Central Information Commission Judgements

Mr.P Govindra Rajulu vs Ministry Of Railways on 14 November, 2011

Central Information Commission
Mr.P Govindra Rajulu vs Ministry Of Railways on 14 November, 2011
                             In the Central Information Commission 
                                                      at
                                                   New Delhi


                                                               File No: CIC/AD/C/2011/001325


Date of Decision    :  Nov 14, 2011



Parties:
                        Complainant 
                    Mr. P Govindra Rajulu 
                    8th Line, Devi Nagar, 
                    Gandhi Nagar Post, 
                        Vijaywada 
                    Andhra Pradesh
                                            

                        Respondent
                    PIO,
                        Sr. Dy. General Manager,
                        Rail Nilayam,
                        South Central Railway, 
                        Secunderabad
                       




      Information Commissioner(s) :   Mrs. Annapurna Dixit
_______________________________________________________________
                    In the Central Information Commission
                                                              at
                                                      New Delhi


                                                                                        File No: CIC/AD/C/2011/001325 


Background

1.     The Applicant filed RTI application dated 29.09.2010 seeking information relating to periodical 

rest given to running staff in the Vijaywada Division. The PIO turned down the application by a 

letter   dated   08.10.2010   stating   that   there   is   no   provision   under   the   RTI   Act   to   provide 

clarifications   in   response   to   the   queries   of   the   Applicant.   The   PIO   further   cited   a   previous 

correspondence   dated   27.05.2010   whereby  the   clarification   sought   by  the   Applicant   vide   RTI 

application dated 12.02.2010 was rejected on the ground that the clarifications sought did not 

qualify as information under the RTI Act. 

2. Being   aggrieved   with   the   PIO’s   reply   the   Applicant   approached   the   Central   Information 

Commission by filing the instant Complaint on 08.07.2011 reiterating his case and stating that the 

Railway Running staff was being exploited by the concerned officials.  

Decision

3. The response of the PIO is quite vague and almost evasive. The context of the other response 

dated 27.05.2010 given by the PIO is not comprehensible nor can the same be connected to the 

instant case and query at hand. Therefore, the Commission directs the PIO to furnish complete 

and proper information by or within 15.12.2011 in response to the instant RTI application. 

4. The case is disposed on the above terms. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar
Cc:

1.                 Mr. P Govindra Rajulu 
                    8th Line, Devi Nagar, 
                    Gandhi Nagar Post, 
   Vijaywada 
                    Andhra Pradesh
                    

 2.                PIO,
Sr. Dy. General Manager,
Rail Nilayam,
South Central Railway, 
Secunderabad

          

3. Officer in Charge, NIC