In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000416
Date of Hearing : May 12, 2011
Date of Decision : May 12, 2011
Parties:
Applicant
Shri Sureshchand Shrivastava
Narbada Jagadamba Vihar
H.No.390, Beohar Bagh
Jabalpur 482 001
The Applicant was not present during the hearing.
Respondents
The Public Information Officer
Central Railway
Divisional Railway Manager's Office
Personnel Branch, CST
Mumbai
Represented by : Shri Rakesh Kumar, PIO
Shri Trivedi, APIO
NIC Studio, Mumbai
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/2011/000416
ORDER
Background
1. The Applicant filed an RTI Application dt.9.8.10 with the PIO, Central Railway, Mumbai. He sought
the following information with regard to 15 persons (whose names were also provided) appointed as
Assistant Driver in Mumbai Division of Central Railway consequent to their selection to this Post by
RRB, Bhopal during 1998.
i) Certified copy of the attendance register for the period 23.2.99 to 28.6.99 and working
particulars from 23.2.99 to 28.6.99
ii) Certified copy of the posting orders issued during 23.2.99 to 28.6.99
iii) Certified copy of the request made by them for their transfer to Jabalpur Division with the
orders issued for transferring them to Jabalpur by Divisional Railway Administration of Mumbai
Division.
iv) Certified copy of the relieving letter given to them
v) Certified copy of the covering letter under which their Service Register and other documents
were sent to Jabalpur Division.
vi) Certified copy of the noting, remarks, instructions orders based on which these persons
were nominated to be transferred to Jabalpur division.
On not receiving any reply, the Applicant filed an appeal dt.23.9.10 with the Appellate Authority
reiterating his request for information. Shri B.K.Panigrahi, APIO replied on 8.10.10 furnishing point
wise information. He also sought Rs.34/ to provide 17 pages of information. Being aggrieved with
the reply, the Applicant filed a second appel dt.10.12.10 before CIC seeking the documents free of
cost.
Decision
2. During the hearing, the Respondents submitted that complete documents were provided
to the Appellant free of cost on 28.1.11 and that no complaint has been received from the
Appellant after receiving the information.
3. Since there is no complaint from the Appellant after receiving the information it is assumed that he is
satisfied with it.
4. The Commission however directs the PIO to show cause as to why a penalty of Rs.250/ per day
(Maximum Rs.25000) should not be levied on him for not responding to the RTI application within the
stipulated time period as prescribed in the RTI Act. He is directed to submit his written response to
the Commission by 19.6.11.
5. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Sureshchand Shrivastava
Narbada Jagadamba Vihar
H.No.390, Beohar Bagh
Jabalpur 482 001
2. The Public Information Officer
Central Railway
Divisional Railway Manager’s Office
Personnel Branch, CST
Mumbai
3. The Appellate Authority
Central Railway
Divisional Railway Manager’s Office
Personnel Branch, CST
Mumbai
4. Officer in charge, NIC