Central Information Commission Judgements

Mr.S M Uge vs Ministry Of Railways on 22 September, 2010

Central Information Commission
Mr.S M Uge vs Ministry Of Railways on 22 September, 2010
                             Central Information Commission

                                                                                               CIC/AD/A/2010/000824
                                                                                         Dated:  September 22, 2010



Name of the Applicant                                   :    Shri S.M. Uge


Name of the Public Authority                            :    South East Central Railway,  Raipur



Background

1. The RTI application was filed by the Applicant on 30.12.09 with the PIO, South East Central Railway, 

Raipur referring to one year extension given to one Smt. Sarita R. Kamdi.  He wanted to know the 

norms under Estt. Rules for such extension when it appears to affect adversely the interest of regular 

Senior Health Inspectors who are already in the queue for getting transferred/posted or promoted. He 

wanted    certified  copies  of   the  relevant rules along  with  copies of      file  notings    put up in  this 

connection for such extension.   He also referred to   transfer on own request of Shri Ashish Aldok, 

Health Inspector at Raigarh ,  the criteria taken into consideration for flouting the Rules & regulations 

as detailed in Estt. Serial No.114/07 and 152/08 dealing with staff transfers, and  also wanted details 

of note sheet etc. and certified copies thereof put up in connection with the above transfer.   He also 

referred to the  retirement of Shri J.S. Humane in the year 2006 and the post still lying vacant.   He 

wanted to know the reasons for not filling up the above post and sought   certified copies of the 

relevant office orders and note sheets put up in this connection.   The PIO replied on 13.1.10 stating 

that their office had dealt with only Kr. Sarita Kamdi. Hnce the requisite information may be collected 

from the office of CPO/BSP.   Being aggrieved with this reply, the Applicant filed his first appeal on 

24.2.10 stating that it is the PIO’s responsibility to collect the information and provide it to him.   He 

also stated that in this case the SDPO, Raipur has given  the reply in his official capacity and not in 

the   capacity  of   the  PIO  of   the  Public  Authority.    On  not  receiving  any  reply  from  the  Appellate 

Authority  the   Appellant  filed   the  second  appeal  before  the  Commission  on  5.4.10  for  necessary 

action.         

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for September 

22, 2010.  

3. Shri Prakash   Kumar, Appellate Authority, Shri G.M.S. Naidu, PIO, Raipur   & Shri Manish Avasthi, 

PIO, Bilaspur represented the Public Authority and were heard through video conferencing.

4. The Applicant was not present during the hearing.

Decision

5. During the hearing the PIO stated that the RTI application was transferred to PIO  Bilaspur Division 

and that  information against points 1 & 2  was provided on 19.4.10.  

6. On perusal of the submissions on record and after hearing the Respondent, it was noted that   the 

Appellant   had   received   the   information   after   he   filed   the   second   appeal   and   since   there   is   no   further 

communication from the Appellant after receiving the information, it is assumed that he is satisfied with the 

same.

7.  The  PIO Bilaspur Division is directed to showcause as to why a penalty should not be imposed upon 

him for not furnishing the information within the mandatory period. The response to this notice to reach the 

Commission by 25 October, 2010. 

8. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri S.M. Uge
Chief Health Inspector
Railway Quarter No.74/2
South East Central Railway Colony
Durg (C.G.)

2. The PIO
South East Central Railway
Divisional Railway manager’s Office
Personnel Division
Raipur

3. The Appellate Authority
South East Central Railway
Divisional Railway manager’s Office
Personnel Division
Raipur

4. The PIO
South East Central Railway
O/o the Divisional Security Commissioner
Bilaspur Division
Bilaspur

5. Officer Incharge, NIC