Central Information Commission Judgements

Mr.Babulalmeena vs Ministry Of Railways on 13 January, 2011

Central Information Commission
Mr.Babulalmeena vs Ministry Of Railways on 13 January, 2011
                       In the Central Information Commission 
                                                       at
                                                 New Delhi
                                                                           File No: CIC/AD/A/2010/001597
Date  of Hearing :  January 13, 2011

Date of Decision :  January 13, 2011


Parties:

           Applicant

           Shri Babulal Meena
           C/o Shri Digambar Singh
           Oil Mill Road
           St. No.2
           Prakash Nagar
           Tundla
           Firozabad 283 204

           The Applicant was not present during the hearing.


           Respondents

           North Central Railway
           Divisional Railway Manager's Office
           Allahabad Division
           Allahabad

           Represented by :  Shri K.M.Narayan, PIO & Sr.DPO at NIC Studio, Allahabad




Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice


The grievance of the Appellant was redressed to his satisfaction
                               In the Central Information Commission 
                                                                    at
                                                            New Delhi
                                                                                                  File No: CIC/AD/A/2010/001597


                                                                 ORDER

Background

1. The Applicant filed an RTI application dt.4.7.10 with the PIO, DRM Office, North Central Railway 

seeking information related to fixation of his seniority.  Shri K.M.Narayan, PIO replied on 20.7.10 stating that 

information sought does not comply with  the definition of ‘information’ as given in Section  2(f) of the RTI Act. 

Not satisfied with the reply, the Applicant filed an appeal dt.28.10 with the Appellate Authority reiterating his 

request for the information.  Shri D.K.Singh, Appellate Authority replied on 19.8.10 upholding the decision of 

the PIO.  Being aggrieved with the reply, the Applicant filed a second appeal dt.30.8.10 before CIC.

Decision

2. During   the   hearing,   Shri   K.M.Narayan,  Respondent  PIO  submitted  that  the  Appellant  in  his   RTI 

application had neither sought any information nor any documents but had  only requested for fixation 

of   his   seniority.     The   same   was   treated   as   grievance   and   redressed   to   the   satisfaction   of   the 

Appellant.  The Respondent clarified that the seniority was fixed as desired by the Appellant. 

3. The Commission  disposes of the appeal  accordingly and closes the case at the  Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Babulal Meena
C/o Shri Digambar Singh
Oil Mill Road
St. No.2
Prakash Nagar
Tundla
Firozabad 283 204

2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad

3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad

4. Officer Incharge, NIC