Central Information Commission
Sunil Kumar vs Eastern Railway (Kolkata) on 11 March, 2024
के न्द्रीय सूचना आयोग
Central Information Commission
बाबा गंगनाथ मागग, मुननरका
Baba Gangnath Marg, Munirka
नई दिल्ली, New Delhi - 110067
File No : CIC/ERAIL/A/2023/133240
SUNIL KUMAR .....अपीलकर्ाग/Appellant
VERSUS
बनाम
CPIO,
Eastern Railway, H.Q. Fairlie
Place, 1st Floor, 17 N.S. Road,
Fairlie Place, Kolkata -700001 .....प्रनर्वािीगण /Respondent
Date of Hearing : 29-02-2024
Date of Decision : 07-03-2024
INFORMATION COMMISSIONER : Vinod Kumar Tiwari
Relevant facts emerging from appeal:
RTI application filed on : 17-04-2023
CPIO replied on : 01-06-2023
First appeal filed on : 25-05-2023
First Appellate Authority's order : Not on record
2nd Appeal/Complaint dated : 30-07-2023
Information sought:
The Appellant filed an RTI application dated 17.04.2023 seeking the following information:
"i. Please furnish the complete list of trains with Linke Hofmann Busch (LHB) coaches (commonly known as LHB trains), mentioning their train No and their scheduled departure time, that are presently running in the Howrah division.
ii. Please furnish the complete list of trains with Linke Hofmann Busch (LHB) coaches, mentioning their train No and their scheduled departure time, that are supposed to start their operation in the coming days in the Howrah division.Page 1 of 8
iii. Please furnish the detailed number of staff, i.e., OED staff, Train Lighting staff, ACC technicians, and ACC technician helper staff, who are performing escorting duty at present in each train with the Linke Hofmann Busch (LHB) coach in the Howrah Division.
iv. Please furnish the details relating to the sanctioned strength of OED staff, Train Lighting staff, ACC technicians, and ACC technician helper staff for escorting duty in each train with the Linke Hofmann Busch (LHB) coach in the Howrah Division as per the latest JPO issued by the Railway Board or any circular issued by competent authorities.
v. It has been noticed that there is a shortage of escorting staff in LHB trains in the Howrah Division. Please furnish the list of shortage OED staff, train lighting staff, ACC technicians, and ACC technician helper staff on escorting duty at present in each train with the Linke Hofmann Busch (LHB) coach in the Howrah Division.
vi. Please furnish the certified copy of any order of the Railway Board or any competent authorities relating to deployment of untrained private helpers with ACC technicians in the trains with Linke Hofmann Busch (LHB) coaches in the Howrah division.
vii. In the trains with Linke Hofmann Busch (LHB) coach in the Howrah division, OED and ACC technician staff work under 750 W in escorting, and due to the nature of this work, previously only trained helpers were deployed in such places, but now it has been noticed that only untrained private helper staff are performing helper's duty with escorting staff. Please furnish a certified copy of any order of the Railway Board or any competent authorities that sets aside the deployment of trained staff.
viii. Please furnish the list of benefits and recruitment process for untrained private helper staff that are performing duty with ACC technicians in the trains with Linke Hofmann Busch (LHB) coaches in the Howrah division.
ix. Please furnish a certified copy of the recruitment notification for untrained private helpers who are performing duty with ACC technicians in the trains with Linke Hofmann Busch (LHB) coaches in the Howrah division.
x. Please furnish the names, numbers, and lists of trains in Howrah division with Linke Hofmann Busch (LHB) coaches, where only one OED staff is performing escorting duty in a working power car. Please furnish the certified copy of any order of the Railway Board or any competent authorities relating to the deployment of one OED staff member in those trains.Page 2 of 8
xi. Please furnish the names, numbers, and lists of trains in Howrah Division with Linke Hofmann Busch (LHB) coaches where two OED staff are performing escorting duty in a working power car. Please furnish the certified copy of any order of the Railway Board or any competent authorities relating to the deployment of two OED staff in those trains.
xii. It has been noticed that previously, in non-working power cars, OED staff were performing their duties, but now no OED staff is assigned duty in non- working power cars. Please furnish the certified copy of any order of the Railway Board or any competent authorities relating to the non deployment of OED staff in non-working power cars in trains running in Howrah division.
xiii. It has been noticed that in the trains with Linke Hofmann Busch (LHB) coach in the Howrah division, Train Lighting technicians are attending sleeper coach failures alone without any helper after completion of escorting duty in LSLRD coach. Please furnish the certified copy of any order of the Railway Board or any competent authorities relating to assigning duty in sleeper coaches in the event of failure by the train lighting technicians without any helper staff.
xiv. Please furnish the total number of staff and total time (in hours) required for the maintenance of each power car in the yard in Howrah division.
xv. It has been noticed that the TA and overtime of the ACC technician, Train Lighting technician, ACC technician helper, and Train Lighting technician helper have not been provided for the last 15 (or more or less) months. Please inform when the due TA and overtime for the above-mentioned staff will be released.
xvi. Please specify the differences between OED staff and technician staff as per the terminology used in the railway manual.
xvii. Please specify the duty of OED staff as per the JPO and railway service manuals.
xviii. It has been noticed that the railway has started writing technician before OED staff's designation. but it is clear that OED staff have a totally different designation than technicians. Kindly provide any certified copy of any order of the Railway Board or any competent authorities where it has been notified that OEDs are having designation as technicians."
The CPIO furnished a point-wise reply to the Appellant on 01.06.2023 stating as under:
Page 3 of 8"i) The list of train converted to LHB is enclosed. The schedule departure time is available in public domain.
ii) Does not fall under the purview of this department.
iii) There is no earmarking of staff for LHB coaches. Assigning of escorting duty for LHB coaches depends on availability of staff in respective depots.
iv) There is no separate sanctioned strength of staff for LHB rakes.
v) Shortage of staff, if any is not specifically assessed for LHB coaches.
vi) Ref.(5) private staff are being deployed in AC coaches for linen distribution and as per contract, their minimum qualification will be Madhyamik /ITI.
vii) to (ix) Same as (vi). Moreover, the duty of lien distribution is done by private staff & under the control of (C&W) department.
x) Trains which are converted to HOG are manned by one OED in power car, except 12301, 12353/13025, 12345, 12307, 12371 two OEDs are deputed.
xi) Same as Item no. (x).
xii) Railway Brd's circular is available in public domain www.indianrailways.gov.in.
xiii) As per the yard stick available in public domain www.indianrailways.gov.in.
there is no mention of deputing TL staff in LHB coaches.
xiv) The total no. of staff & hours required for maintenance depends upon the gravity of the failure in Power cars.
xv) It will be released on availability of fund.
xvi) All OED category is under "TECHNICIAN".
xvii) The duty of Technician (OED) is related to maintenance & operation of DG set.
xviii) Same as item no. (xvi)."
Being dissatisfied, the appellant filed a First Appeal dated 25.05.2023. The FAA order is not on record.
Page 4 of 8Feeling aggrieved and dissatisfied, appellant approached the Commission with the instant Second Appeal.
Relevant Facts emerged during Hearing:
The following were present:-
Appellant: Not present.
Respondent: Ms. Garima, DEEG & APIO, Mr. Sanjay Kumar, Sr. DPO & PIO and Shri Sachinder, ASC present through Video-Conference.
The written submissions of the Respondent are taken on record.
The Respondent while contesting the second appeal of the Appellant submitted that complete point-wise reply/information, as per the documents available on record was provided to the Appellant vide letter dated 01.06.2023. The reply of the Respondent was seen during the hearing.
Decision:
The Commission after adverting to the facts and circumstances of the case, hearing the Respondent and perusal of the records, observes that the Appellant in his second appeal is aggrieved that complete and correct information was not provided to him as per his RTI application.
The Commission observes that complete point-wise reply/information has already been informed to the Appellant as per his RTI application as per the provisions of the RTI Act.
In this regard, the Commission finds no infirmity in the reply and the same was found to be in consonance with the provisions of RTI Act.
Be that as it may, the Commission finds it pertinent to mention that today 9 (nine) second appeals of the Appellant are being heard so that he does not have to appear frequently in the hearing on different dates and his time and resource are saved besides saving him from inconvenience. On one hand, the Commission is devoting very substantive time on his cases, and on the other, the Appellant by choosing to be absent in the hearing, has adopted a very casual, in fact, irresponsible approach.
In view of this, the Commission finds it pivotal to highlight a recent decision of this bench, wherein aspect of "misuse of the right to information Act by the Appellant" has been explained in a manner. In this regard, ratio laid down in the matter of Nandkishor Gupta v. CPIO, Northwestern Railway, Head Page 5 of 8 Quarter Office, Malviya Nagar, Jaipur - 302017. The relevant portion of the said judgment is as under:
"The Appellant being a serving employee of the respondent Public Authority has as much right to information as is available to any other citizen of India. However, such a serving employee has an added obligation to frame the request in simplest and most easily understood form possible because he/she knows the circumstances under which his/her colleagues are working while also discharging the additional duty as CPIO and FAA. Therefore, the conduct of the Appellant in the present matter, to say the least, is questionable and is not appreciated.
Accordingly, the appellant is cautioned and admonished wherein he should keep in mind that the RTI Act should be used judiciously, sensibly and responsibly so that purpose of the RTI Act would not be defeated. The Commission leaves it to the concerned disciplinary authority for any consequent action in the matter. "
The Commission further observes that the Appellant appears to have misinterpreted the scope and ambit of the RTI Act and is largely not well acquainted with the basic requirements and interpretation of the Act in terms of what to ask, how to ask and most importantly, what to expect from the CPIO(s) & FAA in exercise of his right to information.
The Commission further observes from a perusal of the facts on record that the information sought for in the RTI Application is unspecific/cumbersome and does not even conform to the word limit of 500 as prescribed in Rule 3 of RTI Rules, 2012. As it appears it would be impossible for the public authorities to provide information of such magnitude in any form and will be further unreasonable to expect the CPIOs to correctly apply their mind to decipher what information can be provided or what should be exempted. Moreover, in the instant RTI Application, the Appellant has sought for multitude information involving clarifications/explanation from the CPIO which also do not conform to Section 2(f) of RTI Act. Despite these, the Respondent has provided point- wise reply/information to the Appellant, in the spirit of the RTI Act.
Even if the Commission were to empathetically consider the concerns raised by the Appellant in his second appeal, he is reminded of the fact that his right to information is neither absolute nor unconditional. That, it is rather unfortunate that even the best of intentions have to not only stand the test of procedural requirements and fetters laid down in the RTI Act but also stand the test of practicality, a notion well recognised by the superior Courts in a catena of judgments such as the Hon'ble Supreme Court's observation in the matter of Central Board of Secondary Education (CBSE) & Anr. v. Aditya Bandhopadhyay and others [(2011) 8 SCC 497] stating that:
"37. The right to information is a cherished right. Information and right to information are intended to be formidable tools in the hands of responsible Page 6 of 8 citizens to fight corruption and to bring in transparency and accountability. The provisions of RTI Act should be enforced strictly and all efforts should be made to bring to light the necessary information under clause (b) of section 4(1) of the Act which relates to securing transparency and accountability in the working of public authorities and in discouraging corruption. But in regard to other information,(that is information other than those enumerated in section 4(1)(b) and (c) of the Act), equal importance and emphasis are given to other public interests (like confidentiality of sensitive information, fidelity and fiduciary relationships, efficient operation of governments, etc.). Indiscriminate and impractical demands or directions under RTI Act for disclosure of all and sundry information (unrelated to transparency and accountability in the functioning of public authorities and eradication of corruption) would be counter-productive as it will adversely affect the efficiency of the administration and result in the executive getting bogged down with the non- productive work of collecting and furnishing information.
The Act should not be allowed to be misused or abused, to become a tool to obstruct the national development and integration, or to destroy the peace, tranquility and harmony among its citizens. Nor should it be converted into a tool of oppression or intimidation of honest officials striving to do their duty. The nation does not want a scenario where 75% of the staff of public authorities spends 75% of their time in collecting and furnishing information to applicants instead of discharging their regular duties. The threat of penalties under the RTI Act and the pressure of the authorities under the RTI Act should not lead to employees of a public authorities prioritising 'information furnishing', at the cost of their normal and regular duties."
The Commission observed that despite due notice, the Appellant neither appeared in person nor through someone duly authorized by him before the Commission to press his case. The Commission further observed that the Appellant has earlier filed 4 (four) number of Appeals with the Respondent Public Authority, he has not appeared in any case. Further, the Appellant has not enclosed his identity proof along with his second appeal. Even an official from Metro Railway, HQ, Kolkata appearing in this case informed the Commission that whenever they send replies to the Appellant through office dak runner, it was returned with the remarks "no one with the name of Sunil Kumar is residing on the address".
It is also noted that all the RTI applications have been filed in offline mode and payment has been made through postal orders.
In the past also, the Appellant never appeared before the CPIO/FAA when opportunity was afforded for hearing the specific requirement of information or grievances, if any.
Page 7 of 8The Appellant has not disclosed the public purpose, if any, for seeking such detailed and highly specific information.
It appears that the Appellant does not intend to disclose his/her true identity. The knowledge displayed in the RTI application indicates the person is well versed with the subject of Indian Railways, its functioning and particularly the electrical works of various types of coaches.
The Registrar, CIC is directed to ensure that the Appellant invariably submits his identity proof before his case is registered in future.
Further, in future, if the Appellant files RTI application response to which is to be ultimately furnished by a CPIO closer to the address of the Appellant then the Respondent is advised to facilitate inspection of records to the Appellant by calling him in their office within the said jurisdiction as first opportunity and if the Appellant has any grievance then same may be heard and effort be made to redress it.
The Appellant has not been judicious in the use of RTI Act and has been using it as a tool to harass the Public Authority. The Appellant is therefore cautioned to exercise his right to information in an informed and judicious manner.
The appeal is disposed of accordingly.
Vinod Kumar Tiwari (विनोद कुमार वििारी) Information Commissioner (सूचना आयुक्त) Date 07-03-2024 Authenticated true copy (अनिप्रमानणर् सत्यानपर् प्रनर्) (R K Rao) Dy. Registrar 011- 26181827 Date Page 8 of 8