Central Information Commission Judgements

Mr.A K Tripathi vs Ministry Of Railways on 30 April, 2010

Central Information Commission
Mr.A K Tripathi vs Ministry Of Railways on 30 April, 2010
                       Central Information Commission

                                                                                       CIC/AD/A/2009/001692
                                                                                          Dated April 30, 2010


Name of the Appellant                                   :      Mr. A.K. Tripathi


Name of the Public Authority                            :      Western Railway, Ahmedabad


Background

1. The Applicant filed his RTI Request on 04.05.2009, with the PIO Western Railway, New 

Delhi,   seeking     information   against   10   points   with   reference   to   tender   process   for 

Cleaning   of   Dug­Well,   Septic   Tanks,   Soak   Pit   and   Aquaprivi   in   the   Jurisdiction   of 

HI/Palanpur   from   Palanpur   to   Unjha,   Palanpur   to   Lakadia.     The   PIO   replied   on 

20.05.2009 providing some information  and against point 9 informing the Applicant  that 

documents can not be provided  since the case is being processed as SF­11 has been 

issued.   With regards to points no. 10 and 11, he stated that no material information 

available in the file has been sought. Being aggrieved with this reply, the Applicant filed 

his first Appeal on 25.05.2009 stating that the information against points 5, 9, 10, and 11 

has   not   been   provided.   On   not   receiving   any   reply   from   the   Appellate   Authority,   the 

Applicant   filed   his   Second   Appeal   on   05.10.2009   stating   that   the   Respondent   has 

intentionally   given   him   incomplete   and   misleading   information   and   requesting   for   the 

information once again.                              

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing 

for April 30, 2010.  

3. Dr. S.S. Rathode, Chief Medical Superintendent represented the Public Authority through 

video conferencing. 

4. The   Applicant     and   his   Assistant   Mr.   R.C.   Sharma   were   heard     through   video 

conferencing. 

Decision
 

5. The Commission directs the PIO to provide the complete information sought in Paras­9, 

10, and 11 of the Second Appeal. 

6. The Appeal is accordingly disposed of.       

     

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr.  A.K. Tripathi,
B/30, Shiv Poojan Duplex,
Chandkheda,
Ahmadabad,
Gujrat­ 382424

2. The Public Information Officer,
Western railway,
Divisional Railway Manager’s Office,
Ahmadabad Division,
Ahmadabad

3. The Appellate Authority,
Western railway,
Divisional Railway Manager’s Office,
Ahmadabad Division,
Ahmadabad

4. Officer in charge, NIC

5. Press E Group, CIC