Central Information Commission Judgements

Mr.R Visweswarareddy vs Ministry Of Railways on 5 April, 2010

Central Information Commission
Mr.R Visweswarareddy vs Ministry Of Railways on 5 April, 2010
                        Central Information Commission

                                                                                              CIC/AD/A/2010/000142
                                                                                                 Dated 5th April, 2010


Name of the Applicant                                  :     MR. R VISWESWARA REDDY



Name of the Public Authority                           :     MINISTRY OF RAILWAYS,NEW DELHI


Background

1.  The Applicant filed his RTI request on 24.06.09 with the Dy. Director (PG) & APIO. He wanted   to 

know  :

a)  Whether the Railway Vigilance has got any jurisdiction to investigate into the cases pertaining to 

the Railway Employees Cooperative Credit Societies particularly against the Directors elected by 

its shareholders whereas the competent authority being the central registrar under the Ministry of 

agriculture & cooperation, New Delhi.

b)   Whether   the  Railway   Vigilance  has  got  any  authority/jurisdiction  to  investigate  into  the  cases 

pertaining to the Railway Employees Cooperative Credit Societies against the Secretary/Deputy 

Secretary being the officials sent on deputation by the Railways.

2. The PIO replied on 07.08.09 enclosing the reply from the Directorate dated 19.07.09 stating that what 

is being sought by the Applicant is an opinion which does not come within the definition of information 

under the RTI Act. Not satisfied with the reply the Applicant filed his First Appeal 07.09.09 stating that 

the CPIO, Railway Board has denied him  the information. He also stated that there are around 25 

railway employees cooperative credit societies spread all over zonal Railways and their functioning is 

controlled by State/Central Register of Cooperative Societies. The Railway Board which is the apex 

decision making body for the Indian Railways must give clear cut clarification/directions on the policy 

letters issued by them and any ambiguity in this regard may result in chaos and the Zonal Railways 

may take individual decisions defeating the very concept of unity of command i.e. the Railway Board. 

In the light of the above position the Applicant submitted that he is well within his right in seeking this 

information in terms of Section 2(f) & (j) of the RTI Act, 2005 and that the requested information 

should  be given to him so that there will be clarity of jurisdictions between the Railways vs. Railway 

Employees Cooperative Credit Societies. On not receiving any reply from the Appellate Authority, the 

Applicant filed his Second Appeal before the Commission seeking the information once again. 

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

for 5th April, 2010.

3. Mr. D S Parida, US(A)III for CPIO, Mr. Vikash Purwar, Dy. (Vig.)M cum deemed PIO, Mr. J. Srinivas, 

Exe. Dir(Vig)(A) cum Nodal Officer and Mr. R. Subramanian, JOVIG represented the Public Authority. 

4. The Appellant was not present during the hearing.

Decision

5. The  Respondent  submitted   that  CAT,  Hyderabad  and  also  High  Court  of  Andhra  Pradesh  have 

already   passed   orders   indicating   that   vigilance   department   has   jurisdiction   to   investigate   into   the   cases 

pertaining   to   the   Railway   Employees   Cooperative   Credit   Societies   and   particularly   against   the   Directors 

elected   by   its   shareholders.   The   respondent   also  confirmed  the   fact  the  vigilance   department   is   already 

enquiring   into   matters   related   to     cases   against   the   Secretary/Deputy   Secretary   of   Railway   Employees 

Cooperative Credit Societies. In the light of the submission of the Respondent the Commission directs the PIO 

to provide copy of Hyderabad CAT’s order to the Appellant by 30.04.2010 and also to   provide the factual 

information giving the factual position in respect of the information sought by the Appellant. With regard to 

point   3   in   the   Second   Appeal,   the   Commission   holds  that  additional   information   is   being   sought   by   the 

appellant   at   the   appeal   stage   and   advises   the   Appellant   to   seek   the   information   through   a   fresh   RTI 

application.

6. The appeal is accordingly disposed of. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Cc:

1. Mr.  R Visweswara Reddy
Managing Director
SCRECSS Ltd.

Himmatnagar
Secunderabad – 500 025.

2. The PIO
Ministry of Railways
CPIO­II, Railway Board
Rail Bhawan
Raisina Road
New Delhi.

3. The Appellate Authority
Ministry of Railways
O/o the Advisor (Staff) 
Railway Board
Rail Bhawan
Raisina Road
New Delhi.

4. Officer in charge, NIC

5. Press E Group, CIC