Central Information Commission Judgements

Shri Ummed Singh Khati vs Northern Railway Hirctcq, New … on 1 February, 2010

Central Information Commission
Shri Ummed Singh Khati vs Northern Railway Hirctcq, New … on 1 February, 2010
                 Central Information Commission
                                                            CIC/OP/A/2009/000117-AD
                                                                Dated February 1, 2010

Name of the Applicant                      :   Shri Ummed Singh Khati

Name of the Public Authority               :   Northern Railway HIRCTCQ, New Delhi

             Adjunct to CIC Decision dt.1.12.09 in the captioned appeal
Background

1. The decision given in appeal no. CIC/OP/A/2009/000117-AD dated 1.12.09 is
asgiven hereinbelow:

Shri D.V.Gautam, Manager/HRD & PIO, IRCTC is directed to show cause why a penalty
of Rs.250/- per day should not be levied on him for not furnishing the information
within the stipulated period. The response to reach the Commission by 15 January
2010. He is directed to submit his explanation in person on 1.2.2010 at 11.00 am.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for February 1, 2010.

3. Shri Ajender Chaudhary, PIO represented the Public Authority.

Decision

4. Shri Ajender Chaudhary, PIO in his rejoinder dt.14.1.10 to the Commission submitted
that Shri D.V.Gautam, Manager (HRD) & PIO was working on deputation in Corporate
Office, IRCTC New Delhi and was repatriated to his parent cadre (Northern Railway) on
20.12.06. Shri R.K.Malhotra has joined as Jt. General Manager (HRD), IRCTC and PIO
in the Corporate office. He added that the Appellant had submitted his RTI application
to PIO, Railway Board which was forwarded to PIO, IRCTC, North Zone vide letter
dt.2.3.09 and was received on 3.3.09. The said application was processed in the office
of PIO/IRCTC/North Zone and the information was sought from the concerned field
officer and after compiling the information, the concerned officer provided information
on 30.5.09. He admitted that there was a delay in providing the information and the
concerned officer was taken up under D&AR for not submitting the information within
stipulated time period and that a penalty of withholding of next increment of pay for
one year was awarded to the officer. The Respondent also shared a copy of the order
with the Commission.

5. In view of the fact that the Department has already taken disciplinary action against
the concerned officer for not responding to the RTI application within the stipulated
time period, the Commission drops the penalty proceedings against the PIO with a
word of warning to him to refrain from taking the RTI Act lightly.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Ummed Singh Khati
General Secretary
AIRV Association 4420/24
First Floor
Tulsi House
Katra Rai Ji
Basant Lane
Paharganj
New Delhi 110 055

2. The PIO
Indian Railway Catering &
Tourism Corporation Ltd.

9th Floor, Bank of Baroda Building
16, Parliament Street
New Delhi

3. The Appellate Authority &
Indian Railway Catering &
Tourism Corporation Ltd.

9th Floor, Bank of Baroda Building
16, Parliament Street
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC