Central Information Commission Judgements

Mr.R Selvaraj vs Ministry Of Railways on 13 May, 2010

Central Information Commission
Mr.R Selvaraj vs Ministry Of Railways on 13 May, 2010
                      Central Information Commission

                                                                                      CIC/AD/A/2010/000384
                                                                                          Dated May 13, 2010


Name of the Appellant                                 :    Mr. R. Selvaraj


Name of the Public Authority                          :    Southern Railway, Trichi


Background

1. The   Applicant   filed   his  RTI   Request   on   25.08.2009,   with   the   PIO,   Southern   Railway, 

Trichi, requesting for a  the Service Register of Mr. K. Natrajan, Rivetter Gr. II. The PIO 

replied on 19.10.2009 stating that the application has been referred to DPO, S. Railway, 

Tiruchirapalli   dated   27.08.2009     and  is    being  processed  at   their  level.   On  receipt  of 

requisite   information   from   them,   the   same   will   be   disseminated   to   the   Applicant.   Not 

satisfied with the reply, the Applicant  filed his First Appeal on 22.10.2009 stating that no 

information   has   been   received   by   him.   The   First   Appellate   Authority   replied   on 

27.11.2009 enclosing the reply provided by the DPO, S Railway who in his letter dated 

27.11.2009 stated that the Service Register of Mr. K. Natrajan cannot be provided as it is 

kept under a   Fiduciary Capacity with the Divisional Office as per provision of RTI Act, 

2005. Being aggrieved with this reply, the Applicant  filed his Second Appeal before the 

Commission on 07.02.2010 stating that the service Register of an employee of Southern 

Railway is not held by the Authority in his Fiduciary Capacity, as he is not a Trustee so 

far as the Register is concerned. By screening the Service Register from the public glare, 

the PIO is shielding not only the employees but also his employer.                                 

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

for May 13, 2010.  

3. Mr.   Tamil   Hasan,   APO   cum   APIO   represented   the   Public   Authority   and   was   heard 

through video conferencing. 

4. The Appellant was present for the hearing at the NIC studio.

 Decision

5. The Commission after hearing both sides, directs the PIO to provide a copy of Service 

Register after severing U/s 10 (1) of the RTI Act, 2005, those parts which are exempt 

from disclosure under Section 8(1) of the Act. This information may be provided to the 

Appellant by 11.06.2010   

    

6. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr. R. Selvaraj,
No. 4/39, North Street,
Edamalaippatti,
Tiruchirapalli,
Tamil nadu­ 620012

2. The Public Information Officer,
South Railway,
Divisional Railway Manager’s Office,
Commercial Branch,
Tiruchchirapalli­ 620001

3. The Appellate Authority,
South Railway,
Divisional Railway Manager’s Office,
Commercial Branch,
Tiruchchirapalli­ 620001 

4. Officer in charge, NIC

5. Press E Group, CIC