Central Information Commission Judgements

Mr.Narender Prasadyadav vs Ministry Of Railways on 30 July, 2010

Central Information Commission
Mr.Narender Prasadyadav vs Ministry Of Railways on 30 July, 2010
                             Central Information Commission

                                                                                           CIC/AD/A/2010/000823
                                                                                                     Dated July 30, 2010



Name of the Applicant                                    :    Shri Narendra Prasad Yadav


Name of the Public Authority                             :    DRM Office
                                                              East Central Railway, Sonepur



Background

1. The   Applicant   filed   an   RTI   application   dt.17.9.09   with   the   PIO,   DRM   Office,   Sonepur 

requesting   for   the   following   information  with  regard  to   CIC   Order   No.CIC/OK/A/2009/000049­AD 

dt.3.8.09.

i) Is it correct that an option was invited vide G/Suchhna dt.8.3.02 signed by Shri Gun Sagar  

singh, DPO on behalf of DRM(P), Sonepur for the post of point man in the scale Rs.2650­4000 fixing  

last date as 26.3.2002.

ii) Is it also correct that the above letter i.e G/Suchhna dt.8.3.02 contained a format having  

serial number 1 to 11.

iii) Is it true that he had filled the columns of option on the letter i.e G/Suchhna dt.8.3.02 itself  

whereon signature of Shri Gun Sagar Singh was there.

iv) Once   he   had   used   the   copy  of   letter   G/suchhna  dt.8.3.02   for   exercising  option  was  it  

possible for him or for anybody to exercise the option on the same letter on 25.2.02

(OR)

Once the letter G/Suchhna dt.8.3.02 was signed on 8.3.02, how was it possible to use the same letter  

on 25.2.02.

v) Did you depose white/plain lie before the Hon’ble CIC, New Delhi on 3.8.09 that applicant  

had opted on 25.2.02 i.e. before letter of invitation for the option.

vi) He had never submitted any hand written option dt.26.2.03 but according to para 5 of the  

referred order of the Commission, respondent had deposed that applicant submitted option in hand  

written letter.  A certified true copy of that letter and permission to inspect the original of that.
On not receiving any reply, he filed an appeal dt.15.10.09 with the Appellate Authority reiterating his  

request for the information.

Shri Chetram, Appellate Authority replied on 24.12.09 inviting the Applicant to inspect the records on 

31.12.09.   The   Applicant,   however   filed   a   second   appeal   dt.31.3.10   before   CIC   stating   that   the 

Appellate Authority’s letter inviting him for inspection  on 31.12.09 was sent by speed post on 21.1.10 

and was received by him on 24.1.10.  He sought the following relief from the Commission:

i) The PIO may be directed to produce the very document as mentioned in Para 6 of the RTI  

application as he had pleaded before the Commission about option dt.26.2.03.

ii) A penalty of Rs.250/­ per day may be imposed on PIO u/s 20(1) of the RTI Act.

iii) The Respondents be directed to compensate for the loss or detriment suffered due to false  

statement of the authorities.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing  for July 30, 

2010.  

3. Shri M.K.Gupta, Sr.DPO & PIOrepresented the Public Authority.

4. The Applicant was present during the hearing. He arrived after the Respondents left. His arrival was 

delayed to the late running of his train. 

Decision

5. Shri M.K.Gupta, Respondent PIO submitted that the RTI application was received on 25.9.09 and 

point  wise  reply  was  provided  by the PIO on 11.11.09.   He further stated that the date 26.2.03 

mentioned in the CIC Decision No. CIC/OK/A/2009/000049­AD  dated 3.8.09, regarding which the 

Appellant had sought clarification,  was wrongly  reported by the Commission and that  it should have 

been   26.2.02   instead of 26.2.03.   Shri M.K.Gupta further submitted that the receipt of the option 

from the Appellant shows the reciever’s signature and the date 25.2.02 whereas the option itself was 

floated 11 days later thus raising questions about the veracity of the date.  The Appellant who  arrived 

late for the hearing  after the Respondents left  submitted that the date 25.2.02 was marked wrong 

by the receiver of the option who was drunk at that time and the option was handed over after the 

notification.  He also brought to the attention of the Commission the signatures of the  Station Master 

and the date of receipt of the option by him ie.   20.3.02 as also that of the DPO ie. 8.3.02, both 
existing on the same option letter.   The Commission noted at this stage that these signatures and 

dates were  not brought  to the attention of the Commissioner by the Respondent. 

6. After hearing the submissions of both sides and   noting that the said signatures and dates by the 

Station   master   and   the   DPO   did   indeed   exist   on   the     option   form   submitted   by   the   Appellant.   The 

Commission,  u/s 18(2) of the RTI Act,  directs  the Appellate Authority to conduct an enquiry into the matter 

related to the  option form claimed to have been submitted by the Appellant on time, and to take appropriate 

action based on the outcome of the enquiry. Copies of the enquiry report along with information on action 

taken on it   to be provided to the Appellant   as well as to the Commission by 15 September, 2010. The 

Appellant to submit a  compliance report  to the Commission by 30 September, 2010. 

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Narendra Prasad Yadav
Gateman, Kurhni
Vill – Chot Jhawa
PO – Jhawa (Naraw)
Saran

2. The PIO
East Central Railway
Divisional Railway Manager’s Office
Sonepur Division
Sonepur

3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Sonepur Division
Sonepur

4. Officer incharge, NIC