Central Information Commission
CIC/AD/A/2010/000925
Dated August 13, 2010
Name of the Applicant : Shri Satish Kumar Arya
Name of the Public Authority : DRM Office
North Central Railway, Jhansi
Background
1. The Applicant filed an RTI application dt.4.1.10 with the PIO, DRM Office, North Central Railway,
Jhansi requesting for information against 12 points about one Shri Ramesh Chand Tagela who had
undertaken a train journey after including his name fraudulently in a list of eminent journalists. Shri
Sandeep Trivedi, PIO replied on 25.1.10 enclosing point wise information dt.22.1.10 furnished by
Sr.DSCM, Sr.DCC&SP/GRP North Central Railway. Not satisfied with the reply, the Applicant filed
an appeal dt.22.2.10 with the Appellate Authority stating that information furnished to him is
incomplete. The Appellate Authority replied on 17.3.10 informing the Applicant that information has
already been provided to him vide letter dt.25.1.10. Being aggrieved with the reply, the Applicant filed
a second appeal dt.23.4.10 before CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing on August 13,
2010 through video conferencing.
3. Shri Sandeep Trivedi, PIO and Sr.DPO, Shri J.P.Pandey, Appellate Authority and ADRM and Shri
T.K.Samadhya, DCM representing the Public Authority was present at NIC Studio, Jhansi.
4. The Appellant was present during the hearing.
Decision
5. The Respondents submitted that there is no complaint against the officer Mr.Tagela in the records
and that some information sought is also not available in the records. About the contradictions in the
replies provided by the Railway Police and the Security Officers, which the Appellant mentioned
during the hearing, the Respondent clarified that information that is available on record has been
provided. When the Appellant pointed out that on 17.11.09, the UP Govt. had written to the Railways
asking them to take action against Mr.Tagale, the Respondents denied having received such a letter.
Further, in response to the Appellant’s complaint that no information has been provided against
points 8 to 10, the Respondents stated that information against these points is not available in the
records.
6. The Commission, after hearing both sides, directs the PIO to provide an affidavit to the Commission
with a copy to the Appellant informing him that the said letter dt.17.11.09 had not been received from
the UP Govt. and that no complaint regarding Mr. Tagale is available in the records. The PIO is also
directed to affirm in the affidavit that against points 8 to 10 no information is available in the records.
The Affidavit should reach the Commission by 13.9.10 and the Appellant to submit a compliance
report to the Commission by 20.9.10. The Appellant may also be allowed to inspect the relevant files
and records in connection with the information sought by 20.9.10 and be provided with copies of
documents required by him, free of cost.
7. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Satish Kumar Arya
EditorPremwani
110 Friends Colony
Malhipur Road
Shaharanpur 247 001
2. The PIO
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi
3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi
4. Officer incharge, NIC