In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000477
Date of Hearing : April 25, 2011
Date of Decision : April 25, 2011
Heard through video conferencing
Parties:
Applicant
Shri Ramveer Singh Yadav
S/o Shri Bharatsingh Yadav
H.C 31
Chandanvan Phase - I
Mathura 281 001
Uttar Pradesh
The Applicant was present during the hearing.
Respondents
The Public Information Officer
North Central Railway
Divisional Railway Manager's Office
Jhansi Division
Jhansi
Represented by : Shri Sandeep Trivedi, PIO & Sr.DPO
Shri R.P.Paul, CLA
NIC Studio, Jhansi
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/2011/000477
ORDER
Background
1. The Applicant filed an RTI application dt.28.4.10 with the PIO, DRM Office, North Central Railway,
Jhansi seeking information against two points with regard to nonpayment of composite transfer
allowance due to him when he was transferred from DHO to MRA and then to IPPMU/NDLS . Shri
Sandeep Trivedi, PIO replied on 25.5.10 informing the Applicant that only IRPMU/NDLS can clarify
whether he is eligible for composite transfer allowance or not. Not satisfied with the reply, the
Applicant filed an appeal dt.30.8.10 with the Appellate Authority, while also seeking inspection of his
personal file. Shri Jyoti Prakash Pandey, Appellate Authority replied on 13.9.10 stating that
information as sought in the RTI application has already been furnished and that with regard to
inspection of personal file sought at the appeal stage, a letter has already been written by DRM(P) to
SPO, Rail Spring Workshop, Sithouli on 7.9.10, Being aggrieved with the reply, the Applicant filed a
second appeal dt.20.12.10 before CIC.
Decision
2. During the hearing, when the Commission suggested that the Appellant be allowed to inspect his
personal files the Appellant produced before the Commission, a letter written by him dt.20.9.10
addressed to ADRM indicating that he was shown only the files relating to 2010 whereas he is
seeking the information related to the year 2008 and prayed that penalty be imposed on the PIO for
deliberately keeping away the file of 2008 containing the required information although he had
asked for it..
3. The Commission after hearing the submissions of both sides directs the PIO to allow the Appellant to
inspect all personal files relating to his transfer for the period 2008 onwards on a mutually
convenient date and to provide him with attested copies of documents required by him, free of cost.
The exercise to be completed by 25.5.11. The ADRMJhansi to also explain to the Commission in
writing by 15 May, 2011, with a copy to the Appellant as to why, as alleged by the Appellant , the
files of 2008 had been deliberately kept away from the Appellant when he visited the office to inspect
the same.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Ramveer Singh Yadav
S/o Shri Bharatsingh Yadav
H.C 31
Chandanvan Phase – I
Mathura 281 001
Uttar Pradesh
2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi
3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi
4. Officer Incharge, NIC