In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/1443
Date of Hearing : November 15, 2011
Date of Decision : November 15, 2011
Parties:
Applicant
Shri Rajendra Prasad Shukla
Retd. Station Master,
Belatal Village Char,
Enchwara,
Distt Chitrakoot,
Uttar Pradesh
The Applicant was present for the hearing.
Respondent(s)
1. North Central Railway,
Headquarters Office,
B Block, GM Office,
Subedarganj,
Allahabad
Represented by : Shri S.S.Negi, DGM/G, NCR, HQ.
2. North Central Railway,
Divisional Railway Manager's Office,
Jhansi Division,
Jhansi
Represented by : Shri Sandip Trivedi, PIO & Sr.DPO
Shri R.P.Pal, CLA
Shri M.S.Meena, Ch.OS
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/1443
Adjunct to the captioned CIC Order dt.3.12.10
Background
1. The Decision in the captioned order is reproduced below
2. During the hearing the Respondent submitted that the RTI application relates to his promotion from
1.3.1003 which the Appellant has been demanding . He stated that in this connection the Appellant
had filed a case in the CAT, Allahabad which was dismissed and that another case is pending in the
High Court of Allahabad. He also stated that all the available information has been provided to the
Appellant and that the Appellant had been requested on 19.10.2010 an on 22.11.2010 to visit the
office and inspect all the relevant files and also clarify any doubts he has from the PIO. However, the
Appellant did not turn up at the office.
3. The Commission after hearing both sides directs the PIO to allow inspection of all relevant files
dealing with his (the Appellant’s) promotion by the Appellant and to provide him with copies of
documents and file notings required by him. The PIO is also directed to hold a personal hearing with
th
the Appellant on Monday, 13 December, 2010 at 10.00 a.m. when the Appellant visits the office for
inspection of files.
2. The Commission received a petition dt.10.1.11 from the Appellant complaining about noncompliance
by the PIO with the CIC’s decision. The Commission, therefore, decided to hold a hearing on
15.11.11 to hear both sides and accordingly notices were issued to both parties.
Decision
3. During the hearing, the Respondents from Jhansi Division submitted that the Appellant had inspected
the file as directed by the Commission on 13.12.10 and had acknowledged the same in writing and
that the Appellant is aggrieved because the document he was looking for was not in the file. He
added that Appellate Authority had passed a speaking order on 29.4.11. The Appellant, on his part
stated that the Respondents had shown him only his personal file and had not shown him the
relevant file relating to the promotion of one Shri.Rup Lal as it also relates to his own promotion.
4. The Commission ACCORDINGLY directs the PIO to allow the Appellant to ALSO inspect the file
relating to the promotion of Shri Rup Lal and to provide him with attested copies of file notings
/documents identified by him, free of cost , within 20 days from the date of hearing.
5. The complaint is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Rajendra Prasad Shukla
Retd. Station Master,
Belatal Village Char,
Enchwara,
Distt Chitrakoot,
Uttar Pradesh
2. The Public Information Officer
North Central Railway,
Headquarters Office,
B Block, GM Office,
Subedarganj,
Allahabad
3. The Public Information Officer,
North Central Railway,
Divisional Railway Manager’s Office,
Jhansi Division,
Jhansi
4. Officer Incharge, NIC