Central Information Commission Judgements

Mr.S C Maria Leo vs Ministry Of Railways on 30 June, 2011

Central Information Commission
Mr.S C Maria Leo vs Ministry Of Railways on 30 June, 2011
                       In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                             File No: CIC/AD/A/2011/000935
                                                                                     CIC/AD/A/2011/000936



Date  of Hearing :  June 30, 2011

Date of Decision :  June 30, 2011


Parties:

           Applicant

           Shri S.C.Maria Leo
           C.A
           Dy.CSTE/CN Office
           South Western Railway
           18 Millers Road Cross
           Bangalore 560 046

           The Applicant was not present during the hearing

           Respondents

           South Western Railway
           O/o the Dy. Chief Engineer/General
           18 Millers Road
           Bangalore 560 046

           Represented by : None




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

                                                                                         File No: CIC/AD/A/2011/000935
                                                                                                  CIC/AD/A/2011/000936
                                                         ORDER

Background

CIC/AD/A/2011/000935

1. The Applicant filed an RTI Application dt.29.11.10 with the PIO, South Western Railway, Bangalore 

seeking information against nine points regarding his APAR, HBA, SF 5, Deputation etc.    The PIO 

replied on 10.1.11 stating that information against points 1 and 2 are being collected and will be 

furnished shortly. He provided pointwise information against the remaining points. Not satisfied with 

the reply, the Applicant filed an appeal dt.17.1.11 with the Appellate Authority. The  PIO replied on 

24.1.11 furnishing information against point 1.  In response to the reply dt.24.1.11, the Applicant filed 

an   appeal   dt.27.1.11   with   the   Appellate   Authority   commenting   on   the   information   provided   and 

reiterating his request for information against point 2.   The PIO vide his letter dt.2.1.11 provided 

information against point 2.  Not satisfied with the reply dt.2.2.11, the Applicant again  filed an appeal 

dt.2.2.11 with the Appellate Authority commenting on the information provided.  On not receiving any 

response  from the Appellate Authority, he filed his  second appeal dt.1.3.11 before CIC.

CIC/AD/A/2011/000936

2. The Applicant filed an RTI Application dt.13.8.10 with the PIO, South Western Railway, Bangalore 

seeking   information   against   eight   points   with   respect   to   the   action   taken   on   his   representation 

dt.30.11.10 regarding stepping up of pay, action taken by the authority on his appeal dt.11.1.10 etc. 

He  also  sought  permission  for  inspection of files relating to training of Group ‘D’  when they get 

promoted   to   Group   ‘C’.     The   PIO  replied   on  16.9.10   stating  that   the   RTI  application  has   been 

forwarded to Dy.CPO for necessary action towards providing the information and that the same is 

under process.  On not receiving any further response the Applicant filed an appeal dt.14.10.10 with 

the   Appellate   Authority  reiterating  his request  for  the  information.   The  PIO replied on  18.10.10 

enclosing the point wise information dt.15.10.10 furnished by the Dy.CPO.   Not satisfied with the 

reply,   the   Applicant   filed   an   appeal  dt.26.10.10  with  the  Appellate  Authority  commenting  on  the 
information provided.   Shri S.Mohan, Appellate Authority vide his letter dt.9.11.10 transferred the 

appeal to the Chief Engineer/Construction/North/BNC for necessary action.   The Applicant filed a 

second   appeal   dt.27.2.11   stating   that   documents   were   denied   for   inspection   by   the   authority 

concerned despite his visit to the office  as  suggested by the PIO in his  letter dt.12.11.10.

Decision

3. The Commission, on perusal of the submissions on record  in both cases observed that the Appellate 

Authority has not disposed of the first appeals   and therefore decided to remand the case to the 

Appellate Authorities, who in any case,  are  the Authorities who are  closest to the subject matter in 

both cases ,  with a direction to  dispose off the case with a speaking order (definitely by 6 th August, 

2011) after giving the Appellant an opportunity  to be heard by him.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri S.C.Maria Leo
C.A
Dy.CSTE/CN Office
South Western Railway
18 Millers Road Cross
Bangalore 560 046

2. The Public Information Officer
South Western Railway
O/o the Dy. Chief Engineer/General
18 Millers Road
Bangalore 560 046

3. The Appellate Authority
South Western Railway
O/o the Chief Engineer/CN
18 Millers Road
Bangalore 560 046

4. Officer in charge, NIC