Central Information Commission Judgements

Mr.Krishan Singh vs Ministry Of Railways on 26 May, 2010

Central Information Commission
Mr.Krishan Singh vs Ministry Of Railways on 26 May, 2010
                                Central Information Commission

                                                                                                    CIC/AD/A/2010/000579
                                                                                                        Dated May 26, 2010


Name of the Applicant                                       :     Shri Krishan Singh


Name of the Public Authority                                :     DRM Office
                                                                  East Central Railway
                                                                  Mughalsarai


Background

1. The Applicant filed his RTI application dt.9.9.09 with the PIO, DRM Office, East Central Railway, 

Mughalsarai requesting for information against 23 points with regard to the enquiry conducted against 

one  Mr.Jagat Kumar who had hidden the fact that he was imprisoned in connection with some crime 

which   he   had   committed,   from   the   office.   The   PIO   replied   on   30.10.09     providing  pointwise 

information obtained from the Senior Divisional Personnel Officer. Not satisfied with the reply, the 

applicant filed an appeal dt.29.10.09 with the Appellate Authority stating that no information has been 

received  by  him.  Shri  Navin  Kumar Sinha, Appellate Authority replied on 16.11.09 informing the 

Applicant that information has already been furnished  by the PIO  while enclosing another copy of 

the   same   information.   Being   aggrieved   with   this   response,   the     Applicant   filed   another   appeal 

dt.29.11.09   with   the   Appellate   Authority   commenting   on   the   reply   provided   by   the   PIO.On   not 

receiving any further reply from the FAA, he filed a second appeal dt.24.2.10 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for May  26, 

2010.  

3. Shri S.C.Srivastava, PIO, and Shri L.K.Rai, Chief OS represented the Public Authority.

4. The Applicant was represented by Shri Umesh Kumar Singh during the hearing.

Decision

5. The   Respondent   submitted   that   the   enquiry     is   over   now    and   that   the   enquiry   report   can   be 

disclosedto the Appellant.   He also added that the Appellant may also   inspect the case file if he 

wishes to.   The Appellant   submitted that there was delay in   providing a reply to him and sought 

reasons for the same.

 

6. The Commission after hearing the submissions of both sides directs the PIO as follows:

i) to provide a copy of the enquiry report to the Appellant .

ii) to allow the Appellant to  inspect the case file on a mutually convenient date and time and to 

provide him with attested copies of documents ne requires,  free of cost.

7. In the light of the Appellant’s contention that the Respondent had backdated his reply to the RTI 

application,   it has been decided to have another hearing on the matter dealing with delay in furnishing of 

information.  Hence, the Appellant  and the Respondents are directed to appear before the Commission along 

with all  the relevant  documents in support of their contentions on  22.6.2010 at 10.30 am.

8. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Krishna Singh
S/o Late Ganga Ram
R/o Bari Khagaul
Mulchari Tal
P.O & P.S – Khagaul
Patna 801 105

2. The PIO
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai

3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai

4. Officer incharge, NIC

5. Press E Group, CIC