In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/000970
Date of Decision : Oct 11, 2011
Parties:
Complainant
Mr. Raj Kumar
S/o Sh. Jagdish Mehto
Gram and Post - Behedi
R K Footwear,
District Darbhanga
Bihar
Respondent
CPIO,
O/o Chief Personnel Officer
East Central Railway,
Hajipur,
Bihar
Information Commissioner(s) : Mrs. Annapurna Dixit
_______________________________________________________________
In the Central Information Commission
at
New Delhi
CIC/AD/C/2011/000970
Background
1. The instant case was initiated with the filing of the RTI application dated 01.11.2010 by the
Applicant seeking information about Divisional enquiry and whether documents submitted for
Forensic examination for any pending Court case are considered valid and authentic etc.
2. The PIO transferred the RTI application under Section 6 (3) of the RTI Act 2005 to the administration
Department vide communication dated 15.11.2010 and requested the concerned PIO to provide
the information directly to the Applicant. The PIO, Administration wrote back to the PIO, Personnel
Department vide letter dated 09.12.2010 stating that the General Manager, Vigilance had
commented that the matter does not involve any vigilance related query but relates to rules and
policies and hence the application was redirected to the PIO, Personnel Department to address the
query at his end.
3. After a lapse of sufficient time, when no response nor information could be received, the aggrieved
Applicant approached the Central Information Commission filing instant Complaint dated
29.04.2011 reiterating his grievance.
Decision
4. In view of the facts and circumstances of the case, it is evident that the Complainant is aggrieved
by non supply of information and also by the delay caused. The Commission issues a Show Cause
notice upon the PIO, Personnel Department, East Central Railway, Hajipur for the inordinate delay
in responding to the redirected application after 09.12.2010. It is also directed to the PIO,
Personnel Department to furnish information against the query of the Complainant by 25th Nov
2011. It is further informed that in the event of failure to respond to the Show Cause notice by 25th
Nov 2011, the Commission shall proceed with the penalty proceedings based on the records
available.
5. The case is disposed on the above terms.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Mr. Raj Kumar
S/o Sh. Jagdish Mehto
Gram and Post – Behedi
R K Footwear,
District Darbhanga
Bihar
2. CPIO,
O/o Chief Personnel Officer
East Central Railway,
Hajipur,
Bihar
3. Officer in Charge, NIC