Central Information Commission
CIC/OK/A/08/1080-AD
Dated May 20, 2009
Name of the Applicant : Mr.Saidur Rahman
Name of the Public Authority : Northern Railway, Lucknow
Background
1. The Applicant filed an RTI application dt.23.4.08 with the CPIO, NR, Lucknow.
He requested for information against 2 points relating to a statement on
Establishment Rules by B.S. Maini made by Sr. DME(O&F) in one of his
letters. The CPIO replied on 21.5.08 furnishing point wise information along
with a copy of the Railway Establishment Rule, Labour Laws 2001. Not
satisfied with the reply, the Applicant filed an appeal dt.26.5.08 with the
Appellate Authority reiterating his request for the information. The Appellate
Authority replied on 3.6.08 inviting him for inspection of files as per his
request in the first appeal. Aggrieved with the reply, the Applicant filed a
second appeal dt.nil before the CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for May 20, 2009.
3. Mr. Govind Prasad, Sr. DMM cum PIO and Mr. Neeraj Gupta, Sr.
DME/Lucknow represented the Public Authority.
4. The Applicant was not present during the hearing.
Decision
5. The Respondent submitted that no information is available against Point 1(d)
of the RTI request . With regard to Point 2 the Appellant to be allowed to
inspect all the files on two continuous working days at a pre-determined place
to cover his request for inspection of files spread across all the RTI
request by 20th June, 2009. All other information has been provided.
6. The appeal is disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Asst. Registrar
Cc:
1. Mr.Saidur Rahman
R/o Running Shed Colony
L.D-14A
Terhi Pulia
Alam Bagh
Lucknow 226 005
2. The CPIO
Northern Railway
Divisional Railway Manager’s Office
Lucknow Division, Hazaratganj
Lucknow
3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Lucknow Division, Hazaratganj
Lucknow
4. Officer in charge, NIC
5. Press E Group, CIC