In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001454
Date of Hearing : August 25, 2011
Date of Decision : August 25, 2011
Parties:
Applicant
Shri G.N.Kumar
Santha Girija Villa
Choutha Mile
Tihari
PORFRC
Jabalpur 482 021
The Applicant was not present during the hearing.
Respondents
Ministry of Railways
E.D.(ERP) & PIOXI
Railway Board
Rail Bhawan
New Delhi
Represented by : Shri D.Mallik, PIO & Jt. Director
Ms.Nirmala Usha Tirkey, Dy. Director
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001454
ORDER
Background
1. The Applicant filed an RTI Application dt.20.12.10 with the PIO, Ministry of Railways seeking
information against five points including the following:
i) The certified copy of the policy decision taken by the Ministry of Railways to conduct the
secret ballot with the certified copy of the instructions issued by the railway Board to Zonal
Railways/production Units based on the policy decision taken by the Ministry of Railways in the
matter.
ii) The certified copy of the eligibility conditions laid down or prescribed for the union to take
part in the elections by way of filing nomination papers to contest the elections to be conducted under
secret ballot with the certified copy of the proforma prescribed for filing the nomination papers.
Shri K.Krishnan, APIO11 replied on 24.1.11 requesting the Applicant to deposit Rs.78/ towards
supply of 39 pages of information. The Applicant filed an appeal dt.29.1.11 with the Appellate
Authority reiterating his request for the information. On not receiving any reply, he filed a second
appeal dt.25.5.11 before CIC stating that no documents have been supplied to him despite his having
paid the demanded amount on 16.3.11.
Decision
2. During the hearing, the Respondents submitted that 39 pages of information were sent to the
Appellant once on 15.6.11 by speed post and once again also by speed post on 16.8.11 after
receiving the hearing notice from the Commission..
3. It has been noted that information has been sent twice to the Appellant by speed post. While it is
assumed that the Appellant has received the information at least the second time, the PIO is directed
to provide the speed post details of dispatch the first time to the Appellant ie. on 15.6.11. This
information to be sent by 26.9.11.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri G.N.Kumar
Santha Girija Villa
Choutha Mile
Tihari
PORFRC
Jabalpur 482 021
2. The Public Information Officer
Ministry of Railways
E.D(ERP) & PIOXI
Railway Board
Rail Bhawan
New Delhi
3. The Appellate Authority
Ministry of Railways
Advisor (IR) & AAVI
Railway Board
Rail Bhawan
New Delhi
4. Officer in charge, NIC