In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001644
Date of Hearing : October 10, 2011
Date of Decision : October 10, 2011
Parties:
Applicant
Shri Pramod Kumar Singh
Qtr No.85/A
Street No.23, CLW
Chittaranjan
Burdwan 713 331
The Applicant was present during the hearing.
Respondents
Chittaranjan Locomotive Works
Chittaranjan
Burdwan
Represented by : Shri A.P.Dey, CPIO & Dy.CPO(W)
Shri N.K.Sinha, CLA
NIC Studio, Burdwan
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001644
ORDER
Background
1. The Applicant filed an RTI Application dt.28.3.11 with the PIO, CLW seeking information on action
taken on his complaints dt.3.3.10 and 11.3.10. Shri A.P.Dey, CPIO replied on 7.4.11. With regard to
the complaint dt.3.3.10, he stated that relevant file has been taken back from the Vigilance
Department and that the complaint will now be dealt accordingly. With regard to the complaint
dt.11.3.10, he stated that the same is under investigation. The Applicant filed an appeal dt.30.4.11
with the Appellate Authority reiterating his request for the information. Shri Sunil Sharma, Appellate
Authority replied on 17.5.11. Being aggrieved with the reply, the Applicant filed a second appeal
dt.16.9.11 before CIC.
Decision
2. During the hearing, the Respondents submitted that preliminary investigation based on the complaint
has been completed by the vigilance section and that the report has been sent to the vigilance
Railway Board who in turn has again referred the matter for further investigation to the vigilance
section and that the same is under process. He added that once the investigation is completed, the
report will be submitted to the Railway Board Vigilance who in turn most probably will refer the matter
to CVC and after receipt of first stage advice from CVC, appropriate action will be taken.
3. The Commission after hearing the submission by the Respondents directs the PIO to formally inform
the latest status to the Appellant by 10.11.11. The Commission also recommends that the vigilance
section complete the investigation at the earliest and a final decision intimated formally to the
Appellant after completion of due process, preferably within the next three months since it is more
than 18 months since the investigation has commenced.
5. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Pramod Kumar Singh
Qtr No.85/A
Street No.23, CLW
Chittaranjan
Burdwan 713 331
2. The Public Information Officer
Chittaranjan Locomotive Works
Chittaranjan
Burdwan
3. The Appellate Authority
Chittaranjan Locomotive Works
Chittaranjan
Burdwan
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 the Commission’s decision, and (3) 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.