Central Information Commission Judgements

Mr.Shabbir Ahmed vs Ministry Of Railways on 22 September, 2010

Central Information Commission
Mr.Shabbir Ahmed vs Ministry Of Railways on 22 September, 2010
                             Central Information Commission

                                                                                              CIC/AD/A/2010/001140
                                                                                              CIC/AD/C/2010/000849


                                                                                         Dated September 22, 2010



Name of the Applicant                                  :     Shri Shabir Ahmed


Name of the Public Authority                           :     DRM Office
                                                             North Western Railway, Jaipur



Background

1. The Applicant filed an RTI application dt.6.3.10 with the PIO, DRM Office, North Western Railway, 

Jaipur seeking information against 4 points including copy of his service record as casual labour for 

the period 15.8.82 till Sept.84, copy of the letter by which the instrument to remove coal was issued to 

him and details of 4 employees including their date of appointment, salary etc. On not receiving any 

reply, he filed an appeal dt.9.4.10 with the Appellate Authority. The PIO replied on 28.5.10 enclosing 

the   information   provided   by   Sr.DPO  who  in  his  reply  informed  the  Applicant  that  he  is   seeking 

information which is more than 20 years old,  the records of which could not be located even after an 

extensive search.  With regard to point 4, he requested the Applicant to provide details of the zones 

and in which the individuals are working as also the names of the  departments so that information 

can be furnished. On sill not receiving any reply, he filed a second appeal dt.14.6.10 before CIC and 

also providing the name of the fathers of the two casual labour against points 4(ii) and 4(iii) and 

stating that the remaining information should be available with G.M’s office.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for September 

22, 2010.  

3. Shri Vijay Singh, PIO and Sr.DFM and Shri Surya Prakash, Sr.DPO represented the Public Authority.

4. The Appellant was not present during the hearing.

Decision

5. The Respondents submitted that Appellant was a contract labour loading coal into the rakes and that 

the   details   of   such   contract   labour   are   not   maintained   by   them   as   they   are     engaged   by   the 

contractor.  The Respondents also stated that the Appellant is seeking the details of 4 casual labour 

who he believes have been  employed in Railways as regular employees . However, it is difficult to 

provide the information in the absence of further details. The name of the father of the employee is 

not sufficient information to help locate such details. The information about one of the employees 

Shri Krishna Singh, according to the Respondent  would be available with Agra Division.

6. The Commission after hearing the submission of the Respondents directs the PIO, North Central 

Railway, Agra to provide information with regard to Shri Krishna Singh to the Appellant by 22.10.10 

and the Appellant to submit a compliance report to the Commission  by 29.10.10.  The PIO, Jaipur to 

transfer the RTI application and copy of this order to PIO, North Central Railway, Agra.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Shabir Ahmed
S/o Shri Ahmed Tufail
H.No.787
Mohalla Serkhan
Agra

2. The PIO
North Western Railway
Divisional Railway Manager’s Office
Jaipur Division
Jaipur

3. Officer incharge, NIC