Central Information Commission Judgements

Mr.Dilip N Asolkar vs Ministry Of Railways on 7 April, 2010

Central Information Commission
Mr.Dilip N Asolkar vs Ministry Of Railways on 7 April, 2010
                       Central Information Commission

                                                                                         CIC/AD/A/2009/001676
                                                                                            Dated 7th April, 2010


Name of the Applicant                                 :    MR. DILIP N ASOLKAR


Name of the Public Authority                          :    KONKAN   RAILWAY   CORPORATION   LTD., 
                                                           NAVI MUMBAI


Background

1.  The Applicant filed his RTI request on 16.06.09 with the CPIO, Konkan Railway Corpn. 

Ltd., Navi Mumbai stating that he had booked a ticket for a journey from   Ratnagiri to 

Thane by Train No.0112 on 08.06.08. While boarding he was given the status as RAC 

no. 4. The TC also mentioned that it was RAC and that no births were vacant. No full 

berth   was   allotted   to   him   till   Thane.   In   this   context   the   Applicant   sought   information 

against   2   points   and     several   sub   points.   The   PIO   replied   on   16.07.09   enclosing 

information   received   from   Dy.   TCM   dated   29.06.09.   Not   satisfied   with   the   reply,   the 

Applicant filed his First Appeal on 29.07.09 commenting on the answers provided against 

each   point.   The   Appellate   authority   in   his   order   dated   25.08.09   provided   further 

clarification against each point. Still not satisfied with the reply, the Applicant filed his 

Second   Appeal   before   the   Commission   stating   that   the   PIO   has   not   given   complete 

information and is asking him  to pay Rs.750/­ per PNR towards verification charges. He 

also   requested   the   Commission   to   direct   the   PIO   to   provide   complete   information   as 

sought by him in his RTI application.  

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

hearing  for 7th April, 2010 through video conferencing.

3. Mr. S. Telugu, PIO and Mr. A. Pandarkar, Appellate Authority were present at NIC studio, 

Mumbai

4. The Appellant was not present at NIC studio, Mumbai

Decision

5. The Respondent submitted that the vigilance department had conducted an enquiry into 

the matter as contained in the Appellant’s RTI application related to the TC not allotting a berth to 

the Appellant  and that a D&AR case has been initiated against the TC and added that 2 ticket 

collectors have been charge sheeted. On perusal of  information provided  the Commission holds 

that   all available   information has been furnished to the Appellant and   as far as   verification 

details in PNRnos.   are concerned   the same may be provided to the Appellant on payment of 

Rs.750/­  against each  PNR as per the  rules of the Ministry of Railways. 

6. The appeal is accordingly disposed of. 

Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr.  Dilip N. Asolkar
E­404, Gaurav Galaxy – I
Opp. Vijay Park
Mira Road (E)
Thane – 401 107. 

2. The PIO
Konkan Railway Corporation Limited
Belapur Bhavan, Sector 11
P.O. Box No.9
CBD Belapur
Navi Mumbai – 400 614. 

3. The Appellate Authority
Konkan Railway Corporation Limited
Belapur Bhavan, Sector 11
P.O. Box No.9
CBD Belapur
Navi Mumbai – 400 614. 

4. Officer in charge, NIC

5. Press E Group, CIC