Central Information Commission Judgements

Mrs.Sneha R Talreja vs Ministry Of Railways on 24 October, 2011

Central Information Commission
Mrs.Sneha R Talreja vs Ministry Of Railways on 24 October, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                             File No: CIC/AD/A/2011/001732




Date  of Hearing :  October 24, 2011

Date of Decision :  October 24, 2011


Parties:

           Applicant

           Ms.Sneha R. Talreja
           R/o Phulwadi
           Plot No.16
           Dev Samaj Road
           Netaji Chowk
           Ulhasnagar
           Thane District
           Maharashtra

           The Applicant was not present during the hearing

           Respondents

           Central Railway
           Divisional Railway Manager's Office
           Mumbai CST
           Mumbai



           Represented by : Shri Kailash Narayan Kherodia, PIO(S&T)
                                      ­ NIC Studio, Mumbai



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

                                                                                           File No: CIC/AD/A/2011/001732



                                                          ORDER

Background

1. The Applicant filed an RTI Application dt.15.3.11 with the PIO, DRM Office, Central Railway, Mumbai 

seeking   information   against   12   points   with   regard   to   the   working   of   Smt.D’Souza,   Chief   OS   in 

Sr.DSTE, BB’s office.   She added that she wants the information from Smt.D’Souza herself  in the 

capacity   of   Chief   OS   and   the   same   to   be   provided   in   original   under   her   own   signature.     Shri 

P.K.Kanth, APIO (S&T) replied on 11.4.11 furnishing point wise information.  He transferred the RTI 

Application to the Sr.DPO for providing information against points 10 and 11.  Not satisfied with the 

reply, the Applicant filed an appeal dt.7.5.11 with the Appellate Authority commenting on the reply 

provided.  On not receiving any further response, the Applicant filed a second appeal dt.5.7.11 before 

CIC seeking correct information.

Decision

2. The Commission during the hearing  reviewed the information point wise and decided as given below:

Points A, C, E & F

The   Commission   noted   that   information  sought  is  not  available  on  record.  Hence  no  disclosure 

authorization required.

Point B

The Commission directs the PIO to provide the information while quoting the relevant section of the 

RTI Act.

Point D

The  respondents  submitted  that no clear cut roster dutoes of Chief OS have been given in the 

Railway Establishment Manual.  However, the office has laid down certain duties for the Chief OS.

The PIO is directed to supply the same to the Appellant.

Points G & H
It is noted that no information as defined in Section 2(f) of the RTI Act has been sought by the 

Appellant.   In   fact   the   information   does   not   exist   since   the   Appellant   is   seeking   only   remarks, 

comments, opinions and interpretations from the PIO. Hence no disclosure required. 

Point I

The Respondent submitted that Mrs.D’Souza who had lodged a complaint on 15.7.10 has done so on 

her own and that  there is no information available on record about the complaint lodged .

The Commission holds that adequate information has been provided to the Appellant against this 

point.

Points J & K

The Respondents from the Personnel Department submitted that information has been provided on 

18.10.11. Hence no further information needs to be disclosed.

3. The Commission directs the then PIO(P) to show cause as to why penalty should not be imposed 

upon him u/s 20(1) of the RTI Act for not responding to the RTI Application within the stipulated time 

period.   He may submit his response to the Commission by 1.12.11.    

The PIO is directed to serve a copy of this order to the then PIO(P).

Point L

The Commission holds that information has been provided.

The information against points B & D should reach the Appellant by 24.11.11 and the Appellant  may 

submit a compliance report to the Commission by 1.12.11.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Ms.Sneha R. Talreja
R/o Phulwadi
Plot No.16
Dev Samaj Road
Netaji Chowk
Ulhasnagar
Thane District
Maharashtra

2. The Public Information Officer
Central Railway
Divisional Railway Manager’s Office
Mumbai CST
Mumbai

3. The Appellate Authority
Central Railway
Divisional Railway Manager’s Office
Mumbai 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/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.