Central Information Commission Judgements

Mr.Ashok Shukl vs Ministry Of Railways on 21 July, 2011

Central Information Commission
Mr.Ashok Shukl vs Ministry Of Railways on 21 July, 2011
                       In the Central Information Commission 
                                                    at
                                              New Delhi

                                                                         File No: CIC/AD/A/2011/001108



Date  of Hearing :  July 21, 2011

Date of Decision :  July 21, 2011


Parties:

           Applicant

           Shri Ashok Kumar Shukla
           Advocate
           R/o 51/1, Subhash Nagar
           Meerut

           The Applicant was heard through audio

           Respondents



           Northern Railway
           Headquarters Office
           Baroda House
           New Delhi

           Represented by : Shri A.S.Negi, PRO
                                     Shri Rakesh Tyagi, Dy.GM/Law




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

                                                                                                   File No: CIC/AD/A/2011/001108



                                                                  ORDER

Background

1. The   Applicant   filed   an   RTI   application   dt.27.10.10   with   the   PIO,   Northern   Railway   HQ   seeking 

information against eighteen points with regard to the working of the Public Relations Department and 

the advertisements issued by it.  The PIO replied on 28.12.10 furnishing point wise information.  On 

not   receiving   any   reply   to   the   first   appeal   which  he   filed   ,   the  Applicant  filed  a   second   appeal 

dt.31.3.11 complaining about the delay in receipt of the information and about  his disposal not being 

disposed off by the Appellate Authority.

Decision

2. During the hearing, the Respondents submitted that the RTI Application was received on 21.10.10 

and that the same was returned on 22.10.10 since the IPO was drawn in favour of the wrong payee. 

The RTI application with correct PIO was received on 1.12.10 and information provided on 28.12.10. 

In   response   to   the   Appellant’s   complaint   that   information   was   received   only     on   12.1.11,   the 

Respondents produced before the Commission the stamp giving the date of  dispatch as 28.12.10. 

He also sated that the information was dispatched  by speed post. The Commission directs the PIO 

to  provide    details  of  the  speed post   to the Appellant.   It is clear from the submissions of the 

Respondent that there is no delay on the part of the PIO to dispatch the information. (It  may be noted 

at this juncture that the Appellant has not submitted the reply of the PIO  to the Commission along 

with his appeal  which makes it difficult for the Commission to adjudicate the matter).  

3. As for the complaint of the Appellant that the Appellate Authority had not disposed of the first appeal, 

it was noted that the Appellant has not filed any first appeal and that his letter dt.25.1.11 is addressed to the 

PIO and has been written in response to the reply furnished by him to the RTI application. Since it was simply 
a letter to the PIO it was not registered as an appeal, as submitted by the Respondents.  Hence the complaint 

that Appellate Authority had not disposed of the appeal in time holds no merit. 

4. It is also noted that the Appellant has simply insisted that penalty should be imposed upon the PIO 

and has stated not indicated the deficiencies in the information provided to him.  However, even though the 

Appellant has not identified any deficiencies in the information ,   the Commission reviewed the information 

provided in response to the 3 page RTI  application containing eighteen queries and noted that   in   points 1,  

2, 3, 5, 6, 8, 10 to 14, 16, the Appellant is either seeking information not available in the records or eliciting the 

opinion of the PIO which PIO is not obligated to furnish or simply making a statement which requires no 

disclosure of information.     As for the remaining information, the same   has already been furnished to the 

Appellant.

5. As for the  supply of  photocopies of some newspapers of a number of years and other documents 

running into around  800  pages,   for which the PIO, as per his submission,   has already sought 

additional fees,  the Appellant may be provided the copies free of cost upto 50 pages only . He may 

be charged @ Rs.2/­ per page for pages  beyond that number.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Ashok Kumar Shukla
Advocate
R/o 51/1, Subhash Nagar
Meerut

2. The Public Information Officer
Northern Railway
Headquarters Office
Baroda House
New Delhi

3. The Appellate Authority
Northern Railway
Headquarters Office
Baroda House
New Delhi

4. Officer in charge, NIC