In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001139
Date of Hearing : July 18, 2011
Date of Decision : July 18, 2011
Parties:
Applicant
Shri Hiralal Ram,
S/o Late Shri Amrit Ram.
Vill Gangajal Sultanpur,
P.O Govindchak,
Via - Sonepur,
Saran
The Appellant was present at NIC studio, Vaishali
Respondent(s)
East Central Railway,
General Manager's Office,
Hajipur 844101,
Hajipur
Represented by : Mr. Manish Chandra, PIO, Hajipur.
Mr. Pawan Kumar, Sr. Clerk, RTI, Hajipur
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001139
ORDER
Background
1. The Applicant filed an RTI application dated 27.12.2010 with the PIO, East Central Railway, Hajipur
requesting for the details of 125 people who have been given appointment in the Railways in lieu of
land acquired from them by the Railways . The PIO replied on 31.01.2011 denying the information
while relying upon the Commission’s Order No. CIC/OK/A/2008/00107 dated 14.11.2008. The
Applicant then filed his First Appeal on 07.02.2011 seeking the information once again. The First
Appellate Authority replied on 18.02.2011 upholding the decision of the PIO. Being aggrieved with the
reply of the First Appellate Authority, the Appellant filed his Second Appeal before the Commission on
05.04.2011 seeking the information once again.
Decision
2. During the hearing, the Respondent while narrating the background of the case stated that the
Railway Board vide its letter dated 28.07.2008 had directed the Public Authority to decide locally
within the Division with regard the appointment of 125 people from whom the Railways had acquired
land, based on the para 2 of an earlier letter dated 19.04.2006 which had suggested that employment
should only be given in the case where large areas of land in acres have been acquired . The
Respondents refuted the Appellant’s contention that 125 people were employed. According to them
only 61 of the 125 were given appointment by the Railways and the rest were rejected. The
Commission after hearing both sides, directs the PIO to provide information as sought by the
Appellant about all the people from the 125 who have been appointed after severing, if required
under section 10 (1) of the RTI Act, any information that is personal in nature and therefore is
exempted from disclosure under section 8 (1)(j) of the RTI Act. The Appellant may also be provided
with letters/ file noting etc. indicating the reasons why the 61 of the 125 were appointed and the rest
were rejected. The information to be provided to the Appellant by 16.08.2011.
3. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Hiralal Ram,
S/o Late Shri Amrit Ram.
Vill Gangajal Sultanpur,
P.O Govindchak,
Via – Sonepur,
Saran
2. The Public Information Officer,
East Central Railway,
General Manager’s Office,
Hajipur 844101,
Hajipur
3. The Appellate Authority
East Central Railway,
General Manager’s Office,
Hajipur 844101,
Hajipur
4. Officer Incharge, NIC.