Central Information Commission Judgements

Shri Uma Shankar Singh vs Eastern Railway on 20 November, 2009

Central Information Commission
Shri Uma Shankar Singh vs Eastern Railway on 20 November, 2009
                       Central Information Commission
                      2nd Floor, August Kranti Bhawan,
                  Bhikaji Cama Place, New Delhi - 110 066
                          Website: www.cic.gov.in


                                                Decision No. 4734 /IC(A)/2009

                                                  F. No.CIC/SG/A/2009/001003

                                              Dated the 20th November, 2009



Name of the Appellant              : Shri Uma Shankar Singh

Name of the Public Authority       : Eastern Railway



Facts

:

1. The appellant asked information regarding inter-railway transfer of an
employee who is identified in the RTI application. The PIO and Appellate
Authority have duly replied and furnished the information.

Decision:

2. An information seeker should ascertain the availability of desired
information and accordingly approach the concerned CPIO for information as
per section 2 (f) of the Act. The appellant is accordingly advised.

3. The Appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar
Name & address of Parties:

1. Shri Umashankar Singh, C/o – Ram Narayan, Vill: Kathodi, PO:
Loudha, Dist: Chandowli – 232 104 (UP)

2. Shri Rajesh Kumar, Public Information Officer, O/o – The GM (Pers.),
Eastern Railway, Hajipur.