Central Information Commission Judgements

Mr.Rajesh Kumar Gera vs Ministry Of Railways on 2 June, 2011

Central Information Commission
Mr.Rajesh Kumar Gera vs Ministry Of Railways on 2 June, 2011
                          In the Central Information Commission 
                                                              at
                                                      New Delhi

                                                                                   File No: CIC/AD/A/2011/000694


Date  of Hearing     :  June 2, 2011

Date of Decision     :  June 2, 2011



Parties:

           Applicant


                     Shri Rajesh Kumar Gera
                     H.No.C­117, East End Aptt
                     Mayur Vihar, Phase­I
                     New Delhi - 110 096.

                     Applicant was  not  present.



           Respondent(s)



                     Northern Railway
                     Head quarter Office
                     Baroda House
                     New Delhi.

                          Represented by  :  Shri Rakesh Tyagi, DGM/Law
                                                  Ms Meenu Chopra/ACM, HQ,N.Rly.



           The Respondents were present for the hearing at the Commission

       Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                     Decision Notice
 As given in the decision




                              In the Central Information Commission 
                                                               at
                                                        New Delhi

                                                                                           File No: CIC/AD/A/2011/000694


                                                            ORDER

 Background

        

1. The RTI Application dated  10.7.2010 was filed by the Applicant with the PIO, Northern Railway, HQ 

Office, New Delhi   seeking the travel details of   four persons. Upon scrutiny of records Northern 

Railway HQ transferred the application to Eastern Railway, Kolkata who  returned the application to 

the HQ office, N.Rly on 9.8.2010.     Applicant filed first   appeal on 19.10.2010 requesting for the 

information which was again forwarded to the Eastern Railway, Kolkata.  On still  not receiving the 

required information the Applicant filed his second  appeal before the Commission.

    Decision   

2.  During the hearing the Respondent  stated that as per rules a person seeking information against a 

PNR   number is expected to pay Rs 750/­   per PNR for information.   He added that on careful 

scrutiny of records it was noted that the     four individuals referred to in the RTI application by the 

Appellant  had not booked the tickets and hence not traveled in  Rajdhani   Express 2302 on the said 

date   and that train no. 2306 was not scheduled to run   on 21.10.2009. Hence , no information is 

available with the Public Authority on this subject matter.   The Commission directs the PIO to convey 

this information to the Appellant  formally in writing by 7 July, 2011. 

3. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Rajesh Kumar Gera
H.No.C­117, East End Aptt
Mayur Vihar, Phase­I
New Delhi – 110 096.

2. The Public Information Officer                      
Northern Railway
Head quarter Office
Baroda House
New Delhi.

3. The Appellate  Authority
Northern Railway
Head quarter Office
Baroda House
New Delhi.

4. Officer Incharge, NIC.