Central Information Commission
CIC/AD/A/2010/000344
Dated May 06, 2010
Name of the Appellant : Mr. Subhash Sahu
Name of the Public Authority : West Central Railway, Jabalpur
Background
1. The Applicant filed his RTI Request on 10.09.2009, with the PIO West Central Railway,
Jabalpur. He stated that the Divisional Railway Administration had effected a recovery of
Rs. 3508/ from his wages per month towards damaged rent for allegedly sub letting the
Railway Qrt. No RB II/348/9 at Howbagh, Jabalpur. In this connection, he sought copies
of reports, orders, rules, charge memorandum, representation related to his case. The
PIO gave an interim reply on 22.10.2009 stating that since information has to be
collected from two different departments, it will take time to provide the same. The
Applicant filed his First Appeal on 02.11.2009 stating that no information has been
received by him till date. The Appellate Authority replied on 10.11.2009 instructing the
PIO to provide the information within 7 days. The final reply was provided by the Nodal
Officer, Smt. Nirmala on 08.02.2010 and also by Shri Bagle, on 08.04.2010 on transfer of
RTI Application to him. However, not satisfied with the replies, the Applicant preferred
his Second Appeal on 27.01.2010 before the CIC..
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for May 06, 2010.
3. Mr. S.D. Patidar, Sr. DPO cum PIO, Mr. Amitabh Nigam, ADRM cum Appellate Authority,
and Mrs. Nirmala Khakre, DPO cum Nodal Officer representing the Public Authority were
heard by Video Conferencing.
4. The Appellant was not present during the hearing .
Decision
5. The Commission noted that the second appeal was filed by the Appellant before
receiving the information and that there is no further complaint from him after receiving it. It is
therefore assumed that the Appellant is satisfied with the given information.
6. The Commission directs the PIO and concerned deemed PIOs to show cause as to why
a penalty of Rs.250/ per day (Maximum Rs.25000/) should not be levied on both of them for not
responding to the RTI application within the stipulated time period as prescribed in the RTI Act.
They are directed to submit their responses so that they reach the Commission by 06.06.2010.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Deputy Registrar
Cc:
1. Mr. Subhash Sahu,
Painter GrII,
Under SSE (Ele/Maint),
West Central Railway,
Jabalpur
2. The Public Information Officer,
West Central Railway,
Divisional Railway Manager’s Office,
Jabalpur Division,
Jabalpur
3. The Appellate Authority,
West Central Railway,
Divisional Railway Manager’s Office,
Jabalpur Division,
Jabalpur
4. Officer in charge, NIC
5. Press E Group, CIC