Central Information Commission Judgements

Mr.Suraj Dev Prasad vs Ministry Of Railways on 2 September, 2011

Central Information Commission
Mr.Suraj Dev Prasad vs Ministry Of Railways on 2 September, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001406
                                                                                                          



Date  of Hearing     :  September 2, 2011

Date of Decision     :  September 2, 2011



Parties:

           Applicant

           Shri Suraj Dev Prasad
           Office Supdt ­ II
           IRIMEE
           Jamalpur ­  811 214.

           Heard through Audio.



           Respondent(s)

            Eastern Railway
            Dy.Chief Mechl. Engineer/Diesel
            Jamalpur Division
            Jamalpur - 811214

           Represented by   :                Shri Ramen Mallick, Dy.CME/PIO

                                 Information Commissioner                       :   Mrs. Annapurna Dixit
___________________________________________________________________
                               In the Central Information Commission 
                                                                at
                                                       New Delhi
                                                                                                                                 
                                                                                            File No: CIC/AD/A/2011/001406


                                                            ORDER

Background

1. The RTI Application dated   28.12.2010 was filed by the Applicant with the PIO   IRIMEE, Jamalpur 

seeking information related to allotment of Quarters to 6 individuals and non allotment of Quarters to 

him although he is senior to them, against 5 points.   The PIO transferred the application on 12.1.11 

to  Eastern Railway Workshop. The PIO ERly W/shop replied on  3.2.11 enclosing the reply furnished 

by   the   Personnel   Officer,   Jamalpur   who   provided   point   wise   information   to   the   Applicant.     Not 

satisfied with this reply the   Applicant filed his   first appeal on   18.2.11   The   Appellate Authority 

replied on  19.3.11  stating that  it is not clear as to what information the Applicant is seeking in his 

first appeal against point 1. and with regard to point 2  the information has already been provided and 

against point 3 the information is related to IRIMEE. Being aggrieved with this reply, the Appellant 

filed his second appeal before the Commission.

Decision. 

2. The Respondent during the hearing informed the  Commission that the Appellant is  working in IRIMEE 

and is a   dealing clerk dealing with  RTI Application and therefore has access to all the information. 

He also stated that information related to allotment is not available with them  as Quarters are allotted 

only by IRIMEE.   He further pointed out that the RTI application has initially been  filed with IRMEE by 
the   Appellant   and  that   although  the  information is  available  with them  they  have    transferred the 

application   to   the   PIO,   workshop,   Jamalpur.    The  Commission,  after   hearing  the  PIO,  workshop, 

Jamalpur decided as given below: 

Point no. 1 : This point related to allotment  policy  may be transferred back to PIO, IRMEE so that 

information can be provided directly to the Appellant .

Points 2, 4.1 & 4.2 :  These points pertain to the issue of  non­allotment quarters of quarters to the 

Appellant. These points too to be  transferred   to PIO  IRIMEE along with the Commission’s direction 

that the Appellant be allowed to inspect to his transfer file and be provided with copies of documents 

and file notings identified by him, free of cost.

Point 3  :  This point relating to the authority wielded by the General Manager  to allot quarters may 

also be transferred to PIO IRMEE. Transfer to IRMEE.

Point 5 :  The information sought against this point pertains to allotment of quarters  to various officers 

from   1990 till date.   The PIO, IRMEE   to provide the complete information. All information to be 

provided  by 5th October 2011.

The   Commission   also   directs   the   PIO.   Eastern   Railway,   Jamalpur   to   forward   a   copy   of     the 

Commission’s  order to the PIO, IRMEE.

The PIO, IRMEE  to show cause as to why penalty should not be imposed upon him for not providing 

the information sought in the RTI application to the  Appellant  although the same is available with  him 

as  per the submission of the Respondent from the Jamalpur workshop, thereby seemingly deliberately 

obstructing the supply of information. The explanation should reach the Commission by 5th  October 

2011.

  3. The Appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1  Shri Suraj Dev Prasad
Office Supdt ­ II
IRIMEE
Jamalpur ­  811 214.

2             The  Public Information Officer
            Eastern Railway
            Dy.Chief Mechl. Engineer/Diesel
            Jamalpur Division
            Jamalpur - 811214



3.            The Appellate Authority
            Eastern Railway
            Dy.Chief Mechl. Engineer/Diesel
            Jamalpur Division
            Jamalpur - 811214



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.