Central Information Commission Judgements

Mr.Sudama Singh vs Ministry Of Railways on 8 June, 2010

Central Information Commission
Mr.Sudama Singh vs Ministry Of Railways on 8 June, 2010
                               Central Information Commission

                                                                                                      CIC/AD/A/2010/000594
                                                                                                          Dated June 8, 2010



Name of the Applicant                                       :     Shri Sudama Singh


Name of the Public Authority                                :     East Central Railway, Hajipur


Background

1. The   Appellant     filed   an     RTI   application  dt.1.12.09   with  the  PIO,   East   Central  Railway,  Hajipur 

requesting   for   inspection   of   complete   file   pertaining   to   the   transfer   of   Shri   Ajit   Kumar,   Diesel 

Assistant, Seadah to Danapur as also for certified true copies of documents from the file.  He also 

requested for copy of the portion of statutory rule i.e. IREC based on which the transfer of Shri Ajit 

Kumar was rejected. Shri Rajesh Kumar, PIO replied on 17.12.09 inviting the Applicant to inspect the 

relevant file on 29.12.09. The Applicant filed an appeal dt.1.1.10 with the Appellate Authority stating 

that the PIO’s letter inviting him for inspecting the records was received on 30.12.09 and moreover, 

the PIO did not supply information against 2nd and 3rd paras of his RTI application. Shri J.S.P.Singh, 

Appellate Authority replied on 15.1.10 inviting the Applicant once again to inspect the files on 29.1.10. 

Still not satisfied, the Applicant filed a second appeal dt.24.2.10 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 8, 

2010.  

3. Shri Rajesh Kumar, PIO and Shri J.S.P.Singh, Appellate Authority represented the Public Authority.

4. The  Applicant was heard through audio conferencing.

Decision

5. The Respondent submitted that  the Appellant  was offered inspection twice  but he never turned up 

to inspect the files.  When the Commission queried as to why information was not provided against 

the 2nd and 3rd paras, the Respondent explained that there was no malafide denial of information and 

that it was felt that since the Appellant was anyway inspecting the whole file  as per his request in the 

RTI application, he would be in a position to identify the documents he requires as mentioned in 

paras 2 and 3, which can then be provided to him .

6. The  Commission   after   hearing   the submission  by the Respondent    directs  the  PIO to allow  the 

Appellant to inspect the file/s on a mutually convenient date and time and to provide him  complete 

information including the attested copies of documents he requires,  free of cost.

7. The information to be provided by   8.7.10 and the Appellant   to submit a compliance report to the 

Commission by 15.7.10.

8. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Sudama Singh
Railway Hunder road
East Lohanipur
PO – Kadamkuan
Patna 800 003

2. The PIO
East Central Railway
O/o General Manager
Hajipur 844 101
Bihar

3. The Appellate Authority
East Central Railway
O/o General Manager
Hajipur 844 101
Bihar

4. Officer incharge, NIC

5. Press E Group, CIC