Central Information Commission Judgements

Mr.Ramnarayan vs Ministry Of Railways on 5 May, 2011

Central Information Commission
Mr.Ramnarayan vs Ministry Of Railways on 5 May, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                  File No: CIC/AD/A/2011/000254

Date  of Hearing :  May 5, 2011

Date of Decision :  May 5, 2011


Parties:

           Applicant

           Shri Ram Narayan
           Village - Kathaudi
           PO - Launda
           Chandauli
           Uttar Pradesh

           The Applicant was present at NIC Studio, Varanasi.

           Respondents



           The Public Information Officer
           East Central Railway
           Divisional Railway Manager's Office
           Mughalsarai Division
           Mughalsarai

           Represented by : Shri M. Prasad, PIO
                                     Shri L.K.Rai, Ch. OS

                                     ­   NIC Studio, Varanasi

Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 DECISION  NOTE



As given in the decision
                       In the Central Information Commission 
                                                            at
                                                    New Delhi

                                                                                         File No: CIC/AD/A/2011/000254


                                                         ORDER

Background

1. The Applicant filed an RTI application dt.21.4.10 with the PIO, East Central Railway, Mughalsarai 

seeking  information  against  three points with  regard  to employees who had retired  from service 

during the period 1.1.06 to 31.8.08 after completing 10/20 years of service but less than 33 years of 

service.     The   PIO   replied   on   2.7.10   furnishing   the   information.     The   Applicant   filed   an   appeal 

dt.15.7.10   with   the   Appellate   Authority  complaining  that  information  has  been  supplied  after  the 

mandatory time period.  Shri Naveen Kumar Sinha, Appellate Authority replied on 29.7.10 explaining 

that  the PIO vide his letter dt.18.5.10 had asked him(Appellant)  to  deposit Rs.96/­ towards supply of 

48 pages of information and that the amount was received only on 7.6.10  after which  the reply to the 

RTI application was provided,  well within the time limit. The AA contended that  there is no provision 

for refund of fees deposited under RTI Act.   Being aggrieved with the reply, the Applicant filed a 

second appeal dt.25.10.10. before CIC.

Decision

2. The Commission on review of the documents placed on record and after hearing both sides sets 

aside the order of the Appellate Authority and directs the PIO to refund the amount deposited by the 

Appellant since the information was supplied on 2.7.10 after completion of  the mandatory time period 

given in the RTI Act after excluding the date of dispatch of intimation of fees(18.5.10) and receipt of 

money(7.6.10) as per Section  7(3)(a) of the RTI Act.  The   amount may be returned to  the Appellant 

by 5.6.11 and the Appellant to submit a compliance report to the Commission by 12.6.11.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Ram Narayan
Village – Kathaudi
PO – Launda
Chandauli
Uttar Pradesh

2. The Public Information Officer
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai

3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai

4. Officer in charge, NIC