Central Information Commission Judgements

Mr.Amit Arvind Katarnaware vs Ministry Of Railways on 5 September, 2011

Central Information Commission
Mr.Amit Arvind Katarnaware vs Ministry Of Railways on 5 September, 2011
                     In the Central Information Commission 
                                                  at
                                            New Delhi

                                                                      File No. CIC/AD/A/2011/001542


Date of Hearing :  September 05, 2011

Date of Decision :  September 05, 2011



Parties:  (Heard through videoconference)



Appellant


Shri Amit Arvind Katarnaware
MS/RB II/08/02, Central Railway Colony,
Sector 2, Juinagar, 
Navi Mumbai 400 705

The Appellant was present.

Respondents 


Central Railway 
Office of Divisional Railway Manager
Commercial Branch, CST,
Mumbai



The Respondents were not present.

                       Information Commissioner        :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2011/001542


                                                        ORDER

Background

1. The Applicant  filed his RTI­application dated 12.10.2010 with the PIO, Central Railway, Mumbai, 

seeking   information   against   4   points  viz.,   1.  Copy  of  letter  No.  AISC/ST/Post/11/09  of   All   India  

SC/ST/Rly Emp Asso Sanpada Branch received on 16/11/2009 by DEE (TRS) Sanpada; 2. reasons  
th
for no­withdrawal of his arrears in connection with revised pay scale of 6   CPC; 3.   details of gift  

received and property owned by Mr. Janak Kumar, Sr. DEE (TRS) Kurla Carshed and Mr. G.C.  

Chauriya  RPF SI Sanpada; and 4.  details of place of residence, duty timing and rest hours of Mr.  

B.K. Chauriya RPF SI, Sanpada from 01­01­2005 till today.  The PIO, on 14.01.2011, declined the 

disclosure of information citing exemption under Section 8(1)(j) of the RTI­Act. The Applicant, who did 

not receive the PIO’s reply within the prescribed time limit, filed his 1 st­appeal with the Appellate 

Authority on 14.01.2011 (i.e the day when PIO had sent his reply to him). The AA, in his order dated 

18.02.2011, while recording that the PIO’s reply was delayed due to administrative reasons, also 

upheld the PIO’s reply. The Appellant thereafter filed the present appeal (dated 13.06.2011) before 

the Commission requesting for the disclosure of full information.

Decision

2. On examining the records and after hearing the Appellant’s submission, the following decision is 

made in respect of the Appellant’s RTI­queries:

Item Nos. 1 & 4:

3. It is directed that the PIO shall provide this information to the Appellant by the 5th October, 2011.

Item No. 2:

4. It is directed that the PIO, on a day, time and place to be identified and intimated to the Appellant in 

advance, shall allow the Appellant to inspect the file, dealing with payment of his arrear, as well as 
the other relevant records. After inspection, the Appellant, on the payment of the requisite fee, may 

take photocopies of documents, which he may identify from the inspected file. This exercise also to 

be completed by 5.10.11.

Item No. 3:

5. As regards the supply of details of gifts received by two individuals mentioned in the RTI­application, 

it is directed that the PIO,  by 5.10.11 shall furnish this information to the Appellant as per information 

available in the records with him.

As for the details of property owned by the above two individuals, it is directed that the PIO shall first 

follow the procedure laid down under Section 11(1) of the RTI­Act and then decide the disclosability 

of this information afresh. He shall after completing the said exercise communicate his findings to the 

Appellant by 05.10.2011.

6. The  Commission directs the PIO to showcause as to why a penalty should not be imposed upon him 

for  not furnishing the information within the stipulated period. The response to reach the Commission 

by 5.10.11. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Amit Arvind Katarnaware
MS/RB II/08/02, Central Railway Colony,
Sector 2, Juinagar, 
Navi Mumbai 400 705

2. The Appellate Authority     
Central Railway 
Office of Divisional Railway Manager
Commercial Branch, CST,
Mumbai

3. Public Information Officer 
Central Railway 
Office of Divisional Railway Manager
Commercial Branch, CST,
Mumbai

4. Officer in charge, NIC

Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.