Central Information Commission Judgements

Mr.Nandkishore Gupta vs Ministry Of Railways on 20 January, 2011

Central Information Commission
Mr.Nandkishore Gupta vs Ministry Of Railways on 20 January, 2011
                       In the Central Information Commission 
                                                     at
                                              New Delhi

                                                                          File No: CIC/AD/A/2010/001799

Date  of Hearing :  January 20, 2011

Date of Decision :  January 20, 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 heard through audio conferencing.

           Respondents

           North Western Railway
           Headquarter Office
           Hasanpura Road
           Jaipur

           Represented by :  Shri Subash Rawat, PIO and Shri M.K.Sharma, APIO



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/2010/001799



                                                         ORDER

Background

1. The Applicant filed an RTI application dt.30.6.10 with the PIO, North Western Railway HQ seeking 

information  against  6  points  with regard to miscellaneous issues related to his   service such  as 

seniority, promotion, payment of honorarium, salary etc.  The PIO replied on 1.8.10 providing point 

wise information after receipt of   additional fees for photocopying .   The Applicant filed an appeal 

dt.9.8.10   with   the   Appellate   Authority   pointing   out   deficiencies   in   the   reply   and   seeking   further 

clarification.     Shri   Hari   Vallabh   Sharma,  Appellate   Authority  replied   on   30.8.10   providing   further 

clarification.  Being aggrieved with the reply, the  Applicant filed a second appeal dt.10.9.10 before 

CIC.

Decision

2. The Commission on perusal of the submissions on record  after hearing both sides, and having noted 

that most the information that has been sought relates to his grievance related to his service the 

information   related to which is not available in records, however in the interest of the Appellant 

directs the PIO, Appellate Authority  and  Sr. Div. Personnel Officer to hold  a personal hearing with 

the Appellant on   a mutually convenient date and time   so that the same can be resolved   as per 

existing rules.   The Appellant   may also be allowed to inspect all the files dealing wit his service 

matters on the day of inspection.   And be provided with copies of documents required by him.   The 

Commission would like to inform the Appellant that once he  inspects all the files and is provided  with 

copies of documents from them   and is also heard by the Appellate Authority   and DPO and his 

grievances are resolved, the Commission will not entertain any further appeal related any grievance 

with respect to his service, in future.  

3. The case 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 Incharge, NIC