Central Information Commission Judgements

Smt.Santosh Kumari vs Ministry Of Railways on 13 April, 2010

Central Information Commission
Smt.Santosh Kumari vs Ministry Of Railways on 13 April, 2010
                          Central Information Commission

                                                                                    CIC/AD/A/2010/000237
                                                                                       Dated April 13, 2010



Name of the Applicant                              :    Ms. Santosh Kumari


Name of the Public Authority                       :    DRM Office
                                                        North Western Railway
                                                        Jaipur


Background

1. The   applicant   filed   her   RTI   application  dt.27.8.09   with   the   PIO,   DRM   Office,   North 

Western Railway, Jaipur requesting for information regarding one Shri Arjun Lal, Khalasi 

including   copies   of   his   suspension   order,   revocation   of   suspension   order,   his 

reinstatement and rules regarding reinstatement of employee in the light of his conviction. 

The PIO replied on 29.9.09 enclosing the information furnished by Sr.DPO who vide his 

note dt.24.9.09 stated that information sought relates to a third party and the third party 

has denied the disclosure and accordingly denied the information. Not satisfied with the 

reply, the Applicant filed an appeal dt.12.10.09 with the Appellate Authority reiterating his 

request for the information. The Appellate Authority replied on 19.11.09 upholding the 

decision of the PIO. Being aggrieved with the reply, the Applicant filed a second appeal 

dt.30.12.09 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing 

for April 13, 2010.  

3. Shri   Vijay   Singh   Meena,   PIO   and   Shri   R.S.Parihar,   DPO   represented   the   Public 

Authority.

4. The Applicant was represented by Shri Amrit Prasad Sharma during the hearing

Decision

5. The Respondent  submitted that the Applicant had loaned some money to  Shri. Arjun Pal 

and had received from Shri Lal blank chequs   towards monthly payment of loan. When 

the cheques bounced, Shri Arjun Lal was imprisoned for a month and was later released 

on bail.  The Respondent added that the monetary transaction between the Applicant and 

Shri Arjun Pal was done at a personal level and that the Public Authority was not involved 

. However, when Shri   Arjun Lal informed the office about his imprisonment after being 

released on bail, he was duly suspended and on appeal, his suspension was revoked 

and he was reinstated.  The Appellant is hence seeking the information as detailed above 

and also the affidavit as well as the documents submitted by Shri Arjun Lal.  Shri Meena 

added that no affidavit has been submitted by the Appellant.   The Appellant maintained 

that she is the affected party and has every right to know about the action taken by the 

Public Authority in respect of Shri  Lal.

6. The Commission after hearing both sides, is of the view that information sought cannot 

be considered as belonging to a third party as it pertains to the action taken by the Public 

Authority on a public servant for the crime committed by Public servant, as per rules of 

the Government.   Also, it is the affected party who is seeking the information and the 

affected party has every right to know details of action taken on the Public Servant who 

had committed the crime against them and hence information cannot be considered as 

third party information.   Accordingly, the decision of the Appellate Authority is hereby set 

aside and the  PIO is directed to provide complete information sought by the applicant.

7. The information should reach the Appellant   by 13.5.10 and the Appellant   to submit a 

compliance report to the Commission  by 20.5.10.

8. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy. Registrar

Cc:

1. Ms.Santosh Kumari
D/o Late Shri Ganpat Singh
R/o AT Present
Near Plot No.P­6
Sabji Mandi
Near Railway Station
Power House Road
Jaipur

2. The PIO
North Western Railway
Divisional Railway Manager’s Office
Jaipur Division
Jaipur

3. The Appellate Authority
North Western Railway
Divisional Railway Manager’s Office
Jaipur Division
Jaipur

4. Officer incharge, NIC

5. Press E Group, CIC