Central Information Commission
*****
No.CIC/OK/A/2008/00310
Dated: 24 October 2008
Name of the Appellant : Shri V. Gunasekaran
Residence 369-F Railway Quaters
Madurai-625016
Name of the Public Authority : Southern Railway, Madurai
Background:
Shri V. Gunasekaran of Madurai filed an RTI-application with the Public
Information Officer, Southern Railway, Madurai, on 25 September 2007, seeking
information relating to his lien in the cadre of Guards.
2. The PIO vide his letter dated 22 October 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 29 October 2007 and then approached the Central Information
Commission with a Second Appeal on 14 February 2008 which was registered in the
Commission on 15 April 2008.
3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the matter
on 23 October 2008.
4. Shri G. Mohan, D.P.O & PIO, represented the Respondents.
5. The Appellant, Shri V. Gunasekaran, was neither present nor send any
representative for the hearing.
Decision:
6. In the absence of the Appellant, the Commission heard the Respondents who
presented before it a letter from the Appellant dated 18 October 2008 wherein he
stated that he would withdraw all the RTI-applications arising out of the service
conditions.
7. As such, the case may be considered as closed.
Sd/-
(O.P. Kejariwal)
Information Commissioner
Authenticated true copy:
Sd/-
(G. Subramanian)
Assistant Registrar
Cc:
1. Shri V. Gunasekaran, Passenger Guard, R/o 369-F, Railway Quarters, Madurai,
625001
2. The Public Information Officer, Southern Railway, Divisional Railway Manager’s
Office, General Branch, Madurai
3. The Appellate Authority, Southern Railway, Divisional Railway Manager’s Office,
General Branch, Madurai
4. Officer Incharge, NIC
5. Press E Group, CIC