Central Information Commission Judgements

Mr.S S Negi vs Ministry Of Railways on 16 August, 2011

Central Information Commission
Mr.S S Negi vs Ministry Of Railways on 16 August, 2011
                       In the Central Information Commission 
                                                    at
                                              New Delhi

                                                                         File No: CIC/AD/A/2011/001533




Date  of Hearing :  August 16, 2011

Date of Decision :  August 16, 2011


Parties:

           Applicant

           Shri S.S.Negi
           C/o S.S.Power Solution
           7, Shivalik Enclave
           Near I.T.C. Gate No.2
           Saharanpur 247 001

           The Applicant was heard through audio.



           Respondents

           The Public Information Officer
           Rail vikas Nigam Limited
           1st Floor, August Kranti Bhawan
           Bhikaji Cama Place
           New Delhi

           Represented by : Shri H.C.S.Rautela, PIO & JGM
                                     Shri Bhagwan Singh, Secretary to GM/P&A




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission
                                                          at
                                                  New Delhi

                                                                                       File No: CIC/AD/A/2011/001533


                                                       ORDER

Background

1. The Applicant filed an RTI Request dt.25.2.11 with the PIO, RVNL seeking the names of the selected 

candidates who had appeared in the interview conducted especially for ex serviceman on 27.9.10. 

He added that one Shri P.K.Mishra, Asst. Manager (HR) had promised to declare the result within 

one month but the same has not been done.   The PIO replied on 4.3.11 stating that IPO is being 

returned since it is drawn in the name of wrong payee.  The Applicant then sent the IPO as directed 

by the PIO vide his letter dt.10.3.11.  On not receiving any reply, he filed an appeal dt.22.4.11 with 

the Appellate Authority and on still not receiving any reply, filed a second appeal dt.12.6.11 before 

CIC.

Decision

2. During   the   hearing,   the   Respondents   submitted   that     the   said   interview   was   held   on   24.9.10. 

However, no one was selected since none of the  candidates had met  the qualification requirements 

and hence no list had been prepared. According to the Appellant this  information however, has so far 

not been furnished to the Appellant since the Appellant had already been told at the time of appearing 

for the interview that   whenever the result is announced the same will be put up on the website. 

When queried by the Commission as to why reply was not sent to the Appellant despite receiving the 

RTI fees through correct IPO on 10.3.11,   the Respondent submitted that   the deemed PIO, Shri 

Satyan  Pillai  (JGM(P&A)  to whom the RTI application was forwarded to on 3.5.11, had failed to 

respond to the RTI Application on time.

3. The Commission after hearing the submission   by the Respondents   directs the PIO to inform the 

latest  position  with  respect  to  the outcome of the interview to the Appellant by 16.9.11 and the 

Appellant to  submit a compliance report to the Commission by 23.9.11.

4. The Commission also directs the PIO to show cause as to why penalty should not be imposed upon 

him for  obstructing the supply of information to the Appellant by not transferring the RTI Application 

within the stipulated period of 5 days as stipulated  under  Section 6(3) of the RTI Act. He is directed 

to submit his written response to the Commission by 23.9.11.

5. The Commission further directs the deemed PIO, Shri Satyan Pillai to show cause as to  why 

action should not be taken against him  u/s 20(1) of the RTI Act for the delay in  transferring   the   RTI 

application..  He may submit his written response to  the  Commission by 23.9.11.

6. The PIO is directed to serve a copy of this Order to Shri Satyan Pillai.

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

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri S.S.Negi
C/o S.S.Power Solution
7, Shivalik Enclave
Near I.T.C. Gate No.2
Saharanpur 247 001

2. The Public Information Officer
Rail vikas Nigam Limited
1st Floor, August Kranti Bhawan
Bhikaji Cama Place
New Delhi

3. The Appellate Authority
Rail vikas Nigam Limited
1st Floor, August Kranti Bhawan
Bhikaji Cama Place
New Delhi

4. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.