Central Information Commission Judgements

Mr.Rudra Pratap Narayanyadav vs Ministry Of Railways on 9 November, 2011

Central Information Commission
Mr.Rudra Pratap Narayanyadav vs Ministry Of Railways on 9 November, 2011
                      In the Central Information Commission 
                                                    at
                                              New Delhi

                                                                        File No. CIC/AD/A/2011/002003


Date of Hearing :  November 9, 2011

Date of Decision :  November 9, 2011



Parties: 

  

Appellant


Shri Rudra Pratap Narayan Yadav
Mohalla Gopalpur
Post ­ New Shivpuri Colony, 
Thana Cantt, Distt. Gorakhpur
Uttarpradesh

The Appellant was present at NIC VC facility at Gorakhpur.

Respondents 



North Eastern Railway 
Gorakshpur
UP

Represented by: Shri Amit Singh, Dy. GM, Shri Dhirendra Kumar, DCM, Shri G.N. Singh, APIO, Vig and Shri 
Ashok Srivastva, Inspector (RTI) -- present at NIC VC facility at Gorakhpur

                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                          at
                                                  New Delhi

                                                                                     File No: CIC/AD/A/2011/002003
                                                       ORDER

Background

1. The   Applicant   field   his   RTI­application   dated   18.04.2011   with   the   PIO,   North   Eastern   Railway, 

Gorakhpur. Through this application, he wanted to know as to what action the public authority has 

taken on his complaint dated 03.03.2011, which he had filed before three different authorities (viz., 

General Manager; Chief Vigilance Officer; Chief Commercial officer) of the public authority against 

one Shri Shyam Narayan Singh, CTTI, Lucknow Division. This application was replied to by four 

different   PIOs   vide   their   letters   dated   21.04.2011,   12.05.2011,   26.05.2011  and   06.06.2011.   The 

Applicant, thereafter, filed his first appeal with the Appellate Authority (AA) on 15.06.2011 which the 

AA decided on 15.06.2011, holding that the replies given by the PIOs are satisfactory. Aggrieved with 

the  AA’s  decision,  the  Appellant filed the present petition before the Commission on 06.08.2011 

requesting that the desired information  be provided to him. 

Decision

2. During   the   hearing,   the   Respondents   informed   the   Commission   that   they   on   29.06.2011   have 

provided to the Appellant complete information (i.e. copy of enquiry report; copies of complete file 

noting and correspondences) corresponding to his RTI­application. The Appellant, on his part, while 

acknowledging   the   receipt   of   the   information   from   the   Respondents,   complained   that   the 

Respondents are not taking action against the above mentioned person (against whom he had filed 

the  complaint)  despite  the  adverse  findings against him  in the  enquiry  report. The Respondents 

answered that since they have not found any irregularity on the part of the accused person, they have 

not taken any action against him and that they have also communicated this fact to the Appellant vide 

letter dated 08.07.2011.

3.  On examining the submissions above, I find nothing which has been withheld by way of information 

from the Appellant here with regard to his RTI­application. The Appellant, however, appears to be 

unhappy   with   the   Respondents   for  not  taking  action  which  he  had  expected  from  them,  on  his 

complaint and, therefore, now wants the Commission to direct the Respondents to take such action 

on his complaint. This is something which lies beyond the purview of the RTI­Act.

  

4. In view of the above, the present appeal cannot be allowed. Rejected.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Rudra Pratap Narayan Yadav
Mohalla Gopalpur
Post ­ New Shivpuri Colony, 
Thana Cantt, Distt. Gorakhpur
Uttarpradesh

2. Appellate Authority 
North Eastern Railway 
Office of General Manager/Commercial
Gorakhpur
UP

3. Public Information Officer 
North Eastern Railway 
Office of General Manager
Gorakhpur
UP

4. Officer in charge, NIC
Note:   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 RTI­Act, giving 
(1) copy of RTI­application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate 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.