Central Information Commission
CIC/AD/A/2010/000606
Dated June 11, 2010
Name of the Applicants : Ms.Sanchita Chakraborty
Name of the Public Authority : Northeast Frontier Railway,
Guwahati
Background
1. The Applicant filed an RTI application dated 29.5.08 with the PIO, Northeast Frontier Railway,
Guwahati. She requested for the investigation report submitted by Welfare Inspector in connection
with her compassionate appointment. She stated that she was intimated vide letter dt.5.5.07 that her
request for compassionate appointment had been scrutinized in detail. In this connection, she
requested for the following information:
i) The result of the said scrutiny has not been depicted in the said letter and was not
communicated to the undersigned.
ii) What part of the said scrutiny prompted the administration to direct her to produce court
affidavit.
iii) In case of other compassionate appointment, whether such document was procured from
the other applicants in case of female candidate.
Shri D.K.Gupta, PIO replied on 23.7.08 stating that her application was forwarded to the concerned
Personnel department to be examined with respect to grounds furnished by the Applicant for
compassionate appointment and accordingly, the case was examined/scrutinized at the level of the
concerned department and their remarks/information, communicated to the Applicant asking her to
produce a Court Affidavit to the extant that she is not married and hence is eligible for appointment of
compassionate grounds . The Applicant, being aggrieved with this reply, filed an appeal dt.12.8.08
with the Appellate Authority seeking the investigation report submitted by the Welfare Inspector. Shri
A.Datta, Appellate Authority replied on 27.11.08 enclosing the desired information as received from
the Personnel Department. Not satisfied with the reply, the Applicant filed a second appeal dt.4.3.10
before CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 11,
2010 through video conferencing.
3. Shri Khindu Ram, PIO and Shri Alok Dave, Appellate Authority represented the Public Authority and
they along with Shri Jyoti Prakash Das who represented the Applicant were present at NIC Studio,
Guwahat for the hearing.
Decision
4. The Respondent, Shri Alok Dave submitted that investigation was conducted twice to verify the
marital status of the Appellant and both times it was found that the Appellant was indeed married
because of which she is not eligible to be appointed on compassionate grounds on the death of her
father. The first report was provided to the Appellant on 12.3.10 on receipt of a copy of the
Appellant’s second appeal to the Commission. As for the report of the second investigation which
concluded recently, the same has still to be furnished to the Appellant.
5. The Commission after hearing the submissions of both sides directs the PIO to provide the second
report to the Appellant and also to allow the Appellant to inspect the relevant file pertaining to the
Appellant’s nonappointment on compassionate grounds on a mutually convenient date and time and
to provide her with attested copies of documents she requires, free of cost. The information to be
provided by 10 July, 2010.
6. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Ms.Sanchita Chakraborty
Kamakhya Nagar
Bye Lane No.4
Basundhara Apartment
Via Adabari Tinali
Kamrup District
Guwahati 781 012
2. The PIO
Northeast Frontier Railway
General Manager’s Office
Maligaon
Guwahati 11
3. The Appellate Authority
Northeast Frontier Railway
General Manager’s Office
Maligaon
Guwahati 11
4. Officer incharge, NIC
5. Press E Group, CIC