Central Information Commission Judgements

Mr.R Venkataraman vs Ministry Of Railways on 15 July, 2011

Central Information Commission
Mr.R Venkataraman vs Ministry Of Railways on 15 July, 2011
                         In the Central Information Commission 
                                                     at
                                              New Delhi

                                                                           File No: CIC/AD/A/2011/001044



Date  of Hearing :  July 15, 2011

Date of Decision :  July 15, 2011


Parties:

           Applicant

           Shri R. Venkataraman
           No.13, Pillaiyar Koil Street
           'Gayathri Flats'
           Krishna Nagar
           Pammal
           Chennai 600 075

           The Applicant was heard through audio conferencing.

           Respondents



           North Western Railway
           Headquarter Office
           Hasanpura Road
           Jaipur

           Represented by : Shri Subash Rawat, PIO
                                    Shri Dilip Vayas, Dy.CPO
                                    Shri M.K.Sharma, APIO




                          Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                      In the Central Information Commission 
                                                            at
                                                   New Delhi

                                                                                          File No: CIC/AD/A/2011/001044



                                                         ORDER

Background

1. The   Applicant   filed   an   RTI   application  dt.20.12.10   with  the  PIO,  North  Western   Railway,  Jaipur 

seeking the following information:

i) Certified   copies   of   the   correspondences  exchanged   between   NWR  and  Railway  Board  

relating to the disciplinary case of Shri G.L.Goel

ii) Certified copies of the correspondences exchanges between NWR and SR relating to the  

disciplinary case of Shri G.L.Goel

iii) Certified   copies   of   all   the  noting  files   in   NWR  relating  to   the  disciplinary  case  of   Shri  

G.L.Goel.

iv) Certified copy of the remarks of the GM, NWR on the findings of the Enquiry Officer relating  

to the disciplinary case of Shri G.L.Goel

v) Certified copy of the remarks of the Vigilance Department(which enquired into the case of  

Shri Goel

vi) Certified copy of the Penalty Advice (imposing penalty on Shri Goel) issued by competent  

authority.

Dissatisfied with the denial of information u/s 8(1)(h) by the PIO vide his letter dt.21.1.11 and also on 

not having received  any reply from the Appellate Authority in response to his first appeal dt.25.1.11, 

the Applicant filed his second appeal dt.18.3.11 before CIC.

Decision

2. During the hearing, the Respondent submitted that the Appellate Authority had disposed off the first 

appeal vide his order dt.17.2.11 by upholding the decision of the PIO.   He added that since the case 
against Shri Goel is now closed, they are willing to provide the information and sought time since the 

files had to be obtained from the Railway Board.  

3. The   Commission   accordingly   directs   the  PIO  to   provide  complete  information  as  sought   by   the 

Appellant in his RTI application free of cost by 15.8.11 and the Appellant to submit a compliance 

report  to  the  Commission  by  22.8.11. The Appellant when informed about the decision over the 

telephone expressed his satisfaction. 

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri R. Venkataraman
No.13, Pillaiyar Koil Street
‘Gayathri Flats’
Krishna Nagar
Pammal
Chennai 600 075

2. The Public Information Officer
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

3. The Appellate Authority
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

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.