Central Information Commission Judgements

Mr.Anil K Shukla vs Ministry Of Railways on 22 March, 2011

Central Information Commission
Mr.Anil K Shukla vs Ministry Of Railways on 22 March, 2011
                       In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                   File No: CIC/AD/A/2011/000287
                                                                          CIC/AD/A/2011/000372

Date  of Hearing :  March 22, 2011

Date of Decision :  March 22, 2011


Parties:

           Applicant

           Shri Anil Kumar Shukla
           Nav Bharat Times
           The Times of India
           Shivanand Society
           Bhaskar Colony
           Kopari
           Thane (West)
           Thane

           The Applicant was present at NIC Studio, Mumbai.

           Respondents

           The Public Information Officer
           Central Railway
           Divisional Railway Manager's Office
           Commercial Branch, CST
           Mumbai

           Represented by : Shri Atul Rane, PIO

                                     ­   NIC Studio, Mumbai



Information Commissioner             :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice
 As given in the decision 
                     In the Central Information Commission 
                                                     at
                                              New Delhi

                                                                              File No: CIC/AD/A/2011/000287
                                                                                       CIC/AD/A/2011/000372



                                                  ORDER

Background

1. The Applicant filed an RTI application dt.15.2.10 with the PIO, Central Railway, Mumbai seeking 

information against 5 points with regard to Public Authority’s letter dt.5.2.10 in response to his RTI 

application dt.30.3.09 about the non transfer of Shri Deepak Kadam, who is working at Thane PRS 

since 10/2/2000 although transfer policy says that there should be   periodical transfers after every 

four years.   On not receiving any reply, the Applicant filed an appeal dt.3.6.10 with the Appellate 

Authority reiterating his request for the information.  Shri Atul Rane, PIO replied on 9.6.10 furnishing 

point wise information.   Not satisfied with the reply, the Applicant filed an appeal dt.16.6.10 with the 

Appellate Authority commenting on the reply provided.  Shri Ved Prakash, Appellate Authority vide 

his Order dt.30.9.10 upheld the decision of the PIO.   Being aggrieved with the reply, the Applicant 

filed a second appeal dt.11.11.10 before CIC.

Decision

2. The  Respondents  submitted  during  the hearing that the  information  sought by the  Appellant,  ie. 

reasons for not transferring Mr. Deepak Kadam, are  not available in material form in the files .  The 

Commission,  however,  in  the  interest of the Appellant and in order to ensure that the Appellant 

satisfies himself that there are indeed no such reasons as sought by him available in the records, 

directs the PIO to allow the Appellant to inspect the transfer/posting files of Shri Deepak Kadam and 

Shri Mishra on a mutually convenient date and time and to provide him with attested copies of any 

relevant documents/file notings identified ,  free of cost.   The Appellant is at liberty to approach the 

Commission, if the information sought by him is available in the   records and if he continues to 
believe that this information has been denied to him by the PIO with malafide intentions.  The entire 

exercise to be completed by 22.4.11.

3. The Commission directs the PIO to show cause as to why a penalty of Rs.250/­ per day (Rs.25000) 

should not be levied on him for not responding to the RTI application within the stipulated time period 

as prescribed in the RTI Act.  He is directed to submit his response  to the Commission by 29.4.11.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Anil Kumar Shukla
Nav Bharat Times
The Times of India
Shivanand Society
Bhaskar Colony
Kopari
Thane (West)
Thane

2. The Public Information Officer 
Central Railway
Divisional Railway Manager’s Office
Commercial Branch, CST
Mumbai

3. The Appellate Authority 
Central Railway
Divisional Railway Manager’s Office
Commercial Branch, CST
Mumbai

4. Officer Incharge, NIC