Central Information Commission Judgements

Mr.Narayan Hari vs Ministry Of Railways on 8 July, 2011

Central Information Commission
Mr.Narayan Hari vs Ministry Of Railways on 8 July, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                File No: CIC/AD/A/2011/000967



Date  of Hearing :  July 8, 2011

Date of Decision :  July 8, 2011


Parties:

           Applicant

           Shri Narayan Hari Sharma
           Sanjay Nagar
           Gali No.6
           Chambal Marg
           Kota Junction
           Kota

           The Applicant was present during the hearing

           Respondents

           The Public Information Officer
           West Central Railway
           Divisional Railway Manager's Office
           Kota Division
           Kota

           Represented by : Shri K.K.Mishra, APO
                                     Shri A.K.Tandon, Ch.OS
                                     Shri D.K.Chaturvedi, CPI




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

                                                                                         File No: CIC/AD/A/2011/000967


                                                         ORDER

Background

1. The Applicant filed an RTI application dt.2.11.10 with the PIO, DRM Office, West Central Railway, 

Kota  seeking information against four points including copy of the screening panel of 28.1.1991, 

seniority   list   prepared   during   the   period   13.1.1988   to   30.10.1991,   photocopy   of   the   document 

providing  information  on  whether the 25% quota for LDCE was applicable for 28.1.91 etc.   Shri 

Rajeev Gandhi, PIO replied on 23.11.10.   With regard to points 1 and 4, he stated that records 

relating to 1991 are not available.   He provided  seniority lists for the years 2001, 2008 and 2009. 

With regard to 25% quota for LDCE, he provided a copy of the IREM Manual, Para 159.  Not satisfied 

with the reply, the Applicant filed an appeal dt.8.12.10 with the Appellate Authority commenting on the 

information provided.  Shri R.P.Jingar, Appellate Authority replied on 17.12.10 upholding the decision 

of the PIO.   He stated that seniority lists as available have been provided and that it cannot be 

prepared on the request of the Applicant.  Being aggrieved with the reply, the Applicant filed a second 

appeal dt.8.3.11 before CIC.

Decision

2. During the hearing, the Respondents confirmed that  information sought against points 1 and 4 are 

not available since as per the schedule for preservation of records such documents are kept only for 

three months.  He added that three seniority lists as available with them have been furnished to the 

Appellant     and   that   no   further   seniority  list  is   available  with  them.    The  Appellant  at  this  stage 

produced before the Commission a letter dt.5.11.93 insisting that it is a seniority list and that his 

name has not been included in that list.   The Respondents however   refuted his contention while 

pointing out that it is not a seniority list but simply a posting order of different employees.  

3. The Commission after hearing the submissions of both sides,  directs as follows:

i) to provide a copy of the schedule for preservation of records with regard to information 

sought against points 1 and 4.

ii) to provide an affidavit to the Commission with a copy to the Appellant incorporating the 

information furnished by both the PIO and the Appellate Authority and affirming the fact that available 

seniority lists have been provided and that  information relating to 1991 has been weeded out as per 

the schedule for preservation of records.  

The entire exercise to be completed by 10.8.11 and the Appellant to submit a compliance report to 

the Commission by 16.8.11.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Narayan Hari Sharma
Sanjay Nagar
Gali No.6
Chambal Marg
Kota Junction
Kota

2. The Public Information Officer
West Central Railway
Divisional Railway Manager’s Office
Kota Division
Kota

3. The Appellate Authority
West Central Railway
Divisional Railway Manager’s Office
Kota Division
Kota

4. Officer in charge, NIC

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