Central Information Commission Judgements

Mr.S C Shukla vs Ministry Of Railways on 22 June, 2011

Central Information Commission
Mr.S C Shukla vs Ministry Of Railways on 22 June, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                           File No: CIC/AD/A/2011/000910
                                                                                  CIC/AD/A/2011/000948



Date  of Hearing :  June 22, 2011

Date of Decision :  June 22, 2011


Parties:

           Applicant

           Shri S.C.Shukla
           H.No.C­177, Kedar Nagar
           Shahganj
           Agra

           The Applicant was present during the hearing

           Respondents

           North Central Railway
           Headquarter Office
           B­Block, GM Office, Subedarganj
           Allahabad

           Represented by : Shri Sanjay Singh, PIO & Dy.GM
                                     Shri Mathur, AA & SDGM
                                     Shri Bhuvanesh Singh, Exe. Engineer
                                     Shri Kamlesh Jha, PIO (Con.)

                                     ­ NIC Studio, Allahabad




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

                                                                                 File No: CIC/AD/A/2011/000910
                                                                                          CIC/AD/A/2011/000948


                                                    ORDER

Background

CIC/AD/A/2011/000910

1. The Applicant filed an RTI Application dt.7.12.10 with the PIO, North Central Railway, Allahabad 

seeking   the   statements   given   by   Shri   R.K.Sharma   and   Shri   Manohar   Kulkarni   during   cross 

examination and preliminary enquiry.  He also sought the rule by which he was compulsorily retired 

from service.  The PIO replied on 15.12.10 enclosing the reply given by the DY.CE(Con.) who stated 

that information sought does not come under the definition of ‘information’ as given in Sec.2(f) of the 

RTI Act.  He also added that it is not possible to give the rule by which decision is taken in a D&AR 

case and that the decision has been taken by the competent authority after taking into consideration 

all the facts and circumstances of the case.   Not satisfied with the reply, the Applicant filed an appeal 

dt.22.12.10 with the Appellate Authority reiterating his request for the information.   The Appellate 

Authority replied on 21.1.11 upholding the decision of the PIO.     Being aggrieved with the reply, 

Applicant filed a second appeal dt.7.2.11 before CIC.

CIC/AD/A/2011/000948

2. The Applicant filed an RTI Application dt.19.11.10 with the PIO, North Central Railway, Allahabad 

seeking   information about the   action taken on his letter dt.7.12.08.   The PIO replied on 15.12.10 

enclosing the point wise information furnished by the Dy.CE(Con.), Gwalior vide his note dt.13.12.10. 

Not satisfied with the reply, the Applicant filed an appeal dt.24.12.10 with the Appellate Authority. 

The Appellate Authority replied on 4.2.11.     Being aggrieved with the reply, the Applicant filed his 

second appeal dt.3.3.11 before CIC.

Decision

3. During  the  hearing,  the  Appellant submitted that all he wants is the rule by which he has been 

compulsorily retired from service.   The Respondents submitted that there is no such rule and that a 

decision was taken in his case  after taking into consideration all the facts and circumstances of the 

case.  

4. The Commission after hearing both sides holds that   complete information, as available with the 

Public Authority,  has been provided. However, in the interest of the Appellant, the PIO is directed to 

allow the Appellant to inspect all the three files relating to his case  and to provide him with attested 

copies of documents identified y him free of cost.    This exercise to be completed by 22.7.11.   

5. With regard to the case No.CIC/AD/A/2011/000948, the Commission holds that available information 

has been provided to the Appellant and accordingly closes the case.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri S.C.Shukla
H.No.C­177, Kedar Nagar
Shahganj
Agra

2. The Public Information Officer
North Central Railway
Headquarter Office
B­Block, GM Office, Subedarganj
Allahabad

3. The Appellate Authority
North Central Railway
Headquarter Office
B­Block, GM Office, Subedarganj
Allahabad

4. Officer in charge, NIC