Central Information Commission Judgements

Mr.S Rajan vs Ministry Of Railways on 15 September, 2011

Central Information Commission
Mr.S Rajan vs Ministry Of Railways on 15 September, 2011
                           In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001249
                                                                                                          

Heard through Video Conferencing.

Date  of Hearing     :   September  15, 2011

Date of Decision     :   September  15, 2011



Parties:

           Applicant


           Shri S Rajan
           32/A,  Babu Rajendra Prasad, Second Street
           West Mambalam
           Chennai.

           Applicant  was   present.



           Respondent(s)



           Southern Railway
           Divisional Railway manager's Office
           Chennai Division, Park Town
           Chennai - 600003.

           Represented by   :                Shri  A Narayanan, Sr.DPO/CPIO
                                             Shri Arjunan, PIO

                                         
                                        Information Commissioner                :   Mrs. Annapurna Dixit
___________________________________________________________________
                             In the Central Information Commission 
                                                              at
                                                     New Delhi
                                                                                                                           
                                                                                          File No: CIC/AD/A/2011/001249


                                                          ORDER

Background

1. The RTI Application dated  4.1.11 was filed by the Applicant  with the PIO, GM, Southern Railway, 

Chennai seeking information related to Railway quarters at Mambalam, Chennai as also information 

about  Sewage water connection, supply of Drinking water to Railway colony, Accounts Department 

and two wheeler parking area   at   MBM Station.   The PIO, DRM Office, Personnel branch under 

cover of its  letter dated 18.1.11 forwarded the RTI Application to  concerned departments to furnish 

the information. The   Sr.Divl.Engineer/PIO   replied on   4.3.11 providing information against some 

points.   The Sr.DFM/PIO(Accounts) also replied on 3.2.11 providing information against two points. 

Another reply dated 9.2.11 containing information about  drinking water was furnished by the Chief 

Medical Superintendent &PIO(Medical) .  Not satisfied with these replies the Applicant filed his first 

appeal on 18.2.11.   The Appellate Authority replied on 28.3.11 providing further clarification. The 

Appellant, however, filed his second appeal before the Commission seeking the information once 

again.

Decision. 

2. During the hearing, while the Commission reviewed the information provided against points identified 

by the Appellant, the Respondent  submitted that information against 2(b) and 2 (c) has already been 

provided in his letter dated 4.3.11 and that he had made it clear in the same letter, in response to the 

last point under ‘Sewerage Water connection”, that  that there is no requirement of payment of taxes 

to the Appellant.  The Commission however, directs the PIO to affirm the information related to non­

payment   of   taxes   formally   in   writing   to   the   Appellant   once   again.   The   Appellant   then   sought 

information against point 5 (1) i.e. whether there is any schedule of inspection  done by the Section 

Commercial Supervisor from January 2009 to October 2010  at the two wheeler parking area  and if 

not whether any D & AR action has been initiated against the staff at fault.  With regard to this point 

the Respondent submitted that the Commercial Department had provided  the information on 9.2.11 

stating which, it seems ,  has not been received by the Appellant. He produced this reply before the 

Commission and also handed over a copy of the same to the  Appellant during the hearing.   With 

regard to  information against 5(2) i.e. Whether any vigilance inspector has inspected the two wheeler 

parking area at MBM station and whether any penalty has been  imposed against the contractor,  the 

Respondent submitted that no such inspection has been done.  The PIO accordingly  to confirm to 

the Appellant that no vigilance inspector has inspected the two wheeler parking area at MBM station 

and that  hence there is no question of  imposing any penalty on any contractor.  

3. All information to be provided by 15th October 2011.

     

      4. The case is  disposed of accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1. Shri S Rajan
32/A,  Babu Rajendra Prasad, Second Street
West Mambalam
Chennai.

2.   The Public Information Officer
Southern Railway
Divisional Railway manager’s Office
Chennai Division, Park Town
Chennai – 600003.

3. Officer Incharge, NIC.

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 RTI 
Act,  giving   (1)   copy  of  RTI  application,  (2)  copy  of  PIO’s   reply,   (3)   copy  of   the  decision   of  the  first 
Appellant   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/Complainant may 
indicate, what information has not been provided.