Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Central Information Commission

Mr.Subodh Kumar vs Ministry Of Railways on 8 August, 2011

                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001234
                                                                                                          



Date  of Hearing     :  August 8, 2011

Date of Decision     :  August 8, 2011



Parties:

           Applicant


           Shri  Subodh Kumar
           Sr.Section Engineer/Drawing/Sanket
           Signal & Telecom Deptt
           East Central Railway
           Samastipur.

           Applicant was   present.



           Respondent(s)

           East Central Railway
           Divisional Railway Manager's Office
           Samastipur Division
           Samastipur - 848101.

           Represented by   :                Shri  Gopal Mandal, APIO, EC Rly, Samastipur
                                             Shri R B Paswam


                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                                    In the Central Information Commission 
                                                                     at
                                                            New Delhi
                                                                                                                                      
                                                                                                 File No: CIC/AD/A/2011/001234


                                                                 ORDER

Background

1. The   RTI   Application   dated     22.12.2010     was   filed   by   the   Applicant   with   the   PIO,   DRM  Office,  Samastipur seeking information with regard to transfer of various employees in Samastipur during the  period 1.1.09 to  31.12.09  against 6 points. He also sought information with regard to his salary.  The  PIO replied on 24.12.2010   enclosing the reply dated 17.12.10 provided   by the custodian of the  information  against points 4, 5 and 6.  Information was also provided on 6.12.2010  against points 1  and 2.  Not satisfied with the replies the  Applicant filed his first appeal on 18.1.11.  The Appellate  Authority vide his letter dated 28.1.11 asked the Applicant to attend a personnel hearing on 3.2.11. 

The Appellant  filed his  second appeal before the Commission on 18.4.11, since he was not satisfied  with the outcome of the hearing.

Decision. 

2. During the hearing the Appellant sought information against point 1, 2, 3 and 6.  

with regard to point 1 the Appellant stated that the 46 posting orders provided to him have not been  attested.   The Commission therefore directs that attested copies of the same may be provided to the  Appellant once again.  With regard to point 2, the Appellant  stated that out of 46 he has received  only 3 joining  reports and that he still requires copies of the 43 remaining joining reports.  The PIO is  therefore  directed to  provided  the missing joining reports.   As for  point  3,   certified copy of the  attendance register as sought by the Appellant   may be provided to the Appellant,   50 pages of  information free of cost and beyond that number at Rs 2/­ per page.  

Information to be provided by 10 September, 2011. 

3. With reference to   point 6 wherein the  Appellant  has complained about the delay in providing the  information which was received by him only on 5.8.11, the  Commission directs the Sr.DFM  to show  cause as to why a penalty should not be imposed upon him for not responding to the point 6 of the  RTI   Application   which   was   transferred   to   him     on   28.4.11,   within   the   mandatory   period.     The  explanation should reach the Commission by 10  September 2011.  

th

    3. The  Appeal is accordingly disposed of.

 

(Annapurna Dixit) Information Commissioner Authenticated true copy  (G.Subramanian) Deputy Registra 1 Shri Subodh Kumar Sr. Section Engineer/Drawing/sanket, Signal & Telecom Deptt, East Central Railway Samastipur.

2. East Central Railway Divisional Railway Manager's Office Samastipur Division Samastipur - 848101.

3. The Appellate Authority Divisional Railway Manager's Office Samastipur Division Samastipur - 848101.

4. Officer Incharge, NIC.

           .

 

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 RTI Act, giving  (1) copy of RTI application, (2) copy of PIO's reply, (3) copy of the decision of the first Appellant   Authority, (4) copy  of the Commission's decision, and (5) 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