Central Information Commission
CIC/AD/A/2009/001766
Dated 28th January, 2010
Name of the Applicant : DR. CHANDRASHEKHAR DATTA
Name of the Public Authority : CLW, WEST BENGAL
Background
1. The Applicant filed his RTI request on 25.06.09 with the CPIO, CLW, Chittaranjan
seeking certified copies of notings, draftings, proceedings related to temporary
transfer post of Principal, DV(G) HM for operation as OSD(School) dated 25.08.08,
including reasons besides information against other related points. The PIO replied
on 29.07.09 enclosing photocopy of notings and informing the Applicant that the post
of Principal DV(Girls) HM has been temporarily transferred for operation as
OSD/School vide O.O. dated 25.08.08. Not satisfied with the reply, the Applicant filed
his First Appeal on 28.07.09 stating that no information has been given against letter
dated 25.06.09. The Appellate Authority in his order dated 11.08.09 stated that he
had gone through the Appeal and has observed that Dy. CPO(W) & CPIO has already
supplied the information on 29.07.09. Being aggrieved with the reply, the Applicant
filed his Second Appeal before the Commission on 07.09.09 stating that certified
copies of notings, draftings, proceeding has not been provided and reasons have not
been furnished and that no information has been provided with regard to period for
which the post of Principal DV(G) HM will be vacant.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 28th January, 2010.
3. Mr. A.P. Dey, CPIO, Mr.A.Chakraborty, Welfare Inspector, Mr. A.K. Sinha, CLA and Mr.
A. Roy, Steno represented the Public Authority through video conferencing.
4. The Appellant was not present during the hearing.
Decision
5. The Respondent submitted that against point 1 certified copies of all
notings/draftings/proceedings etc. including order given by Dy. GM have been
provided to the Appellant. He also stated that the reasons/causesetc. against point 2
etc is contained in the file notings which have already been furnished to the Appellant
against point no. 1 and that no additional information is available in this regard. As for
the question on how long the post of principal DG(G) HM will be vacant, the
Respondent stated that the General Manager has the discretionary power to decide on
how long the post should remain be vacant and that no information in this regard is
available in the records. The Commission hence holds that all available information has
been provided to the Appellant and accordingly disposes off the Appeal.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Deputy Registrar
Cc:
1. Dr. Chandrashekhar Datta
# 24, Ganapati Avenue
CLW Chittaranjan
Distt. Burdwan – 713 331
West Bengal
2. The PIO
Chittaranjan Locomotive Works
Chittaranjan
Dist. Burdwan – 713 331
West Bengal.
3. The Appellate Authority
Chittaranjan Locomotive Works
Chittaranjan
Dist. Burdwan – 713 331
West Bengal.
4. Officer in charge, NIC
5. Press E Group,