Central Information Commission Judgements

Mr.Sunil Kumar vs Ministry Of Railways on 14 March, 2011

Central Information Commission
Mr.Sunil Kumar vs Ministry Of Railways on 14 March, 2011
                       In the Central Information Commission 
                                                        at
                                                  New Delhi

                                                                       File No: CIC/AD/A/2011/000358
Date of Hearing :  March 14, 2011

Date of Decision :  March 14, 2011



Parties:



           Appellant


           Shri Sunil Kumar
           C/o P C Sharma, Advocate,
           Chowk Regent Cinema, 
           Amritsar­ 143 006­05

           The Appellant was not present.

           Respondents


           Northern Railway
           Office of Divisional Railway Manager
           Ferozpur Division
           Ferozpur



Represented by:  Shri G.B. Mishra, Shri Bhagat Singh Mahal, Ch. DMS and Shri Ombir Singh, AOmE/P




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                  Decision Notice




As given in the decision 
                        In the Central Information Commission 
                                                              at
                                                     New Delhi

                                                                                           File No: CIC/AD/A/2011/000358


                                                           ORDER

Background

1. The   Applicant   filed   his   RTI­application  with  the  PIO,  Northern  Railway,  Ferozpur  on  18.08.2010 

seeking two pieces of information which he described as detail of amount on account of under rest  

allowance paid for the period 01.01.2001 to 3.06.2010 to the a] Loco Running staff; and b] Guards  

along with their names, train number, month wise bill prepared by the concerned employee. 

2. In response to the above application, the Sr. Divisional Mechanical Engineer (O&F), through his letter 

dated 27.09.2010, requested the Applicant to deposit an amount of Rs. 20/­ towards photocopying 

charges   of   the   10   pages   of   information   corresponding   to   item   a]   of   his   application.   As   for   the 

information   in   respect   of   item   b],   he   informed   that   it   pertained   to   the   Traffic   Department.   The 

Applicant accordingly remitted the said amount on 25.09.2010. Thereafter, the Applicant received 

another   letter   dated   12.10.2010   which   was   signed   by   an   unknown   signatory   on   behalf   of   the 

Divisional   Optns.   Manager   NR/Firozpur,   advising   him   to   approach   the   Bill   Section   of   Divisional 

office/NR, Firozpur for receiving the information in respect of the guards (item b) as the details sought 

by him under this head have been submitted to the said office by each guard. 

3. The Applicant, meanwhile filed his 1st­appeal with the Appellate Authority (AA) on 07.10.2010 which, 

according to the Applicant, was not replied to by the AA.  The Applicant, thereafter, approached the 

Commission in 2nd­appeal on 24.11.2010 alleging that the reply furnished to him in respect of item a] 

does not reveal the information that has been sought and that the amount mentioned therein is totally 

against   the   ‘Safety   Rules’.   Further,   the   inspection   of   relevant   bills   was   not   allowed   to   him   as 

requested by him in his 1st­appeal. As regards item b], he alleged that the reply furnished to him is 

misleading, untrue and uncalled for and also has not been signed by the designated officer under the 

RTI­Act which shows the malicious intention towards the Applicant . 

Decision

4. The Respondents, during the hearing, stated that they have not received the Appellant’s 1st­appeal 

dated 07.10.2010 and thus could not respond to it.  They, however, informed the Commission that 

they had furnished both items of information (i.e. Loco running staff (item a) as well as Guards (item 

b)) to the Appellant on 27.09.2010 and12.10.2010 respectively. 

5. Upon   perusing   the   records   and   after   hearing   the   Respondents,   it   is   noted   that   the   Appellant’s 

allegation (para 3 above) that the amount mentioned in the Respondent’s reply is against the ‘safety 

rules’ is not a matter which can be examined under the provisions of the RTI­Act as the ‘information’ 

(i.e. amount) in its original form has already been furnished to the Appellant. This completes the 

requirement  of  the  disclosure  of the information under the RTI­Act and thus warrants no further 

scrutiny. Nevertheless, as requested by the Applicant, the PIO shall allow him to inspect the relevant 

bills/ records relating to the item a) as well as the item b of his RTI­application. To carry out this 

exercise, the PIO should issue a notice to the Appellant indicating therein a date, time and place in 

advance. This is to be completed by 10.04.2011.

6. As regards the Applicant’s complaint against  the Divisional Optns. Manager NR/Firozpur who had 

failed to sign his reply dated 12.10.2010 and had allowed somebody else to sign on it by putting the 

word ‘for’, the Commission finds it highly objectionable on the  part of the said officer who failed to 

comply with such an elementary requirement of the statute. It is, therefore, directed that the head of 

the department should issue a ‘recordable warning’ to this officer for his negligence and submit a 

compliance report to the Commission by 24.03.2011.

7. The appeal disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc

1. Shri Sunil Kumar
C/o P C Sharma, Advocate,
Chowk Regent Cinema, 
Amritsar­ 143 006­05

2. The Appellate Authority
Northern Railway
Office of Divisional Railway Manager
Ferozpur Division
Ferozpur

3. The Public Information Officer
International Institute of Population Science
Northern Railway
Office of Divisional Railway Manager
Ferozpur Division
Ferozpur

4. Officer In­charge, NIC