In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001343
Date of Hearing : August 11, 2011
Date of Decision : August 11, 2011
Parties:
Applicant
Shri Ved Prakash Paliwal
S/o Late Shri Gyan Chandra Paliwal
R/o 43/12, Juhi Lal Colony
Kanpur City
The Applicant was present during the hearing
Respondents
The Public Information Officer
North Central Railway
Divisional Railway Manager's Office
Allahabad Division
Allahabad
Represented by : Shri Sanjeev Kumar, PIO & Sr.DPO
NIC Studio, Allahabad
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001343
ORDER
Background
1. The Applicant filed an RTI Application dt.11.10.10 with the PIO, DRM Office, North Central Railway,
Allahabad requesting for payment of pension to his unmarried sister after the death of his father(Retd.
Railway employee) on 16.10.05 and of his mother who had expired on 5.9.1993. On not receiving
any reply, the Applicant filed an appeal dt.4.12.10 with the Appellate Authority reiterating his request
for the information. Shri K.M.Narayan, PIO replied on 23.3.11 stating that matter relates to a
grievance and does not fall within the ambit of RTI Act. He requested the Applicant to furnish the
relevant papers to the Divisional office so that action can be taken. Shri D.K.Singh, Appellate
Authority replied on 24.3.11 directing the Applicant to submit the relevant papers to the Divisional
office so that necessary action can be taken. Being aggrieved with the reply, the Applicant filed a
second appeal dt.9.5.11 before CIC.
Decision
2. During the hearing, the Appellant informed the Commission that he had submitted the required
form duly filled in, a year ago to one Shri Dinesh Chand Chaturvedi posted in Kanpur office who ,
as noted by the Commission, had not bothered to pass on the same to the concerned authority.
3. Be that as it may, based on the assurance given by the PIO that required action will be taken within
the next one month and the Appellant will be informed about the outcome, provided the Appellant
hands over to him the prescribed form duly filled in once again, the Commission advises the
Appellant to obtain the prescribed form from the Sr.DPO at DRM Office, Allahabad and submit the
same after duly filling it to the Sr.DPO .
4. The PIO is nevertheless directed to showcause as to why a penalty should not be imposed upon him
for not replying to the RTI application within the mandatory period. The response to reach the
Commission by 16.9.11.
5. The appeal is accordingly disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Ved Prakash Paliwal
S/o Late Shri Gyan Chandra Paliwal
R/o 43/12, Juhi Lal Colony
Kanpur City
2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad
3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad
4. Officer in charge, NIC