Central Information Commission Judgements

Mr. Zameer Ahmed Jumlana vs Ministry Of Railways,New Delhi on 26 March, 2010

Central Information Commission
Mr. Zameer Ahmed Jumlana vs Ministry Of Railways,New Delhi on 26 March, 2010
             Central Information Commission
                                                          CIC/AD/A/2010/000112
                                                            Dated 26th March, 2010

Name of the Applicant                   :   MR. ZAMEER AHMED JUMLANA


Name of the Public Authority            :   MINISTRY OF RAILWAYS,NEW DELHI

Background

1. The Applicant filed his RTI request on 25.06.09 with the PIO, Ministry of
Railways, New Delhi asking for information on the action taken as advance
copy of complaint submitted to the Chairman, Railway Board on 09.06.09. In
his complaint dated 09.06.09 also addressed to Minister of State for Railways,
New Delhi he stated that route from Aligarh to Patna is most unsafe route for
passengers and that snatching, robberies in moving trains are routine
happenings. He also informed the Ministry that he had enclosed a
representation which he has filed before the Consumer Disputes Redressal
forum regarding settlement of his claim for loss suffered due to lack of
security to passengers in moving trains. The PIO replied on 31.07.09
enclosing the information received from the Directorate dated 26.07.09. The
Directorate, Railway Board in his letter dated 26.07.09 providing point wise
information. Not satisfied with the reply, the Applicant filed his First Appeal on
10.08.09 stating that the PIO has not touched upon the issues raised by him
in his reply . He requested that the PIO be directed to provide para wise reply
to the 2 complaints he had filed. The Appellate Authority replied on 25.09.09
providing further clarification. Still not satisfied with the reply, the Applicant
filed his Second Appeal dated nil before the Commission stating that neither
the PIO nor the First Appellate Authority has bothered to go through the
complaint dt.09.06.09 by him in which he has sought an out of Court
settlement of his compensation for robbery incident in the moving train by 2
armed GRP personnel and TTE on duty.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 26th March, 2010.

3. Mr. Om Prakash, Dy.DGM and Mr. Niranjan Sec. Officer
represented the Public Authority.

4. The Appellant was not present during the hearing.
Decision

5. The Respondent submitted that the Appellant has already been informed that
an FIR No.198/09 dated 26.05.09 has been registered at the Railway Police
Station/New Delhi and that the case has been transferred to GRP/Kanpur
which is the point of jurisdiction where a case of crime no.342/09 under
section 379 IPC had been registered. The case was under investigation with
GRP/Kanpur. He however added that on 25.01.10 the Appellant was informed
that after an enquiry it was found that allegations against GRP and TTE could
not be substantiated. The enquiry into the matter was conducted by
Dy.GRP/Kanpur and final report has been forwarded to the Court. The
Commission on hearing the submission of the Respondent and on perusal of
the information on record directs the PIO to get a copy of the enquiry report
from GRP and send an attested copy of the same to the Appellant by
20.04.2010.

6. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Cc:

1. Mr.Zameer Ahmed Jumlana
H.No.1110
Mohalla Kishan Gunj
Teliwara
Delhi – 110 006.

2. The PIO
Ministry of Railways
O/o the Jt. Secy (G) & CPIO-II
Railway Board
Railway Bhawan
New Delhi.

3. The Appellate Authority
Ministry of Railways
O/o the Advisor (Staff)
Railway Board
Railway Bhawan
New Delhi.

4. Officer in charge, NIC

5. Press E Group, CIC