Central Information Commission Judgements

Mr.Saiyadur Rehman vs Ministry Of Railways on 21 May, 2010

Central Information Commission
Mr.Saiyadur Rehman vs Ministry Of Railways on 21 May, 2010
                                 Central Information Commission

                                                                                                           CIC/AD/A/2010/000273
                                                                                                               Dated May 21, 2010


     Name of the Appellant                                          :     Mr.  Saidur Rahman


     Name of the Public Authority                                   :     Northern Railway, New Delhi


     Background

1. RTI   application   was   filed   on   13.8.09  with  the  PIO  Northern  Railway,  Baroda  House,  New  Delhi 

seeking various information related to the Vigilance Section of Northern Railway including the names 

of the Vigilance Offices to whom the corruption cases had been given for enquiry,   the progress 

report in respect of the cases and various documents in connection with the cases.  The PIO replied 

on 18.9.09 providing him pointwise information.   Not satisfied with the reply, the Applicant filed his 

first appeal commenting on the information given on 5.10.09 and stating that the same is not relevant. 

The   First   Appellate   Authority   replied   on   16.11.09   upholding     the   decision   of   the   PIO   and   also 

enclosing the comments of the Vigilance Department.  Being aggrieved with this reply, the appellant 

filed his second appeal on 4.1.10 seeking the information once again. 

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing on May 21, 

2010.  

3. The   Public   Authority   was   represented   by   Shri   Jayant   Kumar,   Dy.   CVO   and   Shri   Navin   Kumar 

Parsuramka, DGM(L)  

4. The Appellant was present during the hearing. 

Decision

5. The   Appellant   submitted   that   he   had   furnished   the   Vigilance   Department   with   a   number   of 

documents as evidence in respect of the complaint   he had made to the Vigilance Section. However, even 

after these documents were made available and his statements could be verified, the outcome of the Vigilance 

report indicated that there was nothing irregular taking place in the Department.  He added that the vigilance 
section had made no attempts to look into the instances of corruption he had mentioned and that very officials 

against whom he had complained were asked to furnish their comments on the basis of which the outcome of 

the enquiry indicated that the complaints could not be substantiated.   The Respondent from the Vigilance 

section clarified that that  comments were sought from Sr.DME (O&M) whose did not figure in the complaints 

but the Sr. DME had passed on the complaints further down for comments from concerned officers. 

6. After hearing both the sides, the Commission perused the reply furnished by the Sr. DME (O&M) and 

is of the opinion that the enquiry process does not seem to be satisfactory  since it has only sought comments 

from the very officials against whom the Appellant had complained.  Hence, in the interest of justice and to 

uphold the spirit of the RTI Act, with the powers vested on the undersigned  u/s 18(2) of the RTI Act, the PIO 

Vigilance is directed to conduct an impartial  enquiry into the complaints lodged by the Appellant following a 

rigorous  process and to provide the correct information to the Appellant to the Appellant by  15th July, 2010. 

The  Appellant  may  also  be  allowed  to  inspect his personal file   and be provided with attested copies of 

documents he requires, free of cost. 

7. The appeal is accordingly disposed of.       

            

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr. Saidur Rahman,
Running Shed Colony,
L­D­14­A, Tedhi ulia,
Alambagh,
Lucknow.

2. The Public Information Officer,
Northern Railway,
Office of the General Manager,
Baroda House,
New Delhi.

3. The Appellate Authority,
Northern Railway,
Office of the General Manager,
Baroda House,
New Delhi.

4. Officer in charge, NIC

5. Press E Group, CIC