In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000659
Date of Hearing : May 26, 2011
Date of Decision : May 26, 2011
Parties:
Appellant
Shri Chander Mohan
H.No. BIX 994, Vishnu Nagar,
Jagadhiri Workshop,
Distt. Yamua Nagar
The Appellant was present.
Respondents
Northern Railway
Office of the Chief Works Manager
Jagadhiri Workshop,
Haryana
Represented by: Shri Rajiv Bajaj, SPO and Shri Udesh Kumarm Ch. O S
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000659
ORDER
Background
1. The Applicant, through his RTIapplication dated 27.09.2010, filed with the Chief Manager, Jagadhiri
Workshop, wanted to obtain 3 pieces of information (viz., 1) copy of educational certificate; 2) details
of movable and immovable properties; and 3) details relating to the salary and allowances from
March 31, 2009 to March 31, 2011) in respect of one Shri Yashpal, an employee of the public
authority. The PIO, on 20.10.2010, forwarded the information–received from the Assistant
Personnel Officer–in respect of item Nos. 1 & 3 to the Applicant. However, as for item no. 2, he
informed the Applicant that the information is not available in the office records. The Applicant, on
being dissatisfied with the PIO’s reply, filed his 1stappeal with the Appellate Authority (AA) on
15.11.2010. The AA, on 27.12.2010, provided to the Appellant the information in respect of item no. 2
of his application and additionally sent a legible copy of the school certificate and pay particulars of
Shri Yashpal to the Applicant once again. The Applicant, however, still unhappy with the information
furnished, filed the present petition before the Commission on 13.01.2011 requesting the disclosure
of complete information about movable and immovable properties of Shri Yashpal.
Decision
2. During the hearing, The Appellant questioned the authenticity of details furnished to him by the
Respondents about movable and immovable assets of Shri Yashpal and alleged that he (Shri
Yashpal) possesses more than what he had declared to the Public Authority. The Respondents,
however, stated that they have provided to the Appellant all information which was available in their
records and that they do not hold anything beyond that. The Respondent also produced before the
Commission the service record of Shri Yashpal indicating what Shri Yashpal had declared to the
Public Authority. The Appellant then complained that the pay particulars furnished to him by the
Respondents are faint and not legible. The Respondents, in response, handed over a clear
copy of the pay particulars of Shri Yashpal to the Appellant in the presence of the Commissioner
which satisfied the Appellant.
3. In view of the above, it is held that the Respondents have furnished complete information to
the Appellant which satisfies the disclosure requirement in the present appeal.
4. Matter is accordingly closed at the Commission’s level.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Chander Mohan
H.No. BIX 994, Vishnu Nagar,
Jagadhiri Workshop,
Distt. Yamua Nagar
2. The Appellate Authority
Northern Railway
Office of the Chief Works Manager
Jagadhiri Workshop,
Haryana
3. The Public Information Officer,
Northern Railway
Office of the Chief Works Manager
Jagadhiri Workshop,
Haryana
4. Officer Incharge, NIC