Central Information Commission Judgements

Mr.Mahesh Prakash vs Ministry Of Railways on 1 September, 2011

Central Information Commission
Mr.Mahesh Prakash vs Ministry Of Railways on 1 September, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001598
                                                                                                          



Date  of Hearing     :   September 1, 2011

Date of Decision     :   September 1, 2011



Parties:

           Applicant


           Shri Mahesh Prakash
           H.No.3, Gali No.7, Poonam Colony
           Kota Jn
           Rajasthan.

           Applicant was   present.

           Respondent(s)



           Ministry of Railways
           IG(Admn) & PIO­IV
           Railway Board, 
           Rail Bhawan
           New Delhi.



           Represented by   :                Shri  Sunil Kumar Singh.

                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                                In the Central Information Commission 
                                                                    at
                                                          New Delhi

                                                                                                                 

                                                                                                         File No: CIC/AD/A/2011/001598



                                                                ORDER

Background

1. The RTI Application dated   16.9.2010 was filed by the Applicant with the PIO,  M/o Railways, Rail 

Bhawan, New Delhi.  He  sought information  on action taken on his two letters which he had sent to 

DG,  RPF,  Railway  Board  dated 28.9.99 and   1.11.91.       The Applicant filed his first appeal  on 

1.11.2010   to   which   the   Appellate   Authority   replied   on   6.5.11   enclosing   a   brief   provided   by   the 

Director, RPF who stated that available information has already been provided to the Applicant vide 

letter dated  25.10.2010 and that there is no further information  available with the Public Authority. 

The Appellant being aggrieved with this reply,  filed his second appeal before the Commission.

Decision. 

2. During   the   hearing   the     Respondent     explained   that   the   Appellant   consequent   to   the   D&AR 

proceedings held against him,  was first given a minor penalty which was subsequently converted into 

a major penalty by the DG, RPF,  because of which  the office had to  recover from the salary of the 

Applicant  Rs 600/­ per month in view of the additional payments made to him when his penalty was 

considered as   minor penalty. The Respondent also stated that in this connection the file notings 
given in the DG’s  decision converting the minor penalty to major penalty have already been provided 

to   the  Appellant.    The    Appellant  on  his  part  after  admitting  to  having  received  the  file   notings 

contended that the decision taken by the DG to convert the   minor penalty into major penalty was 

incorrect.    He requested the Commission to direct the DG to  convert the major penalty back to a 

minor penalty.

      3. The   Commission after hearing both sides holds that the relief sought by the Appellant cannot be 

granted   to   him   since   the   same   falls   outside   the   ambit   of   the   RTI   Act.     As   suggested     by   the 

Respondent during the hearing, the Appellant may  approach the new DG with his grievance.

4. The appeal is rejected and the case closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1. Shri Mahesh Prakash
H.No.3, Gali No.7, Poonam Colony
Kota Jn
Rajasthan.

2.          The Public Information Officer
            Ministry of Railways
            IG(Admn) & PIO­IV
            Railway Board, 
            Rail Bhawan
            New Delhi.



3.          The Appellate Authority
            Ministry of Railways
      DG(RPF) & AA­IV
     Railway Board,
     Rail Bhawan
     New Delhi.



4.   Officer Incharge, NIC.