In the Central Information Commission
at
New Delhi
File No. CIC/AD/A/2011/901506
Date of Hearing : October 31, 2011
Date of Decision : October 31, 2011
Parties:
Appellant
Shri Pankaj Bansal
GF84, JDA Colony,
Royalti Marg,
Bai Ji Ki Kothi, Jhalana Dungari,
Jaipur 302 04
Rajasthan
The Appellant was present.
Respondents
Railway Board
New Delhi
Represented by: Ms. Mamta Kandwal, JDE (GR)
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/901506
ORDER
Background
1. The Applicant filed his RTIapplication dated 14.02.2011 with the PIO, Railway Board, New Delhi
seeking information against 9 items all related to the Engineering Services Exam2009. It is his case
that despite his having qualified in the said examination, the public authority has not given him an
appointment. Since the Applicant did not receive any reply from the PIO, he made his first appeal to
the Appellate Authority on 22.03.2011. This appeal, too according to the Appellant, yielded no result.
The Appellant, therefore, filed the present petition before the Commission on 27.05.2011 against
deemed refusal of his RTIpetitions (i.e. RTIapplication and first appeal) by the Respondents.
Decision
2. During the hearing, the representative of the Respondents produced before the Commission a copy
of reply dated 18.05.2011 through which they had furnished the pointwise reply to the Appellant,
corresponding to his RTIapplication. The Appellant, on his part, while acknowledging the receipt of
said reply from the Respondents, stated that he is not satisfied with the information supplied to him
against item nos. 5 & 6 of his RTIapplication. The Appellant raised several doubts about the
information given to him against the said items of queries which the Respondents could not clarify in
the absence of the original records.
3. In view of the above, it is directed that the Appellate Authority should examine the Appellant’s request
for information (viz., item nos. 5 & 6) after giving a personal hearing to the Appellant and the PIO and
pass a speaking order in the matter within 4 weeks of the date of receipt of this order.
4. As regards delayed response to the Appellant’s RTIapplication by the PIO, it is directed that the PIO
shall show cause to the Commission why penalty should not be imposed upon him/her for his/her
failure to adhere to the time limit prescribed under the RTIAct. Returnable by 5.12.2011.
5. Appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Pankaj Bansal
GF84, JDA Colony,
Royalti Marg,
Bai Ji Ki Kothi, Jhalana Dungari,
Jaipur 302 04
Rajasthan
2. The Appellate Authority
Railway Board
M/o Railways
New Delhi
3. Public Information Officer
Railway Board
M/o Railways
New Delhi
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 PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding
the complaint. In the prayer, the Appellant/ Complainant may indicate, what information has not been provided.