Central Information Commission Judgements

Dr.Dr B N Tripathi vs Ministry Of Railways on 16 September, 2010

Central Information Commission
Dr.Dr B N Tripathi vs Ministry Of Railways on 16 September, 2010
                               Central Information Commission

                                                                                                       CIC/AD/C/2009/001116
                                                                                                 Dated September 16, 2010



Name of the Applicant                                       :     Dr.B.N.Tripathy


Name of the Public Authority                                :     DRM Office, 
                                                                  South Eastern Railway, 
                                                                  Chakradharpur



Background

1. The Applicant filed an RTI application dt.14.3.09 with the PIO, DRM Office, South Eastern Railway, 

Chakradharpur.  He stated that he is a JAG officer and is entitled to a laptop as per Director, Railway 

Board’s letter dt.18/20.9.06 and that the same had not been supplied to him despite his making 4 

representations.  In this context, he wanted to know when he will get the laptop. The Applicant filed a 

second RTI application dt.5.6.09 seeking the following information:

i) Copy of the enclosures to CPO/GRC’s letter dt.28.2.03

ii) Copy  of  the  letter  vide which Applicant’s application for transfer to E.Co. Railways was 

forwarded to Headquarters.

The   Application   filed   a   third   RTI   application   dt.5.6.09   alleging   discrimination   in   the   allotment   of 

emergency duties in Railway Hospital and  sought information regarding the basis of discrimination. 

The Applicant filed his fourth RTI application dt.10.6.09 seeking information related to ENT Surgeons. 

On not receiving any reply to any RTI application , he filed a single  complaint dt.14.7.09 before CIC.

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

16, 2010.  

3. Shri S.K.Maity, APO, Shri B.N.Soren, Dy.CPO and Shri B.N.Das, OS Gr.I represented the Public 

Authority.

4. The Appellant was heard through audio conferencing.

Decision

5. With regard to the RTI application dt.14.3.09, the Respondent submitted that no information was 

given to the Complainant as the procurement of laptop was under process and the date on which it 

would be supplied to the Applicant was not available. However, after due procurement, a laptop was 

supplied to the Complainant on 3.10.09.  With regard to second RTI application dt.5.6.09, he stated 

that copies of the documents had already been   supplied and   were   supplied a second time on 

receipt of the hearing notice from the Commission, 25.8.10.  As for the third RTI application dt.5.6.09, 

the reply was provided on 20.7.09.   The Commission on review of the information in the third case 

noted  that the Complainant had not sought any information as defined u/s 2(f) of the RTI Act and that 

he  had merely expressed his grievance with respect to the alleged discrimination and also for this 

reason, no   information has been provided by the PIO,   With regard to the fourth RTI application 

dt.10.6.09,  the Respondent  from South Eastern Railway, Kolkatta submitted that information was 

provided on 7.8.09.     The Appellant who was heard through audio conferencing  submitted that he 

has received all the information and that he was satisfied with the same.

6. Since complete information has been provided the case is closed at Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Dr.B.N.Tripathy
Qtr No.E/112/3
Railway Colony
Chakradharpur 833 102
Jharkhand

2. The PIO
South Eastern Railway
Divisional Railway Manager’s Office
Chakradharpur Division
Chakradharpur

3. Officer incharge, NIC