Central Information Commission Judgements

Mr.Virendra Nath Tiwari vs Ministry Of Railways on 9 May, 2011

Central Information Commission
Mr.Virendra Nath Tiwari vs Ministry Of Railways on 9 May, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                       File No: CIC/AD/A/2011/000436

Date  of Hearing :  May 9, 2011

Date of Decision :  May 9, 2011


Parties:

           Applicant

           Shri Virendra Nath Tiwari
           Retd SPO/U
           NER, Pitambra Niwas
           Jungle Salikram Padari Bazar
           Gorakhpur 273 006



           The Applicant was present at NIC Studio, Gorakhpur.

           Respondents

           The Public Information Officer
           North Eastern Railway
           o/o General Manager
           Gorakhpur 273 012

           Represented by : Shri V.K.Gupta, PIO & Dy. GM
                                     Shri P.K.Srivastava, Dy.CPO(IR)
                                     Shri U.C.Mishra, APIO

                                      ­    NIC Studio, Gorakhpur

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/2011/000436


                                                    ORDER

Background

1. The Applicant filed an RTI Application dt.20.8.10 with the PIO, North Eastern Railway, Gorakhpur. 

He stated that the High Court, Lucknow in a decision in the year 2002 had absolved him in a case 

and in this connection, he had sent a representation dt.20.8.03 to  NER, Gorakhpur stating that his 

absence during the period 15.11.1975 to 17.7.09 be regularized and to pay him all the benefits and 

allowances.  In the instant case, he wanted to know the action taken on his representation.   The PIO 

replied   on   27.9.10.   relying   upon   the   CIC   Decision   No.CIC/OK/C/2006/00069   dt.19.6.06.     The 

Applicant filed  an appeal dt.25.10.10 with the Appellate Authority stating that information can be 

denied only u/s 8(1) and reiterated his request for the information.   On not receiving any reply from 

the AA, he filed a second appeal dt.15.12.10 before CIC requesting for information on action taken on 

his representation.

Decision

2. During the hearing, the Respondents submitted that a case was registered by the CBI against the 

Appellant and he was suspended for the period 15.11.1975 to 17.7.09.  He added that th CBI had 

seized all the documents and had not returned them so far.  He further added that the CBI has been 

requested to return the documents and as such no action has been taken on his representation.

3. The Commission after hearing the submissions made directs the PIO to inform this fact formally in 

writing to the Appellant once again by 9.6.11 and the Appellant to submit a compliance report by 

15.6.11.  

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Virendra Nath Tiwari
Retd SPO/U
NER, Pitambra Niwas
Jungle Salikram Padari Bazar
Gorakhpur 273 006

2. The Public Information Officer
North Eastern Railway
o/o General Manager
Gorakhpur 273 012

3. The Appellate Authority
North Eastern Railway
o/o General Manager
Gorakhpur 273 012

4. Officer in charge, NIC