Loading...

Central Information Commission Judgements

Mr.C T Adsule vs Ministry Of Railways on 16 November, 2011

Central Information Commission
Mr.C T Adsule vs Ministry Of Railways on 16 November, 2011
                       In the Central Information Commission 
                                                     at
                                               New Delhi

                                                                File No: CIC/AD/A/2011/002011




Date  of Hearing :  November 16, 2011

Date of Decision :  November 16, 2011


Parties:

           Applicant

           Shri. C.T.Adsule
           796/C
           Railway Colony (West)
           Valsad 396 001

           The Applicant was present at NIC Studio, Valsad

           Respondents

           Western Railway
           General Manager's Office
           Churchgate
           Mumbai

           Represented by : Shri. S.M.Meena, PIO
                                     Shri. B. Mahapatra, SPO
                                     ­ NIC Studio, Mumbai




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

                                                                                File No: CIC/AD/A/2011/002011



                                                   ORDER

Background

1. The Applicant filed an RTI Application dt.13.3.11 with the PIO, Western Railway HQ, Mumbai seeking 

information against six points with reference to  his representation dt.2.3.11 about the seniority list of 

Group ‘B’ officers of Civil Engineering Department addressed to GM(E) CCG.  Shri S.Kademani, PIO 

replied on 15.4.11 stating that the Applicant has not asked for any specific recorded information but 

has requested for redressal of his grievance regarding seniority   of Group ‘B’ officers and that the 

relief sought in the representation dt.2.3.11 does not fall within the ambit of the  RTI Act.  Not satisfied 

with the reply, the Applicant filed an appeal dt.6.5.11 with the Appellate Authority stating that his RTI 

application solicits specific material information and is not a letter seeking grievance redressal.  Shri 

Subodh Jain, Appellate Authority in his order dt.16.6.11 stated that he had got the case examined 

and that the representation dt.2.3.11 is still under examination.  He added that as soon as a decision 

is taken in this matter the same will be communicated to the Applicant .  The Applicant filed a second 

appeal dt.2.8.11  before CIC   requesting for   certified copies of the file notings, correspondence, 

remarks etc. related to the action taken on his representation dt.2.3.11.

Decision

2. During the hearing, the Respondents informed the Commission that the representation has been 

disposed off and the decision taken on it has been  conveyed to the Appellant who received the same 

on 12.11.11.  The Appellant on his part while admitting to having received the decision,  still insisted 

on being provided with file notings and other correspondence etc. indicating the action taken on his 

representation, starting   from the date of its receipt in the office.   The Appellant also admitted to 

having inspected related records on 14.10.11 and complained that  of the 127 pages identified by him 

, copies of only 15 were provided and sought copies of the remaining documents.

3. The   Commission     accordingly   directs   the   PIO   to   provide   copies   of   file   notings/correspondence 

indicating   movement   of   the   representation   dt.2.3.11   from  the   date   of   its   receipt   till   the   date   of 

disposal. The PIO  is also directed to  provide the copies of the missing documents requested by the 

Appellant in writing   on 14.10.11. This exercise to be completed by 16.12.11 and the Appellant to 

submit a compliance report to the Commission by 23.12.11.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri. C.T.Adsule
796/C
Railway Colony (West)
Valsad 396 001

2. The Public Information Officer
Western Railway
General Manager’s Office
Churchgate
Mumbai

3. The Appellate Authority
Western Railway
General Manager’s Office
Churchgate
Mumbai

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/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 Appellant/Complainant may indicate, what 
information has not been provided.