In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001630
CIC/AD/A/2010/001631
Date of Hearing : January 4, 2011
Date of Decision : January 4, 2011
The Applicant was present during the hearing
Parties:
Applicant
Shri Shukhdev Singh
H.No. 33056, Street No. 26A
Paras Ram Nagar,
Batinda.
Represented by : Sh. N. Singh, Advocate
Respondent(s)
Northern Railway
DRM's Office
Ambala Division
Ambala Cantt.
Represented by : Shri Sharsar, Sr.DMM, N.Railway, Ambala Cantt
Shri Mohinder Singh, DSC, N.Railway, Ambala Cantt.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
The Commission noted that the relief being sought by the Appellant in terms of directing the PIO to reemploy
him because of his good behaviour, falls outside the ambit of the RTI Act and therefore cannot be granted by
the Commission . The appeal is rejected.
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001630
CIC/AD/A/2010/001631
Background
1. The RTI Applications dated 25.5.2010 and 8.6.10 were filed by the Applicant with the PIO/Director
RPF Railway Board, New Delhi requesting that he be reemployed on the basis of the Court Order
and Affidavit which he had enclosed. The Divisional Security Commissioner, RPF, Northern Railway,
Ambala Cantt replied on 20.7.2010 stating that Sh Sukhdev Singh was dismissed from service as
per rule 161, 162.2 & 162.3 of RPF Rule 1987 vide DSC RPF/UMB order no. RPF.UMB.DAR/88
dated 3.6.88. He also stated that RSA 290/99 Sukhdev Singh V/s UOI is pending in the High Court of
Punjab & Haryana at Chandigarh and that after receiving the judgment of the High Court, appropriate
action will be taken accordingly.” Not satisfied with the reply the Applicant filed his first appeal on
28.7.2010 requesting once again that he be reemployed. The Appellate Authority replied on
18.8.2010 stating that the information has already been provided by the Divnl. Security
Commissioner, RPF Northern Railway, Ambala Cantt vide his letter dated 20.7.2010. Being
aggrieved with this reply, the Applicant filed his second appeal before the Commission on 4.9.2010
requesting that the Commission ensure that he be re employed.
Decision
2. The Commission noted that the relief being sought by the applicant in terms of directing the PIO to
reemploy him because of his good behaviour falls outside the ambit of the RTI Act and therefore
cannot be granted by the Commission .
3. The appeal is therefore rejected..
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Shukhdev Singh
H.No. 33056, Street No. 26A
Paras Ram Nagar,
Batinda.
2. The Public Information Officer
Northern Railway
DRM’s Office
Ambala Division
Ambala Cantt.
3. The Appellate Authority
Northern Railway
DRM’s Office
Ambala Division
Ambala Cantt.
4. Officer Incharge, NIC.