Central Information Commission Judgements

Mr.S K Tiwari vs Ministry Of Railways on 19 August, 2011

Central Information Commission
Mr.S K Tiwari vs Ministry Of Railways on 19 August, 2011
                     In the Central Information Commission 
                                                   at
                                                New Delhi

                                                                          F.NO. CIC/AD/A/2011/001452


Date of Hearing :  August 19, 2011

Date of Decision :  August 19, 2011



Parties:  



         Appellant


         Shri S.K. Tiwari
         H.No. 16/791, 
         Santoshi Ma Marg, Madhinath,
         Bareilly 243 001

         The Appellant was not present.
          
         Respondents


         North Eastern Railway
         Office of Divisional Railway Manager
         Izzat Nagar
         Bareilly

         Represented by: Shri Ram Singh, Sr. DMM, Shri Suresh Majhi, Sr. DPO and Shri B.K. Dwivedi, APIO
         --present at NIC VC facility at Bareilly.

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

                                                                                       File No: CIC/AD/A/2011/001452



                                                        ORDER

Background

1. The   Applicant,   through   his   RTI­application   dated   01.07.2009,   filed   with   the   PIO,   North   Eastern 

Railway,   Bareilly,   sought   3   pieces  of  information  in   relation  to  his  promotion  case  in   the  public 

authority.  The PIO, on 27.07.2009, forwarded a reply dated 23.07.2009 of Sr. DPO to the Applicant. 

The Sr. DPO through this reply had informed the Applicant that his queries at item nos. 1 & 2 are in 

the nature of seeking clarifications from the public authority which do not come under the definition of 

information as given in Section 2(f) of the RTI­Act. As regards query at item no. 3, he expressed his 

inability to give any information to the Applicant as it was not clear to him from the text of the query as 

to what document the Applicant is looking for. The Applicant, being aggrieved with the PIO’s reply, 

filed his 1st­appeal (dated 26.08.2009) before the Appellate Authority which the AA apparently had not 

decided.   The   Appellant   thereafter   filed   the   present   petition   dated   27.07.2010   requesting   the 

Commission to consider his appeal for disclosure of information. He also explained the reasons for 

delay, on his part, in filing the appeal before the Commission which were found to be credible enough 

to admit his appeal. 

Decision

2. During the hearing, the Appellant’s RTI­queries were discussed as given below:

Item No. 1:

3. The Appellant asked for information about issuance of any departmental communication to him in 

response to his letter dated 29.01.2009 to the public authority. The Respondents during the hearing 

denied the receipt of the said letter from the Appellant. 
Since the letter itself has not admittedly been received by the Respondents, question of its response 

does not arise. The Appellant, nevertheless, may resubmit a copy of the same to the Respondents for 

taking appropriate action at their end which is recommended to be taken by them preferably within 1 

month of receipt of such letter from the Appellant. The Appellant has 1 week time from the date of 

receipt of this order to resubmit his letter to the Respondents, if he so wishes.

Item No. 2:

4. The information relating to this item of information is ready with the Respondents which they also had 

brought with them to the hearing to hand over to the Appellant. Since the Appellant was not there for 

the hearing, it  was directed that the Respondents immediately on reaching their office send this 

information to the Appellant by speed post.

Item No. 3:

5. The Appellant desired for a copy of Rule under which he was not considered for seniority based 

promotion, which his juniors had already got. The Respondent, however, during the hearing, denied 

the existence of any such Rule with the public authority.

The  above answer  of  the  Respondents completes the disclosure requirement with regard to this 

query. It is accordingly directed that the PIO, within  2 weeks of receipt of this order, should formally 

communicate his above answer to the Appellant.

6. Appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 
Cc:

1. Shri S.K. Tiwari
H.No. 16/791, 
Santoshi Ma Marg, Madhinath,
Bareilly 243 001

2. The Appellate Authority     
North Eastern Railway
Office of Divisional Railway Manager
Izzat Nagar
Bareilly

3. Public Information Officer 
North Eastern Railway
Office of Divisional Railway Manager
Izzat Nagar
Bareilly

4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (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 may indicate, what information has not been provided.