Central Information Commission Judgements

Mr.Mrutyunjay Nanda vs Ministry Of Railways on 30 June, 2011

Central Information Commission
Mr.Mrutyunjay Nanda vs Ministry Of Railways on 30 June, 2011
                         In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                             File No: CIC/AD/A/2011/001095


Date  of Hearing     :  June 30, 2011

Date of Decision     :  June 30, 2011

Heard through Video Conferencing

Parties:

           Applicant


                      Shri  Mrutyunjay Nanda
                      Purchase Assistant
                      O/o the Controller of Stores
                      East Coast Railway, Rail Vihar
                      Chandrasekharpur
                      Bhubaneshwar - 751023.

                      Applicant was  present.

           Respondent(s)
                   
                      East Coast Railway
                      General Manager's Office
                      ECoR Sadan, Chandrasekharpur
                      Bubanewar - 751017

                      Represented by  : Shri M R Marmoo , PIO (Personnel)
                                                 Shri  B K Mahapatra, APIO
                                                 Shri Patnaik, RTI Cell.



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

                                                                                      File No: CIC/AD/A/2011/001095


                                                        ORDER

       Background

1. The    RTI  Application    dated   29.12.2010 was filed by the Applicant with the PIO, East Coast 

Railway,   Bhubaneswar   requesting  for   certified   copies   of   the   tabulation   statement    and  related 

documentation,   Note sheets   with regard to the   70%   quota vacancies for written test held on 

12.1.2008   and also the marks secured by the candidates who had appeared   for the viva voce 

including  marks of Mr. M Nanda & Mr. S C Hansdah.    The PIO replied on 18.1.2011  enclosing 

the reply   furnished by the   Dy.CPO(Gaz) & PIO (Pers)ECoR/BBS vide letter dated 13.1.11.  Not 

satisfied with this reply the Applicant filed his first appeal on 21.2.11 seeking correct and complete 

information and also requesting the Appellate Authority to review  the entire exercise undertaken for 

creation of posts and promotions thereon since 2003.  The Appellate Authority replied on  3.3.2011 

directing  the PIO   to    provide further information against point 1.   The Appellant then filed his 

second appeal   before the Commission   on 28.3.2011   requesting the Commission to direct the 

CPIO  ,   EC  Railway  to   provide the correct information and also to direct the PA to review the 

exercise for creation of posts. 

  Decision  

 

  2. After hearing both the parties, the Commission directs the PIO to provide copies of minutes of DPC 

meetings as sought by the Appellant which have been  signed by all  the  members of the Committee. 

With regard to point 5 of the RTI Application, the PIO may furnish an Affidavit to the Commission  with 

a copy to  the Appellant  affirming the fact that   there is no such rule existing in the records   as 

mentioned in the RTI Application. As for   point 4,   the   Commission holds that information sought 

does not comply with definition of ‘information’ as given u/s2(f) of the RTI Act.  With regards to the 

Appellant’s query as to whom he should approach for the redressal of his grievances, the PIO  was 

unable to provide any information. In the absence of any information in this regard the Commission 

suggested that the Appellant may wish to write to the DRM in this regard and if no reply is received 

even from him to the concerned GM.  The information may be provided to the Appellant by 30th July 

2011.

  3. The Appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc      

1. Shri  Mrutyunjay Nanda
Purchase Assistant
O/o the Controller of Stores
East Coast Railway, Rail Vihar
Chandrasekharpur
Bhubaneshwar – 751023.

 

2. The Public Information Officer
East Coast Railway
General Manager’s Office
ECoR Sadan, Chandrasekharpur
            Bubanewar – 751017

3.    The Appellate Authority 
            East Coast Railway
General Manager’s Office
ECoR Sadan, Chandrasekharpur
            Bubanewar – 751017

4. Officer incharge NIC.

Note   :     In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the 
Respondents, the Appellant/Complaintant may file a formal complaint with the Commission under 
section   18(1)   of   the   RTI   Act   giving   (1)     copy   of   RTI   application,   (2)   copy   of   the   Commission’s 
decision,  and  (3)  any  other  documents  which he/she  considers  to be necessary  for deciding the 
complaint.