In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001996
Date of Hearing : October 27, 2011
Date of Decision : October 27, 2011
Parties:
Applicant
Shri S. Kishore Kumar
Flat No.S5, II Floor
Vasundhara Enclave
Payakapuram
Vijayawada
The Applicant was present at NIC Studio, Krishna
Respondents
Ministry of Railways
O/o CPIOVII
Railway Board
Rail Bhawan
New Delhi
Represented by : Shri P.P.Pandey, PIO & Director
Shri N.P.Singh, Dy. Director
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001996
ORDER
Background
1. The Applicant filed an RTI Application dt.25.2.11 with the PIO, Ministry of Railways seeking answers
to queries and clarifications raised/sought by the zonal railways and trade unions of Indian Railways
on the subject of MACP scheme and the response of the Railway Board. Shri Prashant Mishra,
CPIO7 replied on 6.4.11 enclosing the reply furnished by Shri N.P.Singh, Dy. Director, Pay
CommissionV who stated that since a large number of queries and clarifications have been sought
with regard to MACPS, compilation of the same will disproportionately divert the resources of the
public authority and in fact would cause hindrance to the regular duty/work of the public authority.
Not satisfied with the reply, the Applicant filed an appeal dt.14.4.11 with the Appellate Authority
reiterating his request for the information. On not receiving any reply from the AA he filed a second
appeal dt.4.8.11 before CIC reiterating his request for the information.
Decision
2. The Commission on perusal of the submissions on record and after hearing both sides holds that the
information sought is voluminous in nature since it relates to hundreds of employees from all zones
who have sought clarification and that compiling the same will disproportionately divert the resources
of the Public Authority. The Commission, as agreed to by the Appellant, directs the PIO to provide
the information pertaining to a specific zone ie. South Central Railway only and to the All India
Railway Federation (as suggested by the Appellant), to the Appellant. The PIO may inform the no.
of pages and the amount to be paid by the Appellant within 5 days of receipt of this order and to
provide the documents within 10 days of receipt of the additional fees.
3. The appeal is disposed of with the above directions.
(
Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri S. Kishore Kumar
Flat No.S5, II Floor
Vasundhara Enclave
Payakapuram
Vijayawada
2. The Public Information Officer
Ministry of Railways
O/o CPIOVII
Railway Board
Rail Bhawan
New Delhi
3. The Appellate Authority
Ministry of Railways
Railway Board
Rail Bhawan
New Delhi
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 the Commission’s decision, and (3) 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.