Central Information Commission Judgements

Shri R K Singh vs North Eastern Railway on 21 December, 2009

Central Information Commission
Shri R K Singh vs North Eastern Railway on 21 December, 2009
              Central Information Commission
                        2nd Floor, August Kranti Bhawan,
                    Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in

                                                Decision No. 4873/IC(A)/2009
                                                 F. No.CIC/SG/A/2009/000992
                                              Dated, the 21st December, 2009

Name of the Appellant              : Shri R K Singh

Name of the Public Authority       : North Eastern Railway


Facts

:

1. The Appellant has asked for certain information regarding the
implementation of reservation policy for SC/ST and alleged violation of the
instructions of Railway Board. The PIO replied stating that the requested
information was not covered under section 2 (f) of the Act. Being dissatisfied,
the appellant has made this complaint before the Commission.

Decision:

2. An information seeker should ask for information as per section 2 (f)
and (j) of the Act. The appellant is accordingly advised to clearly specify the
information and re-submit his application to the concerned CPIO, the
custodian of information, who should furnish the information on the basis of
available records within 15 days from the date of receipt of fresh application.
He would also be free to inspect the relevant documents as per the provisions
of the Act.

3. The complaint is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar
Name & address of Parties:

1. Shri R K Singh, B – 366, Deen Dayal Nagar, Jhansi – 284 003 (UP)

2. Shri Suresh Majhi, Public Information Officer, O/o – The General
Manager, North Eastern Railway, Gorakhpur.

3. The Appellate Authority, North Eastern Railway, Gorakhpur