Central Information Commission Judgements

Mr.Ramchandrachoudhary vs Ministry Of Railways on 22 April, 2010

Central Information Commission
Mr.Ramchandrachoudhary vs Ministry Of Railways on 22 April, 2010
                              Central Information Commission

                                                                                                 CIC/AD/A/2010/000272
                                                                                                    Dated April 22, 2010


Name of the Applicant                                    :     Shri Ramchandra Choudhary


Name of the Public Authority                             :     DRM Office
                                                               North Western Railway
                                                               Jodhpur



Background

1. The   Applicant   filed   his   RTI   application   dt.23.7.09   with   the   PIO,   DRM   Office,   Jodhpur   seeking 

information against 3 points regarding weekly and compensatory rest for the Loco pilot and Asst. 

Loco Pilot of goods train for the period 1.1.09 to 23.7.09 along with names and other details. The PIO 

replied on 21.8.09 enclosing the point wise information furnished by Shri Kailash Panwar, Sr.DPO 

vide his letter dt.30.7.09 comprising  4 pages of information.   Not satisfied with the information  the 

Applicant filed an appeal dt.10.9.09 with the Appellate Authority stating that information provided is 

not  relevant to  the information sought.   On not receiving any reply, the Applicant filed a second 

appeal dt.28.12.09 before CIC stating that the information provided is wrong.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for April 22, 

2010.  

3. Shri   Ashok   Kumar   Mehta,   APIO   and   Shri   Manish   Rajvanshi,   Sr.DME   represented   the   Public 

Authority.

4. The Applicant was present during the hearing.

Decision

5. The Respondent submitted that the Appellant had visited the office on 7.10.09 and had inspected the 

relevant  register  and  copies  of   documents required by him were provided. When the Appellant 

complained during the hearing that  information about compensatory rest was not provided and that 

the concerned register was not shown to him, the Respondent replied that there is only one register 

which gives details of both weekly and compensatory rest given to the employees.  The Appellant, 

however, pointed out that the single register does not provide details of compensatory rest and that 
from the handwriting it seems that the register was prepared by a single person who sat and entered 

all the details at one go, after he filed the RTI application. 

6. The Commission after hearing the submissions made directs the PIO with the powers vested on it 

under Section 18(2) of the RTI Act to have an enquiry conducted in the matter of the backdated 

entries in the register after the RTI application was filed, with the help of a hand writing expert, fix the 

responsibility and take disciplinary action against the person/s concerned, by 1st  June, 2010. The 

copy of the enquiry report along with information on the action taken on the officer responsible for this 

to be intimated to both the Appellant and the Commission. 

7. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy. Registrar

Cc:

1. Shri Ramchandra Chaudhary
H.No.17/618
Chaupasani
Housing Board
Jodhpur

2. The PIO
North Western Railway
Divisional Railway Manager’s Office
Jodhpur Division
Jodhpur

3. The Appellate Authority
North Western Railway
Divisional Railway Manager’s Office
Jodhpur Division
Jodhpur

4. Officer incharge, NIC

5. Press E Group, CIC