In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001234
Date of Hearing : August 8, 2011
Date of Decision : August 8, 2011
Parties:
Applicant
Shri Subodh Kumar
Sr.Section Engineer/Drawing/Sanket
Signal & Telecom Deptt
East Central Railway
Samastipur.
Applicant was present.
Respondent(s)
East Central Railway
Divisional Railway Manager's Office
Samastipur Division
Samastipur - 848101.
Represented by : Shri Gopal Mandal, APIO, EC Rly, Samastipur
Shri R B Paswam
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001234
ORDER
Background
1. The RTI Application dated 22.12.2010 was filed by the Applicant with the PIO, DRM Office,
Samastipur seeking information with regard to transfer of various employees in Samastipur during the
period 1.1.09 to 31.12.09 against 6 points. He also sought information with regard to his salary. The
PIO replied on 24.12.2010 enclosing the reply dated 17.12.10 provided by the custodian of the
information against points 4, 5 and 6. Information was also provided on 6.12.2010 against points 1
and 2. Not satisfied with the replies the Applicant filed his first appeal on 18.1.11. The Appellate
Authority vide his letter dated 28.1.11 asked the Applicant to attend a personnel hearing on 3.2.11.
The Appellant filed his second appeal before the Commission on 18.4.11, since he was not satisfied
with the outcome of the hearing.
Decision.
2. During the hearing the Appellant sought information against point 1, 2, 3 and 6.
with regard to point 1 the Appellant stated that the 46 posting orders provided to him have not been
attested. The Commission therefore directs that attested copies of the same may be provided to the
Appellant once again. With regard to point 2, the Appellant stated that out of 46 he has received
only 3 joining reports and that he still requires copies of the 43 remaining joining reports. The PIO is
therefore directed to provided the missing joining reports. As for point 3, certified copy of the
attendance register as sought by the Appellant may be provided to the Appellant, 50 pages of
information free of cost and beyond that number at Rs 2/ per page.
Information to be provided by 10 September, 2011.
3. With reference to point 6 wherein the Appellant has complained about the delay in providing the
information which was received by him only on 5.8.11, the Commission directs the Sr.DFM to show
cause as to why a penalty should not be imposed upon him for not responding to the point 6 of the
RTI Application which was transferred to him on 28.4.11, within the mandatory period. The
explanation should reach the Commission by 10 September 2011.
th
3. The Appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registra
1 Shri Subodh Kumar
Sr. Section Engineer/Drawing/sanket,
Signal & Telecom Deptt,
East Central Railway
Samastipur.
2. East Central Railway
Divisional Railway Manager’s Office
Samastipur Division
Samastipur – 848101.
3. The Appellate Authority
Divisional Railway Manager’s Office
Samastipur Division
Samastipur – 848101.
4. Officer Incharge, NIC.
.
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 RTI Act, giving
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant 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