In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000434
Date of Hearing : May 19, 2011
Date of Decision : May 19, 2011
Parties:
Applicant
Shri Om Prakash Saini
C/o Shri P.C.Sharma
RTI & Social Activist
Chowk Regent Cinema
Amritsar
The Applicant was not present during the hearing
Respondents
The Public Information Officer
Northern Railway
Divisional Railway Manager's Office
Ferozepur Division
Ferozepur
Represented by : Shri Pardeep Kumar, PIO & Sr.DMM
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/2011/000434
ORDER
Background
1. The Applicant filed an RTI Application dt.14.8.10 with the PIO, DRM Office, Northern Railway,
Ferozepur seeking the following information:
i) Copy of the service book record of Shri S.K.Sapra, Sr.DSC(C), Ferozepur
ii) Copy of complaints/enquiry received from the public / Department / Association /Unions if
any against the Sr.DSC(C)
iii) Details of expenses incurred towards official / nonofficial tours for the period from his date
of joining at Ferozepur to date.
iv) Statement of immoveable / moveable property filed with the department for the year 2006 to
2010.
Shri K.S.Asla, Sr.DFM replied on 23.9.10 furnishing information against points (i) and (iii). With
regard to the remaining points, he advised the Applicant to approach Secretary to DRM since the
records are maintained by him. The Applicant filed an appeal dt.25.9.10 with the Appellate Authority.
On not receiving any reply, he filed a second appeal dt.30.11.10 before CIC.
Decision
2. During the hearing, the Respondents submitted that with regard to point (ii), the Appellant was
informed on 18.5.11 that no complaints have been received and with regard to point (iv), that the
matter has been referred to the Northern Railway HQ on 11.5.11. When queried as to why there was
delay in furnishing information, the Respondents submitted that the deemed PIO (Secretary, DRM’s
office) had replied to the transferred RTI application only on 9.5.11.
3. The Commission directs the PIO Northern Railway HQ, (DRM office) to reply to point (iv) of the RTI
application directly to the Appellant by 19.6.11 and the Appellant to submit a compliance report by
25.6.11. As for the remaining queries, it was noted that adequate information has been provided.
4. The Commission also directs the deemed PIO (Secretary, DRM Office, Northern Railway, Ferozepur)
to show cause as to why a penalty of Rs.250/ per day (Maximum Rs.25000) should not be levied
upon him for not responding to the RTI application within the stipulated time period as prescribed in
the RTI the Act. He is directed to submit his written response to the Commission by 25.6.11.
5. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Om Prakash Saini
C/o Shri P.C.Sharma
RTI & Social Activist
Chowk Regent Cinema
Amritsar
2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Ferozepur Division
Ferozepur
3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Ferozepur Division
Ferozepur
4. Officer in charge, NIC