Central Information Commission Judgements

Mr.Sukhdev Singh vs Ministry Of Railways on 4 January, 2011

Central Information Commission
Mr.Sukhdev Singh vs Ministry Of Railways on 4 January, 2011
                       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.