In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000963
Date of Hearing : July 4, 2011
Date of Decision : July 4, 2011
Parties:
Applicant
Shri Rohtas Singh
H.No.738
Ajay Nagar
Rewari
Haryana
The Applicant was present during the hearing
Respondents
Northern Railway
Headquarters Office
Baroda House
New Delhi
Represented by : Shri Jagjit Singh, Sr.DMM, NR, Delhi Divn.
Shri S.K.Mishra, DOM, NR, Delhi Division
Shri Rakesh Tyagi, DGM/Law, NR HQ
Shri M.R.S.Yadav, APIO, NR HQ
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000963
ORDER
Background
1. The Applicant filed an RTI Application dt.22.6.10 with the PIO, Northern Railway HQ seeking
information against six points including the following:
i) Policy decision of Railway Board as referred in item No.2 of PIO’s letter dt.1.7.09
ii) Letter of equalization of kilometers of crew guards of Division/Zones
The PIO(Operating) replied on 6.8.10 enclosing the information against six points. Not satisfied with
the reply, the Applicant filed an appeal dt.22.8.10 with the Appellate Authority commenting on the
reply provided. The Appellate Authority vide his order dt.13.10.10 directed the PIO to provide
attested copy of the Railway Board’s letter as sought in item (1) of the application and also to give
clear reply in respect of each sub item of item (6) of the application. He added that no information
has been sought against points 3 and 5 while available information has been provided against points
2 and 4. The PIO(Operating) vide his letter dt.4.11.10 complied with the Appellate Authority’s order.
Being aggrieved with the reply, the Applicant filed a second appeal dt.29.1.11 before CIC seeking
correct information.
Decision
2. During the hearing, the Commission reviewed the point wise information.
Points 1 & 2
Information against these points has been provided as available on record.
Point 3
No information has been sought against these point as defined u/s 2(f) of the RTI Act.
Point 4 and 5
Information sought relates to grievance of the Appellant against the PA for not implementing the Rly.
Board’s letter dated 9.3.07 regarding train working between JaipurRewariDelhi by NWR HQs Crew
Guards . The Appellant is advised to approach an appropriate mechanism for redressal of his
grievance.
Point 6
The Commission noted that available information has been provided.
3. Since there is no information to be authorized for disclosure, the case is closed at the Commission’s
end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Rohtas Singh
H.No.738
Ajay Nagar
Rewari
Haryana
2. The Public Information Officer
Northern Railway
Headquarters Office
Baroda House
New Delhi
3. The Appellate Authority
Northern Railway
Headquarters Office
Baroda House
New Delhi
4. Officer in charge, NIC