Central Information Commission Judgements

Shri Hakim Singh Sengar vs Northern Railway on 15 June, 2009

Central Information Commission
Shri Hakim Singh Sengar vs Northern Railway on 15 June, 2009
                 CENTRAL INFORMATION COMMISSION
             Appeal No. CIC/SG/A/2009/001258/OP dated 22-5-2009
                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 filed two RTI applications on 4.7.2008 which through
inadvertence were clubbed together. In his first application he had sought detailed
information on:-

A. Total sanctioned cadre strength of AMM(ACOS)/NR and the details relating to
SC & ST employees in this cadre as on 1.4.1998.
B. Total no. of vacancies available for SC, ST and General categories respectively for
AMM(ACOS)/NR against 70% Selection Quota for the year 1998-2000 in Store
Deptt./NR etc.
C. Total no. of vacancies available for SC, ST and General categories respectively for
AMM(ACOS)/NR against 30% LDCE Quota for the year 1998-2000 in Store
Deptt./NR etc.
A. Total sanctioned cadre strength of AMM(ACOS)/NR and total number of SC & ST
employees in the same grade against reserved SC& ST vacancies respectively as
on 1.4.2003.

B. Total no. of vacancies available for SC, ST and General categories respectively for
AMM/ NR against 70% Selection Quota for the year 2003-2005 in Store
Deptt./NR etc.
C. Total no. of vacancies available for SC, ST and General categories respectively for
AMM (ACOS)/NR against 30% LDCE Quota for the year 2003-2005 in Store
Deptt./NR etc.
A. Total sanctioned cadre strength of AMM/NR and total number of SC & ST
employees in the same grade against reserved SC& ST vacancies respectively as
on 1.4.2005.

B. Total no. of vacancies available for SC, ST and General categories respectively for
AMM/NR against 70% Selection Quota for the year 2005-2007 in Store Deptt./NR Etc.

C. Total no. of vacancies available for SC, ST and General categories respectively for
AMM(ACOS)/NR against 30% LDCE Quota for the year 2005-2007 in Store
Deptt./NR.

2. In his second application the applicant sought information about Shri Om
Prakash Meena, DMS-II (now AMM/NR);-

1) What were the circumstances and reasons under which truck booked with steel
(NR property) and Shri OP Meena disappeared near Ludhiana before destination
place.

2) Date on which same truck and Shri OP Meena disappeared near Ludhiana.

3) Date on which Shri OP Meena joined again his official duty.

4) Copy of FIR lodged by Northern Railway Administration in Ludhiana for Shri Om
Prakash Meena and for same truck (Railway property).

5) How the period of absence of Shri OP Meena was regularised.

6) In which Head of Account, Railway property (steel loaded in truck) was adjusted.

7) During the posting of Shri OP Meena in Diesel Shed, Shakurbasti, he was
deputed on his official duty to Varanasi to deliver Ball Bearing for Diesel Loco. The same
Ball Bearings disappeared during transit from the wagon. Kindly provide complete
details of that episode/event.

3. The Appellant was not satisfied with the reply given by CPIO. The Appellant filed
his second appeal on 25.11.08 before the Central Information Commission.

4. The Bench of Mrs. Omita Paul, Information Commissioner, heard the matter on
15th June, 2009.

5. Shri Ravindra Kumar, DyGM/Law, Shri R.S. Rawat, APO and Shri B.C. Mandal,
HC/EA/Sec.P Br./BH represented the Respondents.

5. The appellant Shri Hakim Singh Senger was present in person.

Decision:

6. The Commission heard both the sides. The Respondent informed that most of the
information had been provided to the Appellant vide their letters dated 17.11.2008 and
2.1.2009. Respondent sought some clarifications and further details regarding the
remaining information which the Appellant agreed to make available within one week.
The Commission directed the Respondent to provide information to the Appellant within
three weeks of the receipt of clarifications.

8. The case is thus disposed of.

The decision announced on conclusion of the hearing. Notice of this 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, Northern Railway

3. Appellate Authority, Northern Railway

4. Officer-in-Charge, NIC

5. Press E Group, CIC