Central Information Commission Judgements

Mr.Ashwini Kumar vs Ministry Of Railways on 14 September, 2011

Central Information Commission
Mr.Ashwini Kumar vs Ministry Of Railways on 14 September, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                           File No: CIC/AD/C/2011/000918




Date  of Hearing :  September 14, 2011

Date of Decision :  September 14, 2011


Parties:

           Applicant

           Shri Ashwani Kumar
           F­178/F2 Dilshad Colony
           Delhi 110 095

           The Applicant was present during the hearing.


           Respondents

           Northern Railway
           Headquarter Office
           Baroda House
           New Delhi



           Represented by : Shri Rakesh Tyagi, Dy.GM/Law
                                    Shri K.S.Ramuwalia, Director(HQ), CAG of India




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

                                                                                               File No: CIC/AD/C/2011/000918



                                                             ORDER

Background

1. The   Applicant   filed   an   RTI   Application   dt.31.1.11   with   the   PIO,   Northern   Railway   HQ   seeking 

information against four queries from the O/o Director of Audit of Northern Railway in connection with 

recovery of  rent/license fee not charged by the concerned department from all branches and Head 

Office of NZRECTC at Baroda House, New Delhi.  The APIO vide his letter dt.7.2.11 transferred the 

RTI   Application   to   Director   of   Audit   (HQ).     On   not   receiving   any   reply,   the   Applicant     filed   an 

Complaint dt.12.3.11 with the Appellate Authority, Northern Railway HQ.   The CPIO forwarded the 

Complaint to the Appellate Authority, Audit (HQ) Branch vide letter dt.28.3.11.  On not receiving any 

further reply, the  Applicant filed a second Complaint dt.28.4.11 before CIC.

Decision

2. During the hearing, the Respondent from Audit (HQ) submitted that information sought against points 

1 to 3 relate to Northern Railway HQ.   When queried as to why the application was transferred to 

Audit   (HQ),   the   Respondents   from   Northern   Railway   HQ   submitted   that   the   Complainant   had 

specifically sought information  in his RTI Application from the O/o Director of Audit.   Shri Rakesh 

Tyagi, further added that the application was however  later  forwarded to PIO/Accounts on 30.5.11 

which was received by them on 2.6.11.   The Complainant at this stage submitted that PIO/Accounts 

had forwarded the application to PIOs of Delhi Division and Amritsar vide his letter dt.1.7.11 and that 

no reply has been received from the two PIOs. 

3. The Commission after hearing the submissions while holding that information sought against point 4 

does   not   fall   under   the   definition   of   ‘information’   as   given   u/s   2(f)   of   the   RTI   Act,   directs   the 
PIO/Accounts to obtain the information from the concerned Division and to provide the same  to the 

Complainant by 14.10.11.

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

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Ashwani Kumar
F­178/F2 Dilshad Colony
Delhi 110 095

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

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 the Commission’s decision, and (3) 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.