CENTRAL INFORMATION COMMISSION
Appeal No. CIC/SG/A/2009/001063/OP dated 12-5-2009
Right to Information Act 2005 - Section 19
Name of the Appellant : Shri Hakim Singh Sengar
Name of the Public Authority : Northern Railway
Background
:
Shri Hakim Singh Senger vide his RTI application dated 22.10.2008 had sought the
following information about Shri Sanjay Kumar, DMS-III for the period 1999 to 2004:-
How many cash awards did he receive from N. Railway during the above mentioned five
year period for his outstanding performance?
On which date he joined N. Railway as DMS-III/NR?
How many Depots had he worked in and the names of Depot Officers under whom he
worked during this period?
Was any Penal Action taken against him for the negligence in official work during the
above mentioned five year period. If yes, then:
What penalties were imposed against him and after how much time these penalties were
set aside?
What were the names of agencies who penalised him and what negligence were found
in his official duty/ work?
What is the prescribed time limit to decide the major and minor penalties (D&AR)
imposed against any employee?
Is there any provision to waive off the penalties of any employee (major and minor)
before departmental promotion of that employee within 2-3 months decided in the
favour of employee to be selected for departmental promotion?
2. The Appellant received reply from CPIO on 27.10.2008. Finding the reply
unsatisfactory, he filed first appeal on 18.12.2008. Not satisfied with the order of FAA,
the Appellant filed second appeal before the Central information Commission on
28.4.2009.
3. The Bench of Mrs. Omita Paul, Information Commissioner, heard the matter on
15th June, 2009.
4. Shri Ravindra Kumar, DyGM/Law, Shri R.S. Rawat, APO and Shri B.C. Mandal,
HC/EA/Sec.P Br./BH represented the Respondent.
5. The appellant Shri Hakim Singh Senger was present in person.
Decision:
6. The Commission heard both the sides. The Respondents sought some
clarification from the Appellant on the information sought. The Appellant stated that he
will submit these clarifications within one week. The Commission directed the
Respondents to provide the information to the Appellant within three weeks of receipt of
these clarifications.
7. The case is thus disposed of.
The decision announced on conclusion of the hearing. Notice of decision be
given free of cost to the parties.
(Omita Paul)
Information Commissioner
Authenticated true copy
(Dhirendra Kumar)
Under secretary & A.R.
15-6-2009
Copy to:
1. Mr. Hakim Singh Senger, House No. 12D, Pocket – R, Dilshad Garden, Delhi –
110095.
2. CPIO
3. Officer-in-Charge, NIC
4. Press E Group, CIC