Central Information Commission Judgements

Ms.Veena Dhiman vs Ministry Of Railways on 8 July, 2011

Central Information Commission
Ms.Veena Dhiman vs Ministry Of Railways on 8 July, 2011
                       In the Central Information Commission 
                                                     at
                                                  New Delhi

                                                                         File No: CIC/AD/A/2011/000985


Date of Hearing :  July 8, 2011

Date of Decision :  July 8, 2011


Parties:



           Appellant

           Ms. Veena Dhiman
           W/o Shri Kartar Chand Dhiman,
           V& PO Chahri Via Nagrota Bhawan,
           Tehsil & Distt. Kangra, 
           Himachal Pradesh

           The Appellant was not present.
            
           Respondents

           Northern Railway
           Office of Divisional Railway Manager
           Ferozpur Division
           Ferozpur



           Represented by: Shri Nathu Ram, Sr. DMM, Shri Harish Katoch, ADEN and Shri Ganga Prasad, SSE



                         Information Commissioner         :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                              at
                                                     New Delhi

                                                                                           File No: CIC/AD/A/2011/000985


                                                           ORDER

Background

1. The Applicant, through her RTI­application dated nil, filed with the PIO, Northern Railway, Ferozpur, 

wanted copies of  his  TA journals, Muster Sheet, duty passes, position of encroachment on Rly land 

by   outsiders,   log   book,   post   based   reservation   roster   register   etc.)   The   PIO,   on   04.02.2010, 

requested the Applicant to deposit the requisite fee for transmitting the information. The Applicant, on 

27.02.2010, wrote back to the PIO requesting that  the information be delivered at her home through 

messenger as she is unable to go to Pathankot to collect the information. She also requested that the 

amount  to  be  paid  by  her  may also be intimated to her.   The PIO, accordingly, on 03.05.2010, 

provided to the Applicant the break­up of amount to be paid by her which included the TA, 2 days 

salary etc. of the messenger. Thereafter, on 04.08.2010, Assistant Divisional Engineer, wrote to the 

Applicant that she may inspect the records, barring those which related to commercial confidence of 

the 3rd­party, at the Pathankot office of the public authority. The Applicant, thereafter, filed her 1 st­

appeal with the Appellate Authority on 19.10.2010 which the AA had apparently not decided.   The 

Appellant,   filed   the   present   appeal   before   the   Commission   on   21.03.2011   requesting   for   the 

disclosure of information. 

Decision

2. Contrary to what the Respondents have stated in their replies, I see nothing in the present request for 

information   which   would   attract   the   exemption   under   Section   8(1)(j)   of   the   RTI­Act.   However, 

considering the Respondents’ submission made during the hearing that the information in respect of 

items   g   &   h   of   the   Appellant’s   RTI­application   is   not   available   with   them,   I   hereby   direct   the 

Respondents to provide to the Appellant the information relating to the remaining points viz., (a) to (f) 

and (i) of the Appellant’s RTI­application. Time­ within 1 week of receipt of this order. 

3. It is also noted that the PIO has taken different positions at different levels while responding to the 

present RTI­application which is entirely not acceptable. It is, therefore, directed that the PIO should 

show cause as to why penalty under Section 20(1) of the RTI­ should not be imposed on him for 

apparently   obstructing   the   transmission   of   information   to   the   Appellant,   by   misleading   her   with 

confusing  replies. The Appellate Authority is also directed to explain why he failed to discharge his 

obligation   under   Section   19(6)   of   the   RTI­Act.   Replies   to   both   the   notices   should   reach   the 

      
Commission by 01.08.2011.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms. Veena Dhiman
W/o Shri Kartar Chand Dhiman,
V& PO Chahri Via Nagrota Bhawan,
Tehsil & Distt. Kangra, 
Himachal Pradesh

2. The Appellate Authority
Northern Railway
Office of Divisional Railway Manager
Ferozpur Division
Ferozpur

3. The Public Information Officer
Northern Railway
Office of Divisional Railway Manager
Ferozpur Division
Ferozpur

4. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Appellant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving (1) 
copy of RTI­application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of 
the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant/Appellant may indicate, what information has not been provided.