Central Information Commission Judgements

Mr. Rajiv Karn vs N.F.Railway on 9 June, 2009

Central Information Commission
Mr. Rajiv Karn vs N.F.Railway on 9 June, 2009
                  CENTRAL INFORMATION COMMISSION
                      Club Building, Old JNU Campus,
                    Opposite Ber Sarai, New Delhi -110067
                                   Tel: + 91 11 26161796

                                               Decision No. CIC/SG/A/2009/000896/3622
                                                      Appeal No. CIC/SG/A/2009/000896

Relevant Facts

emerging from the Appeal:

Appellant                          :       Mr. Rajiv Karn
                                           Teja Tola,ward no 4,
                                           Katihar,
                                           Bihar--854105

Respondent                         :       Dr.S.V.Janbandhu
                                           Pubic Information Officer,
                                           N.F.Railway
                                           Katihar, Bihar.

RTI application filed on           :       19/01/2009
PIO replied                        :       16/02/2009 & 23/04/2009
First appeal filed on              :       19/02/2009
First Appellate Authority order    :       not mentioned
Second Appeal filed on             :       25/04/2009

Information sought:

With reference to Mr. Dilip Kumar Shah, T.T.E. in Katihar Rail Mandal, the information is
sought as to where he was present on the following dates
11/03/1998,18/03/1998,03/08/1998,31/08/1998,12/10/1998,12/11/1998,10/12/1998,01/02/19
99, 12/07/1999, 21/08/1999, 18/12/1999, 12/05/2003, 30/03/2004, 25/12/2005, 29/12/2006.

PIO’s Reply:

Reply was received after the first appeal was filed.
The information sought is provided.

The PIO enclosed letter dated 01/04/2009 of the APO/III. The enclosed letter stated the
following:

S.NO. Information sought PIO’s Reply
(Reply received after first appeal)

1. 01/03/1998 1 to 7 not available and destroyed as per Rule
18/03/1998 at IX at SN-91&94 is attached for ready
03/08/1998 reference.

31/08/1998
12/10/1998
12/11/1998
10/12/1998

2. 01/02/1999, Present as per bill (SN-152 in the bill)

3. 12/07/1999, Present as per bill (SN-159 in the bill)

4. 21/08/1999, Present as per bill (SN-159 in the bill)

5. 18/12/1999 Not traceable after exhaustive search

6. 02/05/2003 Present as per M/Roll

7. 30/03/2004 Present as per M/Roll

8. 25/12/2005 Present as per bill

9. 26/12/2005 Present as per bill

10. 29/01/2006 present as per M/Roll

Grounds for First Appeal:

Not enclosed.

Order of the First Appellate Authority:
Not mentioned

Grounds for Second Appeal:

The information sought has not been given.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Dr.S.V.Janbandhu, PIO
The PIO states “the information was searched and whatever information was available was
provided to the appellant on 16/02/2009. Subsequently information was provided on
23/04/2009 & 06/06/2009 and on 06/06/2009 all the information required by the appellant
was supplied by me. The information which was available in the personnel branch and with
the CTTI’s office was made available initially. Due to gauge conversion in KIR-JBN section
including Katiar Yard Remodeling a lot of records were shifted from CTTI’s office to the
Commercial Store. After exhaustive search in the commercial store, attendance registers
pertaining to 1998 & 1999 were retrieved and accordingly all the information as desired by
the appellant was made available to the appellant.” The delay appears to have been caused by
reasonable grounds.

Decision:

The appeal is allowed.

The information has been provided to the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
9 June 2009

(In any correspondence on this decision, mention the complete decision number.)
SK