Central Information Commission Judgements

Ms.Alka Agrawal vs Ministry Of Railways on 13 January, 2011

Central Information Commission
Ms.Alka Agrawal vs Ministry Of Railways on 13 January, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi
                                                                            File No: CIC/AD/A/2010/001682
Date  of Hearing :  January 13, 2011

Date of Decision :  January 13, 2011


Parties:

           Applicant

           Ms.Alka Agarwal
           C/o Shri Rameshwar Prasad Agarwal
           H.No.20/1, Daru Bhondela
           Jhansi

           The Applicant was present at NIC Studio, Allahabad.


           Respondents

           North Central Railway
           Headquarters Office
           B­Block, GM Office, Subedarganj
           Allahabad

           Represented by :  Shri S.K.Singh, PIO, Shri Alok Gupta, Appellate Authority and Shri Kamlesh Jha, 
           Deemed PIO at NIC Studio, Allahabad




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/2010/001682


                                                             ORDER

Background

1. The Applicant filed an RTI application dt.7.6.10 with the PIO, North Central Railway HQ seeking 

information against 3 points with regard to the action taken on complaints dt.4.6.08 and 24.5.10   lodged by 

Shri Ashok Kumar Agarwal .  She also wanted to know  whom  one should approach with a complaint against 

the person who is harassing his   subordinates.   Shri S.K.Singh, PIO replied on 21.7.10 enclosing the point 

wise information furnished by Shri D.K.Singh, Dy.CPO (Con.) who vide his note dt.19.7.10 stated that the 

complaint   dt.4.6.08   was  not   received   in   the  office  and  complaint  dt.24.5.10  was  forwarded  to  concerned 

officials and till now no action has been taken.  With regard to point 3, he stated that affected employees can 

approach the senior officers.  The Applicant filed an appeal dt.30.7.10 with the Appellate Authority commenting 

on the information provided against points 1 and 3.  The Appellate Authority replied on 20.8.10 enclosing the 

clarification furnished by Shri D.K.Singh, Dy.CPO (Con.) who vide his note dt.12.8.10 stated that the complaint 

dt.4.6.08 of Shri Ashok Kumar was not received and refuted the statement made by the Applicant in his first 

appeal that as per record on 11.6.08, no official with the name of Shri S.K.Singh, Chief Engineer was working 

in the office.  Being aggrieved with the reply, the Applicant filed a second appeal dt.9.9.10 before CIC.

Decision

2. During  the  hearing,  Shri  Alok  Gupta, Appellate Authority submitted that with regard to complaint 

dt.24.5.10, an enquiry was held   by the vigilance  Section and it was found that the allegations made in the 

complaint were baseless. This information has been provided to the Appellant.     With regard to complaint 

dt.4.6.08, the Appellant maintained  that the letter was indeed received by the Respondents and that  he was 

being provided  wrong information .

3. The Commission after hearing the submission by the Respondents  directs the PIO as follows:

i) to provide a copy of the enquiry report with regard to the complaint dt.24.5.10.

ii) to   provide  an   affidavit   to  the  Commission with a  copy to the Appellant stating  that the 

complaint dt.4.6.08 of Shri Ashok Kumar was not received in the office and that the reply given on 

21.7.10 is correct and is as available in the records.

3. The information/affidavit should reach the Appellant/Commission by 15.2.11 and the Appellant to 

submit a compliance report to the Commission  by 20.2.11.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Alka Agarwal
C/o Shri Rameshwar Prasad Agarwal
H.No.20/1, Daru Bhondela
Jhansi

2. The Public Information Officer
North Central Railway
Headquarters Office
B­Block, GM Office, Subedarganj
Allahabad

3. The Appellate Authority
North Central Railway
Headquarters Office
B­Block, GM Office, Subedarganj
Allahabad

4. Officer Incharge, NIC