Central Information Commission Judgements

Mr. Umesh Kumar Thakur vs Northeast Frontier Railway on 5 February, 2010

Central Information Commission
Mr. Umesh Kumar Thakur vs Northeast Frontier Railway on 5 February, 2010
              Central Information Commission
                                                                    CIC/AD/A/2009/001579
                                                                    Dated 5th February, 2010

Name of the Applicant                        :   MR. UMESH KUMAR THAKUR


Name of the Public Authority                 :   NORTHEAST FRONTIER RAILWAY

Background

1. The Applicant filed his RTI request on 11.05.09 with the PIO, N F Railway, Katihar
seeking information related to land acquired by the Railway for the Piprithan Crossing
Railway Station including compensation paid etc. against 6 points. The Sr. Section
Engineer (Works) N.F. Railway/Thakurganj replied on 13.05.09 stating that the
information is not available with their office because their office is not the custodian of
the information and requested the Applicant to contact the DRM office at Katihar
division while returning the IPO of the Applicant to him . Not satisfied with the reply,
the Applicant filed his First Appeal on 13.08.09 before the Appellate Authority, DRM
Office, Katihar reiterating his request for the information. The Appellate Authority
replied on 26.08.09 requesting the Applicant to send the IPO in favour of the correct
payee if he wants the information. Still being aggrieved with the reply, the Applicant
filed his Second Appeal on 25.09.09 before the Commission requesting for the
information once again.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 5th February, 2010 through video conferencing.

3. Mr. D. Srikant, PIO and Mr. B. Misra Appellate Authority representing the Public
Authority were present at NIC studio, Katihar.

4. The Appellant was not present during the hearing.
Decision

5. The Commission on perusal of the RTI application dated 11.05.09 and after hearing
the submission of the Respondent noted that the Appellant has submitted entirely
different sets of documents including the RTI applications and the responses by PIO
and Appellate Authority to the Respondent and to the Commission and since it is not
clear which RTI application/appeal is to be disposed off, returns all the papers with
the suggestion that the Appellant file a fresh application which is clear.

6. The appeal is accordingly disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Cc:

1. Mr. Umesh Kumar Thakur (Return RTI application and papers )
Village + PO – Piprithan
Thana – Kurlikot (Thakurganj)
Dist. Kishanganj
Bihar.

2. The PIO
Northeast Frontier Railway
Divisional Railway Manager’s Office
Katihar, Bihar.

3. The Appellate Authority
Northeast Frontier Railway
Divisional Railway Manager’s Office
Katihar, Bihar.

4. Officer in charge, NIC

5. Press E Group, CIC