Central Information Commission
CIC/AD/A/2010/000208
Dated April 23, 2010
Name of the Applicant : Mr. Mohd. Onib
Name of the Public Authority : DRM Office
East Central Railway, Danapur
Background
1. The Applicant filed his RTI application dt.16.6.09 with the PIO, DRM Office, East Central Railway,
Danapur stating that one Ms.Rehena Parveen had deposited Rs.1965/ towards setting up of PCO
Booth at Dumrah station vide DD dt.8.3.06 and that the amount has not been returned. In this
connection, he sought information against 9 points. On not receiving any reply, he filed an appeal
dt.22.8.09 with the Appellate Authority reiterating his request for the information. The Appellate
Authority replied on 21.10.09 enclosing the information received from Sr.DCM, Danapur stating that
the Applicant had been requested to come to the office and collect the security deposit but the
Applicant never turned up and this was done because there is a possibility of the cheque being lost in
transit. He also provided information against remaining points. Being aggrieved with the reply, the
Applicant filed a second appeal dt.19.12.09 before CIC reiterating his request for the information.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for April 23,
2010.
3. Shri Manoj Kumar, PIO represented the Public Authority.
4. The Applicant was heard through audio conferencing.
Decision
5. The Respondent , Shri Manoj Kumar submitted that the bank draft had been dispatched on 23.9.09
by Registered Post and that the Appellant had received the same. The Appellant who was heard by
audio conferencing admitted to having received the draft but complained about the long time taken
by the Authorities to reimburse the security deposit. The Commission having noted that the Public
Authority had indeed taken a long time for payment of the security deposit, however, advises the
Appellant to approach an appropriate forum for redressal of his grievance with respect to the late
payment and for the interest which would have been accrued on the amount had it been paid on time,
as grievance redressal is outside the ambit of the RTI Act.
6. In view of the above, the case is closed at the Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy. Registrar
Cc:
1. Shri Mohd. Onib
S/o Mohd. Yunus
Vill. & Post – Thatheri
Bazar Road
Dumrao
Buxar 802 119
Bihar
2. The PIO
East Central Railway
Divisional Railway Manager’s Office
Danapur Division
Danapur
3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Danapur Division
Danapur
4. Officer incharge, NIC
5. Press E Group, CIC