Central Information Commission Judgements

Mr.Roshan Lal Patel vs Ministry Of Railways on 2 August, 2011

Central Information Commission
Mr.Roshan Lal Patel vs Ministry Of Railways on 2 August, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001145
                                                                                                          



Date  of Hearing     :  August 2, 2011

Date of Decision     :  August 2, 2011



Parties:

           Applicant

           Shri Roshanlal Patel
           H.No. 158/1­K,  Rajruppur
           Allahabad
           UP.

           Applicant was  not present.



           Respondent(s)

           Ministry of Railway
           EDPC­1 & PIO - VII
           Railway Board
           Rail Bhawan
           New Delhi.

           Represented by   :                Shri N P Singh,  M/o Railways
                                             Ms.  Sharda Jain,.



                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                                In the Central Information Commission 
                                                                 at
                                                        New Delhi
                                                                                                                              
                                                                                             File No: CIC/AD/A/2011/001145
                                                                       ORDER

Background

1. The RTI Application dated   9.7.2010 was filed by the Applicant with the PIO, Ministry of Railways, 

Railway   Board,   New   Delhi   seeking   copies   of   directions   of   Railway   Board   in   connection   with 

implementation of the judgment of the Supreme Court in the case of Ms.Anuradha Mukherjee with 

respect  to     Paras   13.7,  14   and  15    regarding Inter­se­seniority.   The PIO  replied  on 23.7.2010 

enclosing the information against 5 points provided by the Dy.Director, Pay Commission. Not satisfied 

with this reply the Applicant filed his first appeal on 26.11.2010 stating that he has not been provided 

the required  documents against point 1 to 4 and that  documents provided against point 5 are wrong 

and false.   On not receiving any reply from the Appellate Authority the Applicant filed his second 

appeal before the Commission seeking information once again and stating that he has not  asked for 

any advice or suggestion.

Decision. 

  

      2. During   the   hearing  the  Respondent  submitted that  as such  there are no  separate particular   or 

specific directions issued by the Railway Board with regard to implementation of paras 13.7,  14 of 

the Supreme Court     Judgment.   With regard to para 15 of the Judgment also   there is no such 

information available in the records as sought by the Appellant. on records.  As for point 5 it has been 

noted that the information has been provided to the Appellant.

     3. The Commission accordingly directs the PIO  to formally inform the Appellant in writing about the non 

availability of specific/particular directions as sought by the Appellant in points 1, 2,3 and 4 of the RTI 

Application.  The  amount of Rs 40/­ received from the Appellant may be returned to him  since the 

information provided to him  is not to the point.

     4. The Appeal is disposed of accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Roshanlal Patel
H.No. 158/1­K,  Rajruppur
Allahabad
UP.

2. The Public Information Officer
            Ministry of Railway
EDPC­1 &  PIO­VII
Railway Board
Rail Bhawan
New Delhi.

3. The Appellate Authority
Ministry of Railway
Advisor (IR) & AA­VII
Railway Board, Rail Bhawan
New  Delhi.

4. Officer in charge, NIC.

           .

 

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint.  In the prayer, the Appellant/Complainant may indicate, what information has not been provided