In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001382
Date of Hearing : October 31, 2011
Date of Decision : October 31, 2011
Parties:
Applicant
Smt. Vimla Devi
W/o Late Shri. Ramji Lal
C/o Shri. Jagdish Chand Bhartiya
Near Indian Bank
Civil Court, Agra
Uttar Pradesh
The Applicant was present along with her representative Shri Jagdish Chand Bhartiya during the
hearing
Respondents
North Eastern Railway
Divisional Railway Manager's Office
Izzatnagar Division
Bareilly
Represented by : Shri Ram Singh, PIO & Sr.DMM
Shri Ajay Varshney, Sr.DE
NIC Studio, Bareilly
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001382
ORDER
Background
1. The Applicant filed an RTI Application dt.21.4.11 with the PIO, DRM Office, North Eastern Railway
seeking certified copies of suspension and removal letters of her late husband along with a certified
copy of the enquiry report. The PIO replied on 6.7.11 enclosing the information dt.5.7.11 furnished by
the concerned officer who stated that the information sought is more than 25 years old and hence
the records are not traceable. Being aggrieved with the reply, the Applicant filed a complaint
dt.18.7.11 before CIC.
Decision
2. The Commission on perusal of the submissions on record and after hearing both sides directs the
PIO to provide an affidavit to the Commission with a copy to the Complainant affirming the fact that
the information sought is more than 25 years old and that the records hence are not traceable .
The affidavit should reach the Commission/Complainant by 1.12.11 and the Complainant to submit a
compliance report to the Commission by 8.12.11.
3. The complaint is disposed of on the above terms.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Smt. Vimla Devi
W/o Late Shri. Ramji Lal
C/o Shri. Jagdish Chand Bhartiya
Near Indian Bank
Civil Court, Agra
Uttar Pradesh
2. The Public Information Officer
North Eastern Railway
Divisional Railway Manager’s Office
Izzatnagar Division
Bareilly
3. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving
(1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which he/she
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what
information has not been provided.