In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000663
Date of Hearing : May 25, 2011
Date of Decision : May 25, 2011
Parties:
Appellant
Shri Ram Prakash Rajbhasha Asstt. II
Divisional Railway Manager's Office North Eastern
Railway Ashok Marg, Lucknow
Respondent
1. The Public Information Officer,
North Eastern Railway,
O/o the General Manager
Gorakhpur
Gorakhpur 273012
2. The Appellate Authority,
North Eastern Railway,
O/o the General Manager
Gorakhpur
Gorakhpur 273012
Represented by : Shri V K Gupta (Dy. G M)
Shri P K Srivastava ( Dy. CPO/APIO)
Information Commissioner : Mrs. Annapurna Dixit
_______________________________________________________________
Decision Notice
As given in the decision.
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000663
Date of Hearing : May 25, 2011
ORDER
Background:
1. The Applicant filed an RTI request dt.26.08.10 to the PIO, North Eastern Railway, Gorakhpur requesting
for information regarding various posts in the Rajbhasha Department as also the transfer policy in theDepartment and some other related information. The PIO replied on 28.10.10 giving the required
information except against item nos. 2 and 4. He stated that information requested in item nos. 2 and 4 did
not come under the purview of sec. 2(f) of The RTI Act. The applicant filed a first appeal dt.10.11.10 to the
Appellate Authority stating that the information against items 2,4,6, and 7 has not been provided. The
Appellate Authority replied dt.23.04.10 upholding the decision of the PIO and stating that all the required
information has already been given. Not satisfied with the decision of the Appellate Authority, the applicant
filed a second appeal dt.19.01.10 before CIC reiterating his request for the same.
Decision
2. During the hearing, the respondents submitted that there was no specific transfer policy for the Rajbhasha
Department and that information asked in item no. 4 was based on a hypothetical situation for which the
information was not available in the records for ready reference. The respondents also submitted that the
information sought in item no. 6 is about what would happen in the future the answer to which is also not
available in the records and hence the point falls outside the ambit of the RTI Act. As for the information
against item no. 7, it was noted that the same had already been provided.
3. The respondents are accordingly directed to provide a copy of the general transfer policy to the appellant,
since the same transfer policy is also applicable to the Rajbhasha Department. Information to be provided
by 25.6.11
4. Since the remaining has been provided, the appeal is accordingly disposed of.
(Annapurna Dixit) Information
Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Ram Prakash
Rajbhasha Asstt. II
Divisional Railway Manager’s Office
North Eastern Railway
Ashok Marg, Lucknow
2. The Public Information Officer,
North Eastern Railway,
O/o the General Manager
Gorakhpur
Gorakhpur – 273012
3. The Appellate Authority,
North Eastern Railway,
O/o the General Manager
Gorakhpur
Gorakhpur – 273012
4. Officer in charge, CIC