CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/001077/3753
Appeal No. CIC/SG/A/2009/001077
Relevant Facts
emerging from the Appeal:
Appellant : Mehul Jayantilal Joshi,
4-Umanagar
B/h SBS Society,
Manavadar-362630
Respondent : Mr. C.S.Kuril
PIO & Divisional Commercial Manager
Western Railway
DRM Office,
Bhavnagar, Gujarat
RTI application filed on : 03.06.2008
PIO replied(After 1st appeal) : 27.06.2008
First Appeal filed on : 07.07.2008
First Appellate Authority Reply : 11.08.2008
Second Appeal received on : 04.12.2008
The appellant sought for information regarding number of tickets; season tickets issued daily,
number of seats available in 2nd class as per standard capacity of coaches from each station
between Veraval to Rajkot.
Sl. Information Sought The reply of PIO
1. Average nos. for IInd class (Gen.class) tickets being 1 & 2 it is intimated that no
issued daily from each station to each station between such type of records are
Veraval to Rajkot junction in both directions except maintained at any Railway
mail/express trains. station.
2. Average nos. of IInd class (Gen. Class) season tickets
being issued daily from each station between Veraval
to Rajkot junction in both directions except
mail/express trains.
3. Nos. of seats available in IInd class as per standard As per standard there is 90
capacity of coaches in all trains running between seats in BG, General (GS)
Veraval to Rajkot junction in both direction except Coach is available in all
mail/express trains. trains between Verval to
Rajkot.
The First Appellate Authority ordered:
Reply of item 1 & 2 had been given by the FAA..
The average number of seats in response to query no. 1 & 2 has been provided by the PIO
after the order of the FAA on 08/08/2008
Grounds for Second Appeal:
1- Given information is not fulfilling my demand each station to each station between
Veraval to Rajkot Jn. Which means one station to each station of the given route in both
the directions of all the stations.
2- Same as para 1.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent
Respondent : Mr. C.S.Kuril, PIO
The PIO has worked out the details as required by the appellant. The PIO is directed to send
this to the appellant before 25 June 2009.
Decision:
The Appeal is allowed.
The PIO will send the information to the appellant before 25 June 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free of cost as per section
7(6) of RTI, Act, 2005.
Shailesh Gandhi
Information Commissioner
17 June 2009
(In any correspondence on this decision, mention the complete decision number.)
(Rnj)