Central Information Commission Judgements

Mr.G P Haldar vs Ministry Of Railways on 18 August, 2011

Central Information Commission
Mr.G P Haldar vs Ministry Of Railways on 18 August, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001239
                                                                                                          

Heard through Video Conferencing.

Date  of Hearing     :  August 18, 2011

Date of Decision     :  August 18, 2011



Parties:

           Applicant

           Shri G P Halder
           Sr. safety Officer (Electrical)/GRC
           O/o the Chief safety Officer
           South  Eastern Rly,
           11, Garden reach road
           Kolkata - 700043.

           Applicant was  present.

           Respondent(s)

             South Eastern Railway
              O/o  the Chief Personnel Officer
              11, Garden reach
              Kolkata.

           Represented by   :                    Shri  B M Soreen, APIO
                                                 Smt Zareen Firdoshi, PIO
                                              

                                 Information Commissioner                       :   Mrs. Annapurna Dixit
___________________________________________________________________
                               In the Central Information Commission 
                                                                at
                                                       New Delhi
                                                                                            File No: CIC/AD/A/2011/001239


                                                            ORDER

Background

1. The  RTI Application  dated   26.11.2010 was filed by the Applicant with the PIO,   South Eastern 

railway,   Kolkata   seeking   information   related   to   various   DPCs     including     DPC   Panel   lists   for 

promotion from Sr.Scale to JAG for the years 2007, 2008, 2009 & 2010 including certified copies of 

seniority list, copies of file notings etc.in respect of DPCs held over the years,  with reference to his 

own case.   The PIO   transferred the Application on 2.12.2010 to the concerned PIO (Admn). The 

reply   was   thereafter   forwarded   to   the   Applicant   vide   letter   dated     6.1.11   wherein   point   wise 

information was provided by  Shri S P Sen, Dy.Secretary.  Not satisfied with this reply the Applicant 

filed his first appeal on 9.2.11 and not receiving any reply from the Appellate Authority  he filed his 

second appeal  dated 20.4.11 before the Commission requesting for the complete information.

Decision. 

2. During the hearing the undersigned reviewed the information sought against each point and decided 

as under :

Point 1 :   The Applicant  stated that he had not received the DPC Panel list for the years 2007 to 

2010.    The  Respondent    stated that information had been sent on 22.7.11 which   the Appellant 

denied having received.   The Commission therefore directs that the information be provided to the 

Appellant once again.

Points  2 & 3 :   Since the Applicant is seeking copies of various file notings with respect to non 

consideration of his name by DPC for promotion from Sr. Scale to JAG, the Commission directs that 
the Appellant be allowed to inspect the relevant file dealing with his promotion so that attested copies 

of  documents/file notings identified by him can be provided to him free of cost.

Point 4 :  The Respondent submitted that the information was sent to the Appellant on 6.1.11.  The 

Appellant however complained that while he has sought the Seniority list giving  10 names above his 

name and 10 names  below his,   he was given only one name which was above his name.   He also 

stated that he has received the list only for the year 1996 and requested for the seniority lists of 1997, 

’98 and ’99. 

  The  Commission  accordingly  directs the PIO   that   the information as sought by the Appellant 

including 10 names above his name   and 10 names   below his for the years 1997, 98 and 99 be 

provided to him after obtaining the same from the concerned deemed PIO.

Point 5 :  According to the Respondent information against this point is available with the Railway 

Board.  The Commission therefore directs the PIO to transfer this point to PIO, Railway Board, New 

Delhi  so that information can be provided directly to the Appellant. 

Point 6 :  It was noted that the information has already been provided.

Point 7 :  Reply to this point  with respect to the rules being sought by the Appellant to be provided to 

him.

Point 8 :   This information may be obtained from the Dy.CPO and provided to the Appellant.

Point  9 :  It was noted that the required information has already been furnished to the Appellant by 

the PIO. No further information to be disclosed.

3. The appeal is disposed of  with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1. Shri G P Halder
Sr. safety Officer (Electrical)/GRC
O/o the Chief safety Officer
South  Eastern Rly,
11, Garden reach road
Kolkata – 700043.

2. The Public Information Officer
            South Eastern Railway
O/o  the Chief Personnel Officer
11, Garden reach
Kolkata.

3. The Appellate Authority
             South Eastern Railway
O/o  the Addl. General Manager
11, Garden reach
Kolkata.

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.