In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001675
Date of Hearing : January 6, 2011
Date of Decision : January 6, 2011
Parties:
Applicant
Shri N.D.Dobriyal
H.No.40/3 Bhandari Bagh
Dehradun
Uttarakhand
Appellant - Not Present
Respondent
The Public Information Officer
Northern Railway Headquarters Office
Baroda House
New Delhi
Represented by : Shri Rakesh Tyagi, DGM/Law and Shri D.K.Pankaj, Sr.Clerk
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision.
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001675
ORDER
Background
1. The Applicant filed an RTI application dt.12.4.10 with the CPIO, M/o Railways seeking information
against 9 points related to appointment of PIOs and Appellate Authorities. He wanted to know why
PIOs have not been appointed at stations , particularly at Dehradun station. . Shri V.K.Samuel,
APIO transferred the RTI application to Northern Railway HQ on 12.5.10. The PIO replied on 18.5.10
stating that Dehradun comes under Moradabad Division and there is a PIO and Appellate Authority
for that Division and it is difficult to nominate PIO and Appellate Authority for each station. The
Applicant filed an appeal dt.25.6.10 with the Appellate Authority stating that no information has been
received by him. On not receiving any reply, the Applicant filed a a second appeal dt.11.9.10 before
CIC.
Decision
2. During the hearing, the Respondent submitted that Appellant is seeking the reasons as to why no
separate PIO & Appellate Authority have been nominated for Dehradun since it is the capital of
Uttarakhand. He added that PIO and Appellate Authorities are nominated at HQ level and at the
level of the Divisional offices and since Dehradun comes under Moradabad Division, the Appellant
has to approach PIO/Appellate Authority of Moradabad division for obtaining information regarding
Moradabad station. He further added that the Appellant in his first appeal is seeking separate
PIO/Appellate Authority for major stations that his appeal has been transferred by DGM/Law at NR
HQ to ADRM, Moradabad and in this regard, he stated that as per hierarchy ADRM, Moradabad is
senior to DGM/Law.
3. The Commission after hearing the submission by the Respondent and on perusal of submissions on
record, directs the PIO to transfer the RTI application along with a copy of the second appeal to the
PIO, Railway Board for him to look into the matter and provide an appropriate reply to the Appellant
by 15 February, 2011.
3. The case is closed at the Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri N.D.Dobriyal
H.No.40/3 Bhandari Bagh
Dehradun
Uttarakhand
2. The Public Information Officer
Northern Railway Headquarters Office
Baroda House
New Delhi
3. The Appellate Authority
Northern Railway Headquarters Office
Baroda House
New Delhi
4. Officer Incharge, NIC