Central Information Commission Judgements

Shri Nripinder Nath Kalia vs Northern Railway on 12 September, 2008

Central Information Commission
Shri Nripinder Nath Kalia vs Northern Railway on 12 September, 2008
                        Central Information Commission
                                      *****

No.CIC/OK/A/2008/00828

Dated: 12 September 2008

Name of the Appellant : Shri Nripinder Nath Kalia
14/6, Seva Nagar Railway Colony
New Delhi, 110003

Name of the Public Authority : Northern Railway

Background:

Shri Nripinder Nath Kalia of New Delhi filed an RTI-application with the
Public Information Officer, Northern Railway, New Delhi, on 4 December 2007,
seeking information/documents relating to a copy of the rules/guidelines for
transfer of staff in the Department.

2. The PIO vide his letter dated 10 December 2007 replied to the RTI-
application. Not satisfied with the reply of the PIO, the Appellant filed an
appeal with the first Appellate Authority on 14 January 2007 and then
approached the Central Information Commission with a Second Appeal on 26 May
2008.

3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the
matter on 1 September 2008.

4. Shri Ravindra Kumar, DGM/Law & PIO, Shri Ramgopal Sharma, SPO and
Shri Satya Pakash, Dy. CMM, represented the Respondents.

5. The Appellant, Shri N.N. Kalia, was present in person.

Decision:

6. The Commission heard both the sides and noted that the case under
consideration deals with a demand of the Appellant for a copy of the
rules/guidelines for transfers of staff in the Department. The Respondents
apparently confused this RTI-application with the one filed earlier wherein the
Appellant had felt that he had been victimized by the Department through
frequent transfers only because of his filing RTI-applications in the Department.
In fact, during the hearing, the Respondents brought to the notice of the
Commission the earlier orders passed by the Commission in the earlier case
regarding the transfer of the Appellant. Under the circumstances, the
Commission now directs the Respondents to go over the Appellant’s application
again and provide specific replies to the questions asked therein. This may be
done by 25 September 2008.

7. The Commission ordered accordingly.

Sd/-

(O.P. Kejariwal)
Information Commissioner
Authenticated true copy:

Sd/-

(G. Subramanian)
Assistant Registrar

Cc:

1. Shri Nripinder Nath Kalia, 14/6, Seva Nagar Railway Colony,
, New Delhi, 110003

2. The Public Information Officer, Northern Railway, Headquarters Office,
Baroda House, New Delhi

3. The Appellate Authority, Northern Railway, Headquarters Office, Baroda
House, New Delhi

4. Officer Incharge, NIC

5. Press E Group, CIC