Central Information Commission Judgements

Mr.S N Singh vs Ministry Of Railways on 13 May, 2011

Central Information Commission
Mr.S N Singh vs Ministry Of Railways on 13 May, 2011
                          In the Central Information Commission 
                                                     at
                                               New Delhi


                                                                             File No: CIC/AD/A/2011/000417
Date of Hearing  :  May 13, 2011

Date of Decision :  May 13, 2011



Parties: 



            Appellant  


            Shri S.N. Singh
            Street No. 61, Qtr. No. 17,
            P O Chittranjan, Distt Burdwan
            West Bengal 713 331



            The Appellant was present.


            Respondents (heard through videoconference)


            Chittaranjan Locomotive Works
            Chittranjan
            Distt. Burdwan­ 713 331
            West Bengal

            Represented by: Shir A.P. Dey, Dy. CPO and Shri A K Sinha, CLA



                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice




As given in the decision
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                              File No: CIC/AD/A/2011/000417


                                                    ORDER

Background

1. The  Applicant,  through  his  RTI­application dated 20.09.2010, filed with the PIO, CLW, Burdwan, 

solicited following information;

“I need the disposal of my representation to CPO/CLW/ Chittaranjan dated 30.06.2010, IR 3502 dt  

05.07.2010”

2. The PIO, on 28.10.2010, forwarded a letter dated 26.10.2010 of the Dy. CPO(G) to the Applicant  by 

which it was informed to the Applicant that the information cannot be supplied as there is no provision 

to review/reevaluate the answer sheet. The Applicant, aggrieved with this reply, filed his 1st­appeal 

with the Appellate Authority on 16.11.2010.  The AA, on 26.11.2010, informed the Appellant that his 

representation dated 30.06.2010 has been disposed of by the Dy. CPO/G’ letter dated 19.11.2010, a 

copy of which the AA enclosed with his order. The Appellant, thereafter, filed the present petition 

before the Commission on 21.12.2010 pointing out the deficiency in the information furnished to him.

Decision 

2. Heard submissions.

3. It is seen that the Respondents have furnished the precise information (i.e. letter  dated 19.11.2010 

by which the Appellant’s representation was disposed of by the Dy.  CPO/G) to the Appellant.  This fulfills 

the disclosure requirement in the present matter.

4. Appeal is thus closed.

 (Annapurna Dixit)
Information Commissioner
 
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri S.N. Singh
Street No. 61, Qtr. No. 17,
P O Chittranjan, Distt Burdwan
West Bengal 713 331

2. The Appellate Authority
Chittaranjan Locomotive Works
Chittranjan
Distt. Burdwan­ 713 331
West Bengal

3. The Public Information Officer 
Chittaranjan Locomotive Works
Chittranjan
Distt. Burdwan­ 713 331
West Bengal

4. Officer In­charge, NIC