Central Information Commission Judgements

Mr.Satish M Ghiya vs Ministry Of Railways on 24 January, 2011

Central Information Commission
Mr.Satish M Ghiya vs Ministry Of Railways on 24 January, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                                File No: CIC/AD/A/2010/001783

Date  of Hearing :  January 24, 2011

Date of Decision :  January 24, 2011


Parties:

           Applicant

           Shri Satish M. Ghiya
           #504, Honeylisha Apartment
           Behind Bhakti Vihar Complex
           Chhapru Chowk
           Lakadganj
           Nagpur 440 008

           The Applicant was represented by Shri Y. Saraf during the hearing.

           Respondents

           Ministry of Railways
           O/o EDV(S) and PIO­V
           Railway Board
           Rail Bhawan
           New Delhi

           Represented by :  Shri Vikas Purwar, Dir/Vig., Shri Jagdish Pandey, SO/Vig., and Shri Rajesh Kumar, 
           II/Vig.




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice

The Commission directs the PIO to transfer the RTI application to PIO, Central Railway, Nagpur  along with 

this order of the Commission directing the PIO to  provide the Appellant the information requested by him,  by 

24.2.11 and the Appellant to submit a compliance report to the Commission  by 5.3.11.  In the event of non­

availability of records, the PIO, Central Railway, Nagpur to provide an affidavit to the Commission with a copy 
 to the Appellant affirming the non availability of information and also giving   reasons for its non­availability. 

The Affidavit should reach the Commission/Appellant by 5.3.11.
                       In the Central Information Commission 
                                                          at
                                                  New Delhi

                                                                                       File No: CIC/AD/A/2010/001783
                                                       ORDER

Background

1. The  Applicant  filed  an  RTI  application dt.19.6.10 seeking information on the action taken on his 

complaint  dt.27.11.96.   Shri  Raj Singh, CPIO­5 replied on 21.7.10 enclosing the reply dt.20.7.10 

furnished   by   Shri   A.K.Singh,   SO   who   stated   that   as   per   available   record,   no   such   complaint 

dt.27.11.96 was received in Vigilance Directorate of Railway Board.   The Applicant filed an appeal 

dt.25.7.10 with the Appellate Authority stating that no information has been received by him till date. 

Shri A.K.Mitra, Appellate Authority replied on 6.9.10 enclosing the reply furnished by the concerned 

officer who gave the reply as follows:

“In the reply to RTI application of Shri Satish M. Ghiya, it was informed that the records  

pertaining to his complaint dt.27.11.1996 were not readily available.  After receipt of his  

application all records were thoroughly searched and after a lot of efforts, ultimately it  

was found that complaint of shri Satish M. Ghiya had been received in Railway Board’s  

Office and dealt on File No.1997/V2/CR/G/4 during the period of 14.1.1997 to 1.9.1997.  

In accordance with extant instructions regarding maintenance of records, the case file  

had been destroyed”.

Being aggrieved with the reply, the Applicant filed a second appeal dt.1.10.10 before CIC.

Decision

2. During the hearing, the Respondents submitted that the case pertains to misuse of LTC and that an 

investigation was conducted  by the Vigilance officials of the Central Railway and since this involved 

a Group A officer, the matter came to the Railway Board Vigilance Section  who disposed of the case 

with the remarks ‘Case Closed.   No action taken’.  He added that the file  however, was destroyed by 
the vigilance section on 5.7.05.  When queried whether the copy of the complaint and investigation 

report  are  available with the Central Railway, the Respondents were unable to give a proper reply.

3. The Commission after hearing the submissions of both sides   directs the PIO to transfer the RTI 

application to the PIO, Central Railway, Nagpur  along with this order of the Commission directing the 

PIO to   provide the Appellant the information requested by him,   by 24.2.11 and the Appellant to 

submit a compliance report to the Commission  by 5.3.11.  In the event of non­availability of records, 

the   PIO,  Central  Railway,  Nagpur  to  provide  an  affidavit  to  the  Commission  with  a  copy  to  the 

Appellant affirming the non availability of information and also giving  reasons for its non­availability. 

The Affidavit should reach the Commission/Appellant by 5.3.11.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Satish M. Ghiya
#504, Honeylisha Apartment
Behind Bhakti Vihar Complex
Chhapru Chowk
Lakadganj
Nagpur 440 008

2. The Public Information Officer
Ministry of Railways
O/o EDV(S) and PIO­V
Railway Board
Rail Bhawan
New Delhi

3. The Appellate Authority
Ministry of Railways
O/o Advisor (Vig.) and AA­V
Railway Board
Rail Bhawan
New Delhi

4. Officer Incharge, NIC