Central Information Commission Judgements

Mr.Shambu Dayal Tank vs Ministry Of Railways on 22 July, 2011

Central Information Commission
Mr.Shambu Dayal Tank vs Ministry Of Railways on 22 July, 2011
                        In the Central Information Commission 
                                                      at
                                                  New Delhi

                                                                           File No: CIC/AD/A/2011/001206


Date of Hearing :  July 22, 2011

Date of Decision :  July 22, 2011


Parties:



           Appellant

           Shri Shambu Dayal Tank
           R/o Street near Tank Siksha Niketan School, 
           New Bada near Tulsipuri House, Police Line,
           Ajmer



           The Appellant was present.



           Respondents


           North Western Railway
           Divisional Railway Manager's office,
           Ajmer Division
           Ajmer

           Represented by: Shri S.M. Johry, Sr. DPO and Shri P.S. Chouhan, CPI



                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission
                                                          at
                                                  New Delhi


                                                                                      File No: CIC/AD/A/2011/001206


                                                       ORDER

Background

1. The   Applicant,   through   his   RTI­application   dated   27.04.2010,   filed   with   the   PIO,   North   Western 

Railway, Ajmer, requested that he be given appointment in the public authority after accepting his 

name figuring in the panel list.   The PIO, on 21.07.2010, informed the Applicant that he has not 

identified any document in his RTI­application and that the office letter dated 11.07.1986 enclosed by 

him with the RTI­application itself reveals the fact that he was earlier engaged against the post of 

substitute and was after 10 days discharged from the duty on account of non­fulfillment of minimum 

qualification by him for the said post. The Applicant, being dissatisfied with the PIO’s reply, filed his 

1st­appeal with the Appellate Authority (AA) on 17.08.2010, who, in response, through his decision 

dated 14.09.2010, forwarded a reply of APO to the Appellant which well­nigh reiterated the above 

reply  of   the  PIO.   The   Appellant,  thereafter,  filed  the  present  petition  before  the  Commission  on 

18.04.2011 repeating his demand that he be given appointment in the public authority and also be 

provided with a copy of circular indicating the educational qualification required for the said post. 

Decision

2. Heard  submissions.  The Appellant reiterated his demand that the Commission   direct the Public 

Authority to appoint him.

3. As it is manifest from the Appellant’s demand in the present appeal that what he is seeking herein is 

not an information as defined in Section 2(f) of the RTI­Act but  rather a matter of settlement of his 

grievance   which   cannot   be   done   under   the   RTI­Act,   the   present   appeal   cannot   be   allowed. 

Nonetheless,   the   PIO,   as   agreed,  shall   supply  a   copy   of   circular,  indicating   the   educational 
qualification required for the said post, to the Appellant.   Time­  within 1 week of receipt of this 

order. 

4. Appeal is disposed of accordingly.

  (Annapurna Dixit)

Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Shambu Dayal Tank
R/o Street near Tank Siksha Niketan School, 
New Bada Near Tulsipuri House, Police Line,
Ajmer

2. The Appellate Authority
North Western Railway
Divisional Railway Manager’s office,
Ajmer Division
Ajmer

3. The Public Information Officer
North Western Railway
Divisional Railway Manager’s office,
Ajmer Division
Ajmer

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint. In the prayer, the Appellant/ Complainant may indicate, what information has not been provided.