In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000701
Date of Hearing : May 20, 2011
Date of Decision : May 20, 2011
Parties:
Applicant
Shri Shamina Begum
W/o Shri Shamshad Ali
T1/C, Railway Colony
Jwalapur
Haridwar
The Applicant was represented by Shri Shamshad Ali who arrived late after the Respondents left.
Respondents
The Public Information Officer
Northern Railway
Divisional Railway Manager's Office
Moradabad Division
Moradabad
Represented by : Shri Rajiv Trehan, PIO & Sr.DMM
Shri Virendra Kumar, APO
Shri Dalbir Singh, AOM
Shri Syohrajsingh, OS
Shri Mohar Singh Meena, OS
Shri R.C.Sagar, COST
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/2011/000701
ORDER
Background
1. The Applicant filed an RTI Application dt.2.7.10 with the PIO, DRM Office, Northern Railway,
Moradabad seeking information against nine points and several sub points with regard to her
husband’s seniority and also the action taken on her husband’s review petition dt.15.9.09 relating to
the penalty imposed upon him for unauthorized retention of quarters. The PIO, Personnel
Department furnished point wise information on 27.8.10 and PIO, Operating Department replied on
7.9.10. The Applicant filed an appeal dt.1.9.10 with the Appellate Authority commenting on the
information provided by the Personnel Department. On not receiving any reply, she filed a second
appeal dt.20.12.10 before CIC.
Decision
2. The Commission on perusal of the submissions on record noted that the Appellant is seeking
information related to her grievance with regard to the penalty imposed on her husband for
unauthorized retention of quarters as also her husband’s seniority. After hearing both sides, the
Commission holds that the no relief as being sought by the Appellant’s representative during the
hearing can be granted by the Commission since these matters fall outside the ambit of RTI Act. The
Appellant is therefore advised to approach an appropriate forum for redressal of her grievances.
3. However, in the interest of the Appellant, the PIO is directed to allow the Appellant or her husband
(who is the employee) to inspect relevant file/s wherein the Appellant’s husband’s review petition
with regard to the penalty imposed upon him has been disposed of, on a mutually convenient date,
and to provide him with attested copies of documents required by him, free of cost. The exercise to
be completed by 20.6.11.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Shamina Begum
W/o Shri Shamshad Ali
T1/C, Railway Colony
Jwalapur
Haridwar
2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Moradabad Division
Moradabad
3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Moradabad Division
Moradabad
4. Officer in charge, NIC