Central Information Commission Judgements

Mr.Anil Kumar Agrawal vs Ministry Of Railways on 30 June, 2011

Central Information Commission
Mr.Anil Kumar Agrawal vs Ministry Of Railways on 30 June, 2011
                    In the Central Information Commission 
                                                   at
                                               New Delhi

                                                                         File No: CIC/AD/C/2011/000187


Date of Hearing :  June 30, 2011

Date of Decision :  June 30, 2011


Parties: (Heard through videoconference)



        Complainant

        Shri Anil Kumar Agrawal
        Weekly Market Road,
        PO Kantabanji,
        Distt. Bolangir, 
        Odissa 767039



        The Complainant was present.
         
        Respondents

        East Coast Railway
        Office of Divisional Railway Manager
        Sambalpur Division
        Sambalpur

        Represented by: Shri N.N. Pattajoshi, PIO and Shri Gaurav Dwivedi, Chief Law Assistant

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

                                                                                   File No: CIC/AD/C/2011/000187


                                                      ORDER

Background

1. The Applicant, through his RTI­application dated 20.09.2010, filed with the PIO, East Coast Railway, 

Sambalpur, sought certain information in respect of   his appointment as member of the   Divisional 

Railway   Users   Consultative   Committee   (DRUCC),    and   his   subsequent  disqualification   from   the 

membership after a few months  by the public authority. The PIO, on 21.10.2010, inter­alia, informed 

the  Applicant  that  the  said  committee, after an enquiry, was found to be unregistered, and was 

consequently declared to be disqualified and that on account of this factor only the membership of 

Shri   Anil   Kumar   (the   Appellant)  was  revoked.  The  Applicant,  aggrieved  with  this  reply,  filed  the 

present petition before the Commission on 16.11.2010 alleging that the information furnished to him 

is ‘incomplete’.

Decision

2. During the hearing, the Complainant stated the he wants to know from the Respondents as to why 

they, while disqualifying him as member of the above mentioned committee, did not inform him that 

the said committee is not registered as per rules.

3. The query raised by the Complainant herein cannot be answered under the RTI­Act as it does not 

identify any material information within the meaning of Section 2(f) of the RTI­Act. This is a grievance 

which the Complainant is having against the public authority and the same may be agitated before an 

appropriate forum which is surely not the Commission.

4. Complaint lacks merit, rejected.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Anil Kumar Agrawal
Weekly Market Road,
PO Kantabanji,
Distt. Bolangir, 
Odissa 767039

2. The Public Information Officer
East Coast Railway
Office of Divisional Railway Manager
Sambalpur Division
Sambalpur

3. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Complainant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, 
giving (1) copy of RTI­application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) 
copy of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for 
deciding the complaint. In the prayer, the Complainant/Complainant may indicate, what information has not been 
provided.