letters.  The Applicant filed his first appeal 

seeking the information and on not receiving any reply, he filed a second appeal dt.7.12.10 before 

CIC requesting for  payments which have been held up.

Decision

2. During the hearing, the Appellant submitted that his father was a contractor in the Railways and had 

carried  out  several  works  and  that after his expiry in 1992, his mother completed the work and 

payments   have   been   received.     However,   he   added   that   EMD   had   not   been   refunded.       The 

Respondents submitted that  records are very old and after a thorough search eight files were located 

out of which he has cleared payments based on four files and  that the Accounts Section would be 

making the payments within a few days. With regard to the remaining files, he stated that  they are 

going through them to decide on payments are still pending.  He added that one file had been closed 

even though the legal wing had suggested imposition of penalty.   

3. The Commission after hearing the submissions of both sides holds that the information sought relates 

to a grievance matter . However,  in the interest of the Appellant the Commission directs the PIO to 
inform the Appellant the tentative date on which he would receive the money in the case of four files 

which have already been cleared.   With regard to the remaining files, the PIO, Appellate Authority 

and the Sr.Divisional Engineer are directed to hold a personal hearing with the Appellant to sort out 

the matter of payments held up. The Appellant may also be allowed to inspect all the relevant files 

and be provided with attested copies of documents identified by him  free of cost upto 50 pages. The 

Appellant   may   be   charged   @  Rs.2/­  per   page   as   photocopying  charges   for  pages  beyond   this 

number. The Appellant is advised to carry all the documents available with him for the hearing.   The 

entire exercise to be completed  by 30.6.11.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Dr.Ashish Kapur
Rayat Bahra College of
Engineering & Nanotech for Women
VPO Bohan Via Bihala
Hoshiarpur – Chandigarh Highway
Hoshiarpur 164 104

2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Ferozepur Division
Ferozepur

3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Ferozepur Division
Ferozepur

4. Officer in charge, NIC