Central Information Commission Judgements

Mr.R D Gupta vs Ministry Of Railways on 26 July, 2010

Central Information Commission
Mr.R D Gupta vs Ministry Of Railways on 26 July, 2010
                              Central Information Commission


                                                                                            CIC/AD/C/2010/000561
                                                                                              Dated July 26 , 2010



Name of the Applicants                             :    Mr. R D Gupta 


Name of the Public Authority                       :    Northern Railway, New Delhi




Background

1. The Applicant filed an RTI application dated 01.08.2009 seeking information from the O/o the 

Chief Administrative Officer/IT, IRCA Building, New Delhi seeking information as follows:

1.   Investigation/action   with   respect   to   letter   No.   NDC   R/E­35/PC/9/09   dated   12.02.2009 

addressed to the Sr. Divisional Comml. Manager N.R. DRM Office, Moradabad;

2.  Action taken with respect to letter dated 10.04.2009;

3.     Investigation/action   with   respect   to   the   complaint   registered   by   the   Complainant   on 

28.11.2008 in the Shahjahanpur station under the Northern Railway;

4.   Whether copy of the Complaint dated 02.12.2008 had been received at the office of the 

Minister of Railways and if so, whether any action had been initiated in this regard?

2. The Assistant Commercial Manager (G) replied by letter dated 07.09.2009 returning the original 

Postal Order since the same had been wrongly addressed to the Information officer, CAO/IT, 

IRCA   Building,   New   Delhi.   The   Complainant   was   advised   to   resend   the   same   in   favour   of 

FA&CAO, Northern Railway, Baroda House.      

3. Feeling aggrieved by the response of the Public Authority, the Applicant approached the Central 

Information Commission on 18.12.2009 contending that the Assistant Commercial Manager (G) 

instead of returning the Postal order could have himself forwarded/redirected the same to the 

correct/appropriate   authority.   Hence   the   Complainant   sought   appropriate   action   by   the 

Commission in this regard.

Decision

4. The case was registered in the Commission as a Complaint instead under Section 18 (1) (e) of 

the RTI Act 2005. Perusal of the records of the case indicate that it is a simple case where because of 

incorrect   address   on   the   Postal   Order   (PO),   the   case   is   yet   to   reach   the   appropriate   custodian   of 

information. Since the PO has already been returned, therefore, the Complainant is advised to re­file his 

RTI application at the correct address as indicated by the Assistant Commercial Manager (G) in his 

communication dated 07.09.2009. However, the Assistant Commercial Manager (G) is also warned that 

such act of returning the application would be construed as shirking of his responsibility and failure to 

deliver his duty as a Public officer. Therefore, the Assistant Commercial Manager (G) must act with 

more   diligence   and   in   terms   of   the   provisions   of   the   RTI   Act   2005,   in   future   while   handling   RTI 

applications.  

5. The Complaint is disposed of on the above terms.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Mr. R D Gupta
463­Khirni Bagh
Saharanpur, 
UP – 242 001

2. PIO
Northern Railway
Baroda House, 
New Delhi

3. Officer incharge, NIC

4. Press E Group, CIC