Central Information Commission Judgements

Mr.Tripathy Kirannath Sharma vs Ministry Of Railways on 20 May, 2011

Central Information Commission
Mr.Tripathy Kirannath Sharma vs Ministry Of Railways on 20 May, 2011
                          In the Central Information Commission 
                                                      at
                                              New Delhi

                                                                          File No: CIC/AD/A/2011/001135


Date of Hearing  :  May 20, 2011

Date of Decision :  May 20, 2011



Parties: 



            Appellant  


            Shri Tripathy Kirannath Sharma 
            Sujabad, Ward No. 13,
            P O  Kushta Seva Ashram,
            Parao, Bhaya Ram Nagar,
            Varanshi



            The Appellant was present.


            Respondents 


            East Central Railway
            Office of General Manager,
            Hajipur 844 101
             

            Represented by: Shri Ramesh Chandra, ADRM and Shri Anil Prakash, PIO



                           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/2011/001135
                                                  ORDER

Background

1. The Applicant filed his RTI­application with the PIO, East Central Railway on 28.09.2010 seeking 

certain information about a piece of land which, according to him, belongs to him but through which 

the Railways have laid a Railway line   illegally. He wanted the land map of   late 1880’s showing 

acquisition of land    by the British for the Railways. The PIO, through his communications dated 

21.10.2010 and 26.10.2010, replied to the Applicant’s RTI­queries. The Applicant, being aggrieved 

with the PIO’s reply, filed his first appeal with the Appellate Authority (AA) on 01.01.2011. The AA, 

through his decision dated 13.01.2007, directed the PIO to take necessary action in the matter since 

the subject  matter pertains to Mugalsarai Division. The Appellant, thereafter, being unhappy 

with  the AA’s reply, filed the present appeal before the Commission on 27.04.2011 alleging that 

the PIO has furnished misleading information to him.

Decision 

2. During the hearing, the Appellant insisted on receiving the Railway land map, prepared at the time of 

British. His contention was that the present land map available with the Railways, (also prepared in 

late 1880s) , a copy of which has already been shared with him, is not the correct map as it  does not 

show the correct location of the Railway line, as planned originally.  He maintained his position that 

the Respondents are deliberately not showing the correct map to him and  stated that he is convinced 

that  they  have  the  original  map.  The Respondents  however  stated  that  the map  desired  by the 

Appellant is not available with them and that the map which they possess presently  showing the land 

through which the Railway line passes was also prepared sometime in 1896 and was duly certified by 

the then Secretary Board of Revenue, Bihar.  They, however, clarified that they do not possess any 

land belonging to the individual and that what they have is only acquired land with regard to the 

present matter.

3. Since the document identified by the Appellant is not available with the Respondents, its disclosure 

cannot be authorized. Nonetheless, in order to ensure that the   Appellant, is satisfied the PIO is 

directed  to submit an affidavit to the Commission–with a copy to  the   Appellant–   narrating 

the  facts related to the documents sought  by the Appellant and clearly mentioning the fact that 

the same is not available with them.  

Affidavit  to be furnished by  25.6.2011.

4. Appeal is disposed of with the above direction.

 (Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Tripathy Kirannath Sharma 
Sujabad, Ward No. 13,
P O  Kushta Seva Ashram,
Parao, Bhaya Ram Nagar,
Varanshi

2. The Appellate Authority
East Central Railway
Office of General Manager,
Hajipur 844 101

3. The Public Information Officer 
East Central Railway
Office of General Manager,
Hajipur 844 101

4. Officer In­charge, NIC