Central Information Commission Judgements

Mr.Dhanpalsingh vs Ministry Of Railways on 22 July, 2010

Central Information Commission
Mr.Dhanpalsingh vs Ministry Of Railways on 22 July, 2010
                               Central Information Commission

                                                                                                      CIC/AD/C/2010/000242
                                                                                                          Dated July 22, 2010



Name of the Applicant                                       :     Shri  Dhanpal Singh


Name of the Public Authority                                :     Northern Railway, New Delhi


Background

1. The RTI application was filed by the Applicant on 10.9.09 with the PIO, Northern Railway, New Delhi 

seeking information against 14 points all related to movement of trains and other issues at Tapdi 

station. .   The PIO transferred the RTI application to different Departments including Engineering, 

Commercial, Electrical, Security and Opertaing Departments requesting the deemed PIOs to provide 

the information directly to the Applicant.   When no reply was received from any PIO the Applicant 

sent a reminder to the PIO on   3.4.09.   He filed   a complaint on 17 th  December, 2009 with the 

Commission stating that information received from the PIO vide letter dated 2.12. 09 was incomplete.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 22, 

2010.  

3. Shri Mohar Singh, PIO, and 4 other officers as Nodal Officers represented the Public Authority. 

4. The Applicant was not present during the hearing.

Decision

5. During  the  hearing  the  PIO  stated  that  the RTI application  was transferred  immediately  after its 

receipt   to   deemed   PIOs   in   5   of   the   departments   for     for   providing   information   directly   to   the 

Complainant. The deemed PIOs replied as given below: 

(i) Letter dated 11.12.09 from Engineering Deptt giving reply to point Nos. 1­14.

(ii) Letter dated 27.10.09 from Commercial Deptt. giving reply to point nos.3, 6, 9 & 13

(iii) Letter dated 2.12.09 from Electrical Deptt. giving reply to 1, 2, 3, 4 & 5

(iv) Letter dated 29.10.09 from Security (RPF) Deptt. giving reply to point nos. 13 & 14

(v) Letter  dated 21.7.10 from operating department giving reply to point no 4

6. The Commission on perusal of the documents submitted and also after hearing the PIO and the 

Deemed PIOs present during the hearing holds that all available information has been provided.  With 

regard to the complaint to the Commission  that information received from the Electrical Department 

is incomplete, the Commission directs the Complainant to specify the incomplete/missing information 

within 5 days of receipt of this order and the DPIO (Elect.) to furnish the required information by 30 th 

August, 2010.   The PIO should forward a a copy of this order to the DPIO (Elect.)

7. The Deemed PIO (Operating) to show cause as to why a penalty should not be imposed upon him for 

not providing the information within the mandatory period.  The response to this show cause notice 

should reach the Commission by 15.8.10. 

8. The complaint is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Dhanpal Singh
O/o the Distt. Development Officer
Vikas Bhawan
Collectorate
Meerut
 

2. The PIO
Northern Railway
Divisional Railway Manager’s office
State Entry Road
New Delhi

3. The Appellate Authority
  Northern Railway
Divisional Railway Manager’s office
State Entry Road
New Delhi

4. Officer Incharge, NIC

5. Press E Group, CIC