Central Information Commission Judgements

Mr.Deba Prasad Ghosh vs Ministry Of Railways on 17 March, 2011

Central Information Commission
Mr.Deba Prasad Ghosh vs Ministry Of Railways on 17 March, 2011
                        In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                            File No: CIC/AD/A/2011/000343
                                                                            File No: CIC/AD/A/2011/000344

Date of Hearing :  March 17, 2011

Date of Decision :  March 17, 2011



Parties:



           Appellants



1.         Shri Deba Prasad Ghosh
           St. No. 1B Qrs. No. 4A
           P.O. Chittranjan Distt Burdwan (WB)
           PIN 713 331

2.         Shri Jitendra Nath Roy, 
           St. No. 11, Otrs. No. 29/A,
           P.O. Chittranjan, 
           Burdwan­ 713 331



           The Appellants were present. 


           Respondents

           Chittaranjan Locomotive Works
           Chittranjan,
           Distt. Burdwan­ 713 331
           West Bengal

           Represented by : Shir A.P. Dey, PIO and Shri A. Senbokshi, SPO



                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice
 Since   the   information   is   admittedly   unavailable,   its   disclosure   cannot   be   authorized.   However,   the 
Respondents should affirm this fact in the form of an affidavit which they should submit to the Commission--
with a copy to the Appellants--by 04.04.2011. As regards, service book, it is directed that the PIO shall, on a 
day, time and place to be identified and intimated to the Appellant, allow the Appellants to inspect the service 
books of all 5 persons after removing any information u/s 10(1) of the RTI Act  that is personal in nature  and is 
exempted from disclosure under Section 8(1).




                        In the Central Information Commission 
                                                            at
                                                    New Delhi


                                                                                      File No: CIC/AD/A/2011/000343
                                                                                      File No: CIC/AD/A/2011/000344


                                                         ORDER

Background

1. The Applicants filed their RTI­applications dated 18.07.2010 with the PIO, CLW, Burdwan seeking 

clarification in the case  of Office order dated 15.6.86 as also the  reasons for  promoting  Mr. A.N. 

Ghosh and five others as Gr. II E/Fitter and placing them at higher seniority  although they were junior 

to them. The PIO, on 30.6.2010, forwarded the information supplied by SPO(W) to the Applicants (not 

enclosed) . The Applicants, however, being unhappy with this reply, filed their 1st­appeal before the 

Appellate Authority on 30.07.2010 who, in his decision dated 08.10.2010, recorded that he had heard 

the   Applicants   on   25.08.2010   and   had   advised   them   to   address   their   grievances   before   the 

competent authority. Further, the documents relating to the Applicants’ RTI­application are more than 

24 years old and thus could not be traced.  The Applicants, thereafter, filed the present appeal in the 

Commission on 29.11.2010 doubting the Respondents’ intentions   to give the information to them.

Decision

2. The   Respondents   stated   during  the  hearing  that  they  had  made  a   diligent  search  to  locate  the 

information, but could not succeed. However, they admitted that they do have the service books of 

those 5 persons mentioned in the Appellant’s RTI­applications. 

3. Since the information is admittedly unavailable, its disclosure cannot be authorized. However, the 

Respondents   should   affirm   this   fact  in   the  form  of  an  affidavit  which  they  should  submit  to  the 

Commission–with a copy to the Appellants–by 04.04.2011. As regards, service book, it is directed 

that the PIO shall, on a day, time and place to be identified and intimated to the Appellant, allow the 

Appellants to inspect the service books of all 5 persons after removing any information u/s 10(1) of 

the RTI Act  that is personal in nature  and is exempted from disclosure under Section 8(1). Following 

the inspection, photocopies of inspected document shall be provided to the Appellants.  This exercise 

to be completed by 15.4.11.

4. The Appeals are  disposed of with the above directions.

 

(Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Deba Prasad Ghosh
St. No. 1B Qrs. No. 4A
P.O. Chittranjan Distt Burdwan (WB)
PIN 713 331

2. Shri Jitendra Nath Roy, 
St. No. 11, Otrs. No. 29/A,
P.O. Chittranjan, 
Burdwan­ 713 331

3. The Appellate Authority
Chittaranjan Locomotive Works
Chittranjan,
Distt. Burdwan­ 713 331
West Bengal

4. Public Information Officer,  
Chittaranjan Locomotive Works
Chittranjan,
Distt. Burdwan­ 713 331
West Bengal

5. Officer In­charge, NIC