Central Information Commission Judgements

Mr.Chandra Prakash vs Ministry Of Railways on 11 August, 2011

Central Information Commission
Mr.Chandra Prakash vs Ministry Of Railways on 11 August, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001305
                                                                                                          

Heard through Video conferencing.

Date  of Hearing     :  August 11, 2011

Date of Decision     :  August 11, 2011



Parties:

           Applicant

           Shri Chandra Prakash
           House NO. 327, South to Shiv Mandir Chauraha
           Nikah Ghar Road
           Mohalla - Chota Quazipur
           Gorakhpur.

           Applicant was  present.



           Respondent(s)

           North Eastern Railway
           O/o  The General Manager
           Gorakhpur ­  273012.

           Represented by   :                       Shri  M R Goel, Personnel Officer/PIO
                                                    Shri  R D Khare, APO/Deemed  PIO
                                              Shri Amar Kumar Sinha, PIO

                                 Information Commissioner                       :   Mrs. Annapurna Dixit
___________________________________________________________________
                                In the Central Information Commission 
                                                                 at
                                                        New Delhi
                                                                                                                              
                                                                                             File No: CIC/AD/A/2011/001305


                                                             ORDER

Background

1. The RTI Application dated  2.2.11 was filed by the Applicant with the PIO,  North Eastern Railway, 

Gorakhpur.     The   Applicant   in   his  RTI  Application  wanted  to  know  whether  the    NCPF  Account 

numbers mentioned in his  RTI application  belong to him or to some other Chandra Prakash, details 

of the holder of Account numbers  in case they do not belong to him, and in the event the Account 

number belong to him why the balance amount of NCPF  has not been paid till date etc.  The PIO 

replied on 26.2.11 asking the Applicant to deposit Rs 80/­  for 40 pages of information.  The Applicant 

being aggrieved with this reply filed his   first appeal on 7.3.11 seeking the same information.   The 

Appellate   Authority   replied   on   5.4.11  upholding  the  decision  of  the  PIO.  The  Applicant  filed  his 

second appeal before the Commission seeking the information once again.

Decision. 

     2.  During the hearing the Respondent stated that all the information sought by the Applicant which 

includes the  statement of  pension account is available in the 40 pages for which the Appellant has 

not yet deposited the required amount.  The Commission on perusal of submission on records and 

after hearing both sides, however noted that point wise information has not been provided to the 

Appellant and in the light of the Respondent’s submission that information is available with the Bill 
drawing officer, directs the PIO directs to be transfer the RTI application along with the copy of this 

order directing the Officer to provide point wise information to the Appellant  except the information 

about the holder or the Account number in the event the holder  does not happen to be the Appellant 

himself as this information is personal in nature and is exempt from disclosure u/s 8(1)(j) of the RTI 

Act. .   In the event the Account numbers are those of the Appellant himself  then the Bill Drawing 

Officer to inform the Appellant the A/c no. in which   balance amount of the 3 NCPF accounts, if 

available in the records,  has been deposited.

       3. The  Appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1.  Shri Chandra Prakash
House NO. 327, South to Shiv Mandir Chauraha
Nikah Ghar Road
Mohalla – Chota Quazipur
Gorakhpur.

2. The Public Information Officer
North Eastern Railway
O/o  The General Manager
Gorakhpur ­  273012

3. The Appellate Authority
North Eastern Railwlay
O/o  The General Manager
Gorakhpur ­  273012

4. Officer Incharge, NIC.

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 RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   Authority, (4) copy 
of the Commission’s decision, and (5) 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.