Central Information Commission Judgements

Mr.Nand Kishore Gupta vs Ministry Of Railways on 29 April, 2011

Central Information Commission
Mr.Nand Kishore Gupta vs Ministry Of Railways on 29 April, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                     File No: CIC/AD/A/2011/000296
                                                                            CIC/AD/A/2011/000297
                                                                            CIC/AD/A/2011/000298
                                                                            CIC/AD/A/2011/000299

Date  of Hearing :  April 29, 2011

Date of Decision :  April 29, 2011


Parties:

           Applicant

           Shri Nandkishor Gupta
           S/o Late Shri G.D.Khandelwal
           H.No.1/756
           Malviya Nagar
           Jaipur 302 017

           The Applicant was not present during the hearing.

           Respondents

           The Public Information Officer
           North Western Railway
           Headquarter Office
           Hasanpura Road
           Jaipur

           Represented by : Shri Subash Rawat, PIO
                                    Shri M.K.Sharma, APIO
                                    Shri Dilip Viyas, Dy.CPO(IR)
                                    Shri Suresh Chandra, Dy.CVO(S)




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/2011/000296
                                                                                                          CIC/AD/A/2011/000297
                                                                                                          CIC/AD/A/2011/000298
                                                                                                          CIC/AD/A/2011/000299
                                                               ORDER

Background

1. The  Applicant  filed  4   RTI  applications  with  the PIO,  North Western Railway  HQ,  Jaipur  seeking 

information related to his service matters such as promotion, seniority, leave etc.  He also sought the 

details  of  AIRTEL  calls  made  by him on 1.5.10 and also the copy of the attendance register of 

Gazetted   officials,   list   of   officials   to   whom   major   penalty   charge   sheets   had   been   issued   etc. 

Dissatisfied with the replies provided, the PIO and Appellate Authority, he filed second appeals before 

the Commission.

S.No. Case No. RTI  PIO Reply First Appeal AA Reply
Application

1 CIC/AD/A/2011/000296 16.8.10 9.9.10 17.9.10 6.10.10

2 CIC/AD/A/2011/000297 17.6.10 16.8.10 30.8.10 23.9.10

3 CIC/AD/A/2011/000298 5.7.10 17.8.10 30.8.10 1.10.10

4 CIC/AD/A/2011/000299 30.7.10 17.8.10 25.8.10 14.10.10

Decision

2. Based on discussions with the Appellant who was heard over the phone the Commission decided as 

given below:

With regard to details of calls made by the Appellant on 1.5.10, the Respondents submitted that it is 

an Airtel Number and the AIRTEL not being a  Public Authority it is not possible to collect the details 

of calls made by him (Appellant). They however did manage to get the information, all the same, and 

that it was noted that no calls were made  by the Appellant on 1.5.10   It was then agreed that the 

PIO   will   provide   the   call   details   statement   already   obtained   by   the   Respondents   from   AIRTEL 

indicating that no calls were made on 1.5.10.  

3. With regard to attendance register of Gazetted officials, the Respondents submitted that this kind of 

information is not maintained as it is not required to be maintained and that there is no Gazette 

notification in this connection. This information may be provided formally in writing to the Commission 

in an affidavit with a copy of the affidavit to the Appellant.  The list of employees issued with major 

penalty charge sheets over the last 3 years even though the Appellant had not specified the period in 

his  RTI  application,  had  already been provided to the Appellant according to the Respondents . 

However, since the Appellant had denied having received the same, the PIO may provide a copy of 

the said list once again. 

4. The Respondents at this stage informed the Commission that the Appellant had already inspected his 

files  a number of times . However, he had either  refused to take the information or had complained 

that the information he had sought  is not available in the files.  It was also brought to the attention  of 

the   Commission   that   the   Appellant    had  filed  nearly  50­60  RTI  applications    seeking  the  same 

information with regard to his service matters and  had been provided with information each time. 

5. After hearing the Respondents and having noted that all the RTI applications reflect the grievances of 

the   Appellant     with   regard   to   his   service   matters   such   as   promotion,   seniority,   leave,   transfer, 

punishment, pay fixation, benefits under MACPS etc, the Commission, in the interest of the Appellant, 

directs the PIO to allow inspection of all  the files dealing with his service matters as sought in the 

above 4 cases by the Appellant once again  on a mutually convenient date and time and to provide 

the Appellant with attested copies of documents required by him,  free of cost.   The PIO,  may also 

hold a personal hearing with the Appellant along with Sr.DPO and SPO(HQ) to clarify any 

issue related to his service matter.  The Appellant is hereby informed that once he has inspected 

all his files related to his service matters and  has attended the hearing held by the PIO, no further 

appeal  about the subject matter in the above mentioned RTI applications will be entertained by the 

Commission in future.

6. The information to be provided by 30.6.10  including information after completion of inspection of files

7. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Nandkishor Gupta
S/o Late Shri G.D.Khandelwal
H.No.1/756
Malviya Nagar
Jaipur 302 017

2. The Public Information Officer 
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

3. The Appellate Authority 
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

4. Officer in charge, NIC