Central Information Commission Judgements

Mr. Shailendra Arora vs North Western Railway on 9 June, 2009

Central Information Commission
Mr. Shailendra Arora vs North Western Railway on 9 June, 2009
                  CENTRAL INFORMATION COMMISSION
                      Club Building (Near Post Office),
                    Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796

                                                Decision No. CIC/SG/A/2009/000903/3624
                                                       Appeal No. CIC/SG/A/2009/000903
Relevant Facts

emerging from the Appeal:

Appellant : Mr. Shailendra Arora
S/o Krishna Gopal Arora
Sadbhawana Sadan,
Gandhi Nagar,, Bagmer
Rajsthan-344001.

Respondent : Assistant Public Information Officer
North Western Railway,
Jodhpur Division,
Jodhpur, Rajsthan

RTI application filed on : 11/04/2008
PIO replied : 27/05/2008
First appeal filed on : 03/07/2008
First Appellate Authority order : Not Mentioned
Second Appeal received on : 24/04/2009

Information sought:

The appellant in his RTI application has sought information about the service book of Late
Siyaram who was working with Railway and asked about the report in which he had been
found guilty, nature of punishment, his pf, his appointment letter, any payment by Railway to
his widow, cause for not giving pension to his widow and the relevant documents.

The PIO’s Reply:

The PIO replied to the appellant that the desired documents were being provided.
So the appellant had been provided information by the PIO.

The First Appellant Authority’s Order:
Not Mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Shailendra Arora
Respondent: Mr. Anurag Kapil PIO
The information relates to the period before 1968 and all the records are not expected to be
there as per the weeding out policy of the department. The department however has been able
to located PF records for 1967 to 1969 and a copy of these records has been provided to the
appellant.

Decision:

The appeal is dismissed.

Most of the records are not in existence and therefore cannot be given.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
9 June 2009

(In any correspondence on this decision, mentioned the complete decision number.)
(GJ)