Central Information Commission Judgements

Mr.Kamal Kishorethathera vs Ministry Of Railways on 6 August, 2010

Central Information Commission
Mr.Kamal Kishorethathera vs Ministry Of Railways on 6 August, 2010
                            Central Information Commission

                                                                                              CIC/AD/A/2010/000812
                                                                                               Dated August 6, 2010



Name of the Applicant                                  :    Shri Kamal Kishore Thathera


Name of the Public Authority                           :    North Western Railway HQ


Background

1. The Applicant filed an RTI application dt.17.9.09 with the PIO, North Western Railway HQ, Jaipur. 

He sought the following information with regard to two representations dt.10.1.05 and 12.1.05:

i) Which of the Para of his representation found true and which found false

ii) If   his   complaint  was   right,  whether  any  one  was  found  guilty  in  delaying  his  case  and 

penalized or at least counseled

iii) To provide an attested copy of fact finding enquiry if conducted

iv) If it was decided not to conduct any enquiry, the reasons for this decision may be apprised 

u/s 4(1)(d) as he has been affected by this decision.

v) To   provide   attested   copies   of   the   files   used   in   taking   action   on   his 

applications/representations.

Shri Rajeev Singh, PIO replied on 7.10.09 stating that the information sought does not fall under the 

definition of ‘information’ as defined u/s 2(f) of the RTI Act. Not satisfied with the reply, the Applicant 

filed an appeal dt.18.11.09 with the Appellate Authority reiterating his request for the information. The 

Appellate Authority replied on 22.12.09 directing the Nodal Officer to provide the information within 10 

days. On not receiving any information, the  Applicant filed a second appeal dt.1.4.10 before the CIC 

stating that the decision of the Appellate Authority had not been complied with.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 6, 

2010.  

3. Shri Rajeev Singh, PIO and Shri M.K.Sharma, APIO represented the Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. Shri Rajeev Singh, Respondent PIO submitted that the Appellate Authority in his order dt.22.12.09 

had directed the Nodal officer to provide the information.  He further added that in compliance with 

the order of the Appellate Authority, the Appellant was informed on 26.4.10 that he had already been 

informed  on  12.1.10  that  the  telegram and representation sent by the Appellant on 10.1.05 and 

12.1.05 had not been received in the office.

6. The   Commission   after   hearing   the   submission   of   the   Respondent     and   as   suggested   by   the 

Respondent, advises the Appellant to provide the photocopies of the representations to the PIO and urges  the 

PIO and AA to give a personal hearing to the Appellant and to try and settle  the issues  as mentioned by the 

Appellant in his representations, at the earliest.

 

7. The appeal is dismissed.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Kamal Kishore Thathera
Opp: A­One Kashida Center
Farason Ka Bangala
Moti chowk
Jodhpur 342 001

2. The PIO
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

3. The Appellate Authority
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

4. Officer incharge, NIC