Central Information Commission Judgements

Mr.Santosh Kumar vs Ministry Of Railways on 15 April, 2010

Central Information Commission
Mr.Santosh Kumar vs Ministry Of Railways on 15 April, 2010
                           Central Information Commission

                                                                                      CIC/MA/C/2009/900339
                                                                                         Dated April 15, 2010



Name of the Applicant                               :    Shri Santosh Kumar


Name of the Public Authority                        :    Ministry of Railways 



Background

                     

1. The   Applicant   filed   an   RTI   application   dated   25.03.2009   seeking   information   about 

promotional rules, selection process, rules relating to the disabled etc. The Respondent 

APIO­I vide communication dated 27.04.2009 informed the Applicant that the information 

as sought by him was ready for dispatch and that the Applicant must deposit the requisite 

fees of Rs. 38/­ for the supply of the information.  The Applicant deposited Rs. 40/­ with 

the RTI Cell, Railway Board, New Delhi alongwith his covering letter dated 02.05.2009. 

Despite the deposit of the fees when the Applicant failed to receive the information, he 

filed the instant Complaint before the Central Information Commission on 09.07.2009. 

2. The Central Information Commission issued a notice dated 26.02.2010 directing PIO to 

provide the information and to show cause and explain in writing as to why a penalty of 

Rs. 25,000/­ for the delay in supply of information may not be imposed upon the PIO. 

3. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing 

for April 15, 2010.  

4. Shri R D Choudhury, Executive Director, Establishment, Mr. Koshy Thomas, Jt. Director, 

PC   II/APIO­I,   Sh.   D   V   Rao,   JDE   (N)/   Deemed   PIO   and   Mr.   V   K   Samuel,   APIO­   III 

represented the Public Authority.

5. The Applicant was not present during the hearing.
Decision

6. During   the   hearing,   the   Respondent   submitted   their  communication   dated   15.04.2010 

explaining that an unsigned RTI application dated 25.03.2009 had been received at the 

office of the Respondent and was registered as RTI Cell ID No. 3014 dated 01.04.2009. 

Since most of the 11 queries pertained to the Establishment Department, therefore, the 

Application   was   sent   by   the   RTI   Cell   to   the   APIO­I,   who   in   turn   marked   it   to   the 

concerned Nodal Officer. The detailed submission of the Respondent also indicates that 

10 of the 11 queries required locating various Establishment circulars and Files/papers. 

Upon collection of the information as sought by the Complainant, the Respondent APIO­I 

sent a letter dated 27.04.2009 to the Complainant requesting the Complainant to deposit 

the requisite fees of Rs. 38/­. The application was marked to the APIO­III on the same 

date and he responded by furnishing information about the query number 11. The Central 

Registry records indicate receipt of the fees on 14.05.2009 and confirmation thereof on 

25.05.2009. However subsequently, the concerned file got misplaced, as admitted by the 

Respondent during the hearing.  It was sent along with an other file inadvertently to some 

other  Section.

7. The file was subsequently traced back,  and when the same was received, tied up with 

some other file of the Establishment Department, on 08.07.2009,  the final reply was sent 

to the Complainant on the same date. Thereafter the Complainant filed a First Appeal 

dated 20.08.2009 even while the Complaint was filed before the CIC on 09.07.2009. The 

First Appeal is not on record with the CIC. The First Appeal was registered on 07.09.2009 

by the Respondent and the complete information as sught in the Appeal, was provided 

again by the Appellate Authority on 30.09.2009.   No further grievance and/or complaint 

has   been   received   thereafter   either   by   the   Central   Information   Commission   or   the 

Respondent from the Complainant.       

8. Since information has already been provided, no cause of action survives in the case. In 

so far as the question of delay between 25.05.2009 and 08.07.2009 in furnishing of the 

information is concerned, it is evident that the same was not intentional nor the delay 

caused with any malafide. The File had admittedly got misplaced by human error, which 

is not completely opposed to reasonability.   The error on the part of the Respondent of 

having   inadvertently   misplaced   the   file   is   found   justifiable   from   the   records   and   file 

notings produced before the Commission and the explanation given hereinabove. It is 

also noted that the information as sought by the Complainant has already been provided, 

9. The case is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy. Registrar

Cc:

1. Shri Santosh Kumar 
Operating Department
General Manager’s Office
West Central Railway, Indira Mkt.

Jabalpur ­ 482068

2. The PIO
Ministry of Railways
O/o the Executive Director (EN) & CPIO­1
Railway Board, Rail Bhawan
New Delhi

3. Officer in charge, NIC

4. Press E Group, CIC