In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000382
Date of Hearing : May 2, 2011
Date of Decision : May 2, 2011
Parties:
Appellant
Shri P.S. Yadav
R/o 9 Sulah Kul Nagar,
Sahaganj Bodala Road,
Agra
The Appellant was not present.
Respondents
North Central Railway
Office of Divisional Railway Manager
Agra Division
Agra
Represented by: Shri Mudit Chandra, Sr. DPO, Shri Vivek Gupta, Sr. DGM and Shri C M Sharma,
CLA
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/2011/000382
ORDER
Background
1. The Applicant filed his RTIapplication with the PIO, North Central Railway, Agra on 21.09.2010
seeking three pieces of information viz., computer statements of PPF for the period 200708 and
200809;copy of PPO and; statement relating to the payment of arrears.
2. The PIO, on 13.10.2010, requested the Applicant to deposit an amount of Rs. 20/ for furnishing the
information. The Applicant, however, instead of depositing the requested amount, filed his 1stappeal
with the Appellate Authority on 18.10.2010. The AA, in his order dated 29.10.2010, recorded that the
Appellant has not remitted the amount to the public authority and that the information would be
supplied to the Applicant on receiving the said amount from him. The Appellant accordingly remitted
the said amount on 08.11.2010, on receipt of which The PIO transmitted the available information to
the Appellant. The Appellant, thereafter, filed the present appeal in the Commission on 29.11.2010
complaining that the PIO has provided to him illegible copy from the ledger and has not furnished the
original computer statement as has been asked by him in his RTIapplication.
Decision
3. The Respondents informed during the hearing that they could not furnish the computer generated
statement of PPF for the period (i.e 20072008 and 20082009) to the Appellant as, at that point of
time, the above statements were prepared manually and that only from 2009 onwards they had
started using the computer system for preparing such statements.
4. Since the information in the form in which it was available has been supplied to the
Appellant, no further disclosure liability can be cast on the Respondents. Nevertheless,
considering the Appellant’s complaint that the said statement, extracted from the ledger, is illegible,
it is directed that the PIO supply a legible set of the same to the Appellant by 17.05.2011.
5. The appeal disposed of with the above direction.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shir P.S. Yadav
R/o 9 Sulah Kul Nagar,
Sahaganj Bodala Road,
Agra
2. The Appellate Authority
North Central Railway
Office of Divisional Railway Manager
Agra Division
Agra
3. The Public Information Officer
North Central Railway
Office of Divisional Railway Manager
Agra Division
Agra
4. Officer Incharge, NIC