Central Information Commission Judgements

Mr.Parmeshwar Paswan vs Ministry Of Railways on 4 May, 2010

Central Information Commission
Mr.Parmeshwar Paswan vs Ministry Of Railways on 4 May, 2010
                         Central Information Commission

                                                                            CIC/AD/A/2010/000356
                                                                                 Dated May 4, 2010



Name of the Applicant                         :      Shri Parmeshwar Paswan


Name of the Public Authority                  :      DRM Office
                                                     East Central Railway
                                                     Danapur


Background

1. The Applicant filed his RTI application dt.17.8.09 with the PIO, East C entral   Railway, 

Danapur requesting for the following information:

i) who is the custodian of H.S.D.Oil of work shop Foreman, Danapur and also to 

supply the relevant rule relating responsibility of short/excess or maintenance of the store 

of H.S.D.Oil

ii) who is responsible for proper accountal and upkeep of all Store Materials, Store 

Depot as similar to the Store of H.S.D.Oil.

The PIO replied on 11.11.09 enclosing the point wise information dt.4.11.09 furnished by 

Sr.DE (Coord). Not satisfied with the reply, the Applicant filed an appeal dt.23.11.09 with 

the Appellate Authority. On not receiving any reply, he filed a second appeal dt.28.1.10 

before CIC requesting the Commission for cancellation of D&AR proceedings..

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing on 

May  4, 2010.  

3. Shri Manoj Kumar, PIO  represented the Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. The Respondent Shri Manoj Kumar submitted that that during a check on 12 & 13.11.03, 

the ground balance of HSD Oil was found short as compared to the corresponding book 

balance   and   the   Appellant   was   held   responsible   and   D&AR   proceedings   had   been 

initiated against him. The Respondent   also added that it is the Appellant’s contention 

that he has been falsely accused as the person responsible for stores is some one else 

whereas he is only a head clerk and not dealing directly with the oil.   The Respondent 

further added that the Appellant is free to approach the Appellate Authority for waiver of 

the   penalty   imposed   upon     him   and   that   RTI   is   not   the   forum   for   redressal   of   his 

grievance.

6. The Commission after hearing the submission of the Respondent   holds that the   relief 

being sought by the Appellant from the Commission is outside the ambit of the RTI Act, 

and   advises   the   Appellant     to   approach   the   Appellate   Authority   as   advised   by   the 

Respondent for waiver of the penalty imposed upon him.  The appeal is rejected.

7. The case is closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Parmeshwar Paswan
Head Clerk
Under Sr. Section Engineer (Bridge)
East Central Railway, Danapur

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

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

4. Officer incharge, NIC

5. Press E Group, CIC