Central Information Commission Judgements

Mr.Rajesh Kumar Sud vs Ministry Of Railways on 21 February, 2011

Central Information Commission
Mr.Rajesh Kumar Sud vs Ministry Of Railways on 21 February, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                         File No: CIC/AD/A/2011/000122
                                                                                CIC/AD/A/2011/000155

Date  of Hearing :  February 21, 2011

Date of Decision :  February 21, 2011


Parties:

           Applicant

           Shri Rajesh Kumar Sud
           H.No.55, 1st floor
           Basistha pur Lane - 1
           Near Wireless Bus Stand
           Dispur
           Guwahati 781 006

           The Applicant was not present during the hearing.

           Respondents

           The Public Information Officer
           RITES Limited
           RITES Bhawan
           No.1, Sector­29
           Gurgaon

           Represented by :  Shri A.K.M.Sharma, PIO & Group General Manager




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice
                       In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2011/000122
                                                                                                CIC/AD/A/2011/000155


                                                        ORDER

Background

CIC/AD/A/2011/000122

1. The   Applicant   filed   an   RTI   application   dt.3.5.10   with   the   PIO,   RITES   seeking   the   name/s   and 

designation   of   Nodal   Officer/s   appointed  by  RITES  Management  to  finalize  the  various  pending 

issue/s.   Shri A.K.M.Sharma, PIO replied on 10.6.10 stating that nodal officer appointed by RITES 

management   to   finalize   various   issues   under   RTI   Act,   2005   is   Shri   A.K.M.Sharma   PIO/GGM 

(Marketing & Client Services).   The Applicant filed an appeal dt.7.7.10 with the Appellate Authority 

stating that as per RTI Act 2005, appointment of PIO in a Public Authority is mandatory u/s 5(1), 

within   one   hundred   days  of   the  enactment  of  Act,  as  such  the  PIO  can’t  be  said  to  be  RITES 

Management representative and requested that the name & Designation of the person (Nodal Officer) 

appointed by RITES Management as per rules/regulations/RITES Manual/Policy/SoP be provided 

along with   a copy of he order.   Shri Rahul Jha, Appellate Authority replied on 13.8.10 stating that 

Shri A.K.M.Sharma is the nodal officer appointed by RITES Management to finalize various issues 

under RTI.   He further added that a complaint Cell with Smt. S.K.Sharma, AGM(Admn.) as its in­

charge  has  recently  been  constituted vide order dt.25.5.10.   Being aggrieved with the reply, the 

Applicant filed a second appeal dt.18.10.10 before CIC.

CIC/AD/A/2011/000155

2. The Applicant filed an RTI application dt.3.5.10 with the PIO, RITES seeking the action taken report 

on his two letters dt.16.2.09 and 30.10.08.  Shri A.K.M.Sharma, PIO replied on 3.6.10 as follows:

‘Appropriate authorities in RITES had considered the matter and concluded that the news item on  

page 7 of issue­I of the RITES update Vol.1, 2008 on the subject project, is in order and the name(s)  

of the deserving officers have rightly been included in the news item.
It may be noted that no Action Taken Report (ATR) had been prepared

Not   satisfied   with   the   reply,   the  Applicant   filed  an  appeal   dt.7.7.10   with   the  Appellate   Authority 

reiterating   his   request   for   the   information.     Shri   Rahul   Jha,   Appellate   Authority   vide   his   order 

dt.13.8.10  upheld  the  decision  of the PIO.   Being aggrieved with the reply, the Applicant filed a 

second appeal dt.26.10.10 before CIC

Decision

CIC/AD/A/2011/000122

3. During   the   hearing,   Shri   Sharma,   Respondent   PIO   submitted   that   besides   him   who   has   been 

nominated as Nodal Officer to deal with issues related to RTI, the information about which   has 

already  been intimated to  the Appellant, there is no other officer who has been designated as Nodal 

Officer by RITES to finalize various pending issues.

4. The Commission after hearing the submission by the Respondent  directs the PIO to inform the same 

to the Appellant formally in writing  by 21.3.11 . 

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

CIC/AD/A/2011/000155

6. It is clear from the PIO’s reply and from the order of the Appellate Authority that no action has been 

taken on the two letters that have been sent to RITES by the Appellant. Since available information 

has been furnished and since it is  not clear what further information is required by  the Appellant, the 

appeal  is disposed of with the above observations   and the case closed at the Commission’s end .

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Rajesh Kumar Sud
H.No.55, 1st floor
Basistha pur Lane – 1
Near Wireless Bus Stand
Dispur
Guwahati 781 006

2. The Public Information Officer
RITES Limited
RITES Bhawan
No.1, Sector­29
Gurgaon

3. The Appellate Authority
RITES Limited
RITES Bhawan
No.1, Sector­29
Gurgaon

4. Officer Incharge, NIC