Central Information Commission Judgements

Mr.Shri Sartaz Ahmad vs Ministry Of Railways on 25 June, 2010

Central Information Commission
Mr.Shri Sartaz Ahmad vs Ministry Of Railways on 25 June, 2010
                             Central Information Commission

                                                                                            CIC/OP/C/2009/000140­AD
                                                                                                   Dated June 25, 2010



Name of the Applicant                                    :    Shri Sartaj Ahmed


Name of the Public Authority                             :    Northern Railway HQ
                                                              New Delhi


Background

1. The Applicant  filed an RTI  application dt.1.12.08 with the PIO, Northern Railway HQ, New Delhi 

seeking the transfer policy of JEs, SEs and SSEs and also information on  whether the transfers are 

being done as per the policy. The CPIO, Northern Railway HQ transferred the RTI application to the 

concerned division on 8.12.08. On not receiving any reply, the Applicant  filed an appeal dt.27.1.09 

with the Appellate Authority (Copy not in file) which was transferred by CPIO, Northern Railway HQ 

to Appellate Authority, DRM Office, Northern Railway, New Delhi on 29.1.09. On not receiving any 

response from the First Appellate Authority, the Applicant filed a complaint dt.26.5.09 before CIC. The 

Commission vide its order dt.11.5.10 directed the PIO to provide the information by 15.6.10 and also 

to appear before the Commission on 25.6.10 at 2.30 pm along with the written explanation to the 

showcause notice issued to the PIO by the Commission.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 25, 

2010.  

3. Shri Mohar Singh, Sr.DMM, DRM Office, Northern Railway, New Delhi, Shri Hemant Kumar Kohli, 

ADEE, Northern Railway, Ghaziabad and shri Rakesh Tyagi, Dy. G.M.(Law) represented the Public 

Authority.

4. The Applicant was present during the hearing.

Decision

5. The Respondent submitted that complete information was provided to the Complainant on 24.12.08. 

A copy of the information was produced before the Commission in which it was stated that the cadre 

control   is   under   the   jurisdiction   of   Sr.DEE/RS/Ghaziabad   and   that   transfers   are   done   as   per 
requirement   based   on   administrative   grounds.     The   Respondent   also   produced   before   the 

Commission the speed post receipt indicating the date of dispatch of the information.

6. The  Commission  holds  that  complete information has been provided   within the prescribed time 

period   and   hence   drops   the   penalty   proceedings   against   the   PIO   and   closes   the   case   at   the 

Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Sartaj Ahmed
S/o Shri Abul Barkal
#508, Kaila Road
Ghaziabad
Uttar Pradesh

2. The PIO
Northern Railway
Headquarter Office
Baroda House
New Delhi

3. Officer incharge, NIC

4. Press E Group, CIC