Central Information Commission Judgements

Mr.Dev Rajhahaur vs Ministry Of Railways on 13 August, 2010

Central Information Commission
Mr.Dev Rajhahaur vs Ministry Of Railways on 13 August, 2010
                            Central Information Commission

                                                                                             CIC/AD/A/2010/000860
                                                                                             Dated August 13, 2010



Name of the Applicant                                  :    Shri Dev Raj Mahaur


Name of the Public Authority                           :    DRM Office
                                                            North Central Railway, Jhansi



Background

1. The Applicant filed an RTI application dt.19.8.09 with the PIO, DRM Office, North Central Railway, 

Jhansi  requesting  for  a copy of his   service card. Shri Sandeep Trivedi,  PIO replied on 15.9.09 

informing the Applicant that information cannot be provided since the same is not available in the 

office.    Not   satisfied  with   the   reply, the  Applicant  filed an  appeal  dt.26.12.09 with the Appellate 

Authority.   The Appellate Authority replied on 15.1.10 informing the Applicant that information had 

already been provided to him on 15.9.09. Being aggrieved with the reply, the Applicant  filed a second 

appeal dt.11.4.10 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 13, 

2010 through video conferencing.  

3. Shri Sandeep Trivedi, PIO and Sr.DPO, Shri J.P.Pandey, Appellate Authority and ADRM and Shri 

T.K.Samadhya, DCM representing the Public Authority was present at NIC Studio, Jhansi.

4. The Appellant was present during the hearing.

Decision

5. The Respondent submitted that the Appellant had worked as   casual labour only for 45 days from 

21.6.85 to 31.7.85. On being questioned by the Commission about the source of these dates when 

information is not available with them, the Respondent stated that   they had   simply reiterated the 

information that had been provided by the Appellant himself.  When the Appellant was enquired about 

the  source of  information  which   he had provided to the Respondents in his RTI application, he 

explained that he had  had got in touch in 1996 with one of the payment officers who had unofficially 
provided the information to him .    The Respondents submitted that no service card can be provided 

afresh to the Appellant based on the information supplied by the Appellant himself since there are no 

records to substantiate his contention.  He assured the Commission that if some information related 

to the service of the Appellant could be located in the records a new service card will be prepared 

and provided to the Appellant.

6. The Commission directs the PIO   to look into the matter and to reconstruct the service card if the 

inform is available. In any event, information to be provided to the  Appellant by end of September, 

2010. 

7. The Commission ordered accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Dev Raj Mahaur
Mohalla­Nohra
Ramtapura No.2
Gwalior
Madhya Pradesh

2. The PIO
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi

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

4. Officer incharge, NIC