Central Information Commission
CIC/OP/C/2009/000026AD
Dated April 15, 2010
Name of the Appellant : Mr. Dilip Kumar Saruhel
Name of the Public Authority : N E Frontier Railway, Guwahati
Background
1. The RTI request was filed on 10.04.2009, with the PIO Northern East Frontier Railway,
Guwahati seeking the opinions of the PIO in respect of some hypothetical situations
against 9 points. On not receiving any reply from the PIO, the Applicant filed a Complaint
before the Commission on 23.5.09 stating that no information has been received.
2. An order was issued by the Commission on 26.02.2010 to the Respondents directing
them to provide the information by 30.03.2010 and also to show cause as to why a
penalty should not be imposed on the PIO for the delay in furnishing the information, and
also directing the PIO to appear before the Commission for a hearing on 15.04.2010.
3. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for April 15, 2010.
4. Mr. Khinduram, PIO represented the Public Authority.
5. The Complainant was not present during the hearing.
Decision
6. The Respondent submitted that although the Complainant was not seeking information
as defined under Section 2(f) of the RTI Act attempts were made to provide information
against points 5 and 6 on 23.02.2010 and and against point 8 by the Sr. DPO cum PIO
Alipur, Dwar Division on 05.03.2010. The Commission, however, on perusal of
information sought holds that information against all points except point 8 does not fall
under the definition of information as given Under Section 2 (f) of the RTI Act, 2005 and
since information against point 8 has been provided on 05.03.2010 rejects the appeal.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Deputy Registrar
Cc:
1. Mr. Dilip Kumar Saruhel,
C/o Post Master,
Badu,
Kolkata 700128
2. The CPIO,
Northeast Frontier Railway,
General Manager’s Office,
Maligaon,
Guwahati11
3. Officer in charge, NIC
4. Press E Group, CIC