Central Information Commission Judgements

Mr.Dr Pranvir Singh vs Ministry Of Railways on 27 June, 2011

Central Information Commission
Mr.Dr Pranvir Singh vs Ministry Of Railways on 27 June, 2011
                            In the Central Information Commission 
                                                            at
                                                     New Delhi

                                                                                         File No: CIC/AD/A/2011/000892



Date of Hearing     :  June 27, 2011

Date of Decision:  June 27, 2011


Parties:

           Applicant

           Mr. Dr. Pranvir Singh
           C­ 36, Sector 51,
           Kendriya Vihar, Noida

           The Applicant was present at the hearing.

           Respondents




           Ministry of Railways
           Railway Board, 
           Rail Bhawan
           New Delhi

           Represented by:         ­ Mr. S.C.Krishna, US (Confdl) II, Ministry of Railways, 
                                                                                 New Delhi
                                               ­  Mr. Avinash, S.O., Ministry of Railways

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

                                                                                               File No: CIC/AD/A/2011/000892


                                                             ORDER

Background

 

1. The Applicant filed an RTI application dt. 20­04­2010, with the CPIO, Railway Board, Railway Bhawan, New 

Delhi, stating that he is presently posted as Sr. DMO (SAG) Panipat and has been superseded by his juniors 

in the DPCs held during 1995, 1996, 1997,1998,1999, and 2000. In this connection, he also sought various 

information  related  to  the  DPC  meetings against 6 points. The PIO replied on 02­07­2010 . (Reply not 

available). The Applicant filed his 1st  appeal on 20­05­2010 stating that the CPIO has returned his postal 

order with the objection that it has not been drawn in favour of Pay & Account Officer, Railway Board, New 

Delhi. He requested for the information once again. He again appealed  to the first Appellate Authority on 26­

07­2010 on receipt of a communication from the CPIO through which   he was denied the copies of DPC 

proceedings under Section 8 (1) (j) of the RTI Act, 2005. On not receiving any reply from the First Appellate 

Authority,   the   Applicant     filed   his   2nd  appeal   before   the   Commission   on   12­02­2011,   requesting   the 

Commission to direct the Appellate Authority to provide him with the information and stating that the High 

Court of Delhi has already directed the Department to provide him the information .

Decision

2. After   hearing   both   sides,   the   Commission   directs   the   PIO   to   furnish   certified   copies   of   the 

all the    DPC proceedings as sought by the Appellant in his RTI application, while invoking, if required, 

Section 10 (1) of the RTI Act, 2005, to sever the identities of the members of the Committee in each case. 

The information  may be provided by 27­07­2011.

3. The appeal is accordingly disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Note:  in case,  the commission’s  above  directives have not been complied with by the respondents, the 
appellant/complainant may file   formal complaint with the commission under section 18(1) of the RTI act, 
giving (1) copy of RTI­application,  (2) copy of PIO’s reply, (3) copy of the decision of the first appellate 
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.

Cc:

1.         Mr. Dr. Pranvir Singh
C­ 36, Sector 51,
Kendriya Vihar, Noida

2. The Public Information Officer
The Public Information Officer
Ministry of Railways,
Joint Secy. (G) & PIO­II,
Railway Board, Rail Bhawan,
New Delhi

3. The Appellate Authority
Ministry of Railways
Secretary & AA­II
Railway Board, Rail Bhawan
New Delhi

4. Officer in charge, NIC