Central Information Commission Judgements

Mrs.Sneha R Talreja vs Ministry Of Railways on 5 September, 2011

Central Information Commission
Mrs.Sneha R Talreja vs Ministry Of Railways on 5 September, 2011
                     In the Central Information Commission 
                                                    at
                                             New Delhi

                                                                           File No. CIC/AD/A/2011/001562


Date of Hearing :  September 05, 2011

Date of Decision :  September 05, 2011



Parties:  (Heard through videoconference)



Appellant


Ms. Sneha R. Talreja
R/o Phulwadi Plot No. 16, Dev Samaj Road, 
Netaji Chowk,
Ulhasnagar 421 004
Thane 

The Appellant was present.

Respondents 


Central Railway 
Office of Divisional Railway Manager
Commercial Branch, CST,
Mumbai



Represented by: Shri Kailash Narayan, PIO and Shri P.C. Sinha, Sr. Divisional Security Commissioner.

                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                          In the Central Information Commission 
                                                              at
                                                      New Delhi
                                                                                          File No: CIC/AD/A/2011/001562


                                                           ORDER

Background

1. The Applicant filed her RTI­application dated 15.03.2011 with the PIO, Central Railway, Mumbai, 

seeking   information   against   9   items   (A   to   I)   on   the   subject:  “Complaint   lodged   with   RPF   on  

15.07.2010.”   The PIO, on 11.04.2011, gave point­wise reply to the Applicant which the Applicant 

challenged before the Appellate Authority in 1st appeal (dated 28.04.2011) since she was not satisfied 

with the same. This appeal, however, apparently was not decided by the AA. The Appellant therefore 

filed the present appeal (dated 09.06.2011) before the Commission requesting that the information be 

directed to be furnished to her free of cost

Decision

2. During the hearing, the Appellant’s RTI­queries were discussed as given below:

Item A:

3. The  Appellant  wanted   to   obtain  certified copies of the rules/provisions of Railway Establishment 

Manual  which  authorize  Chief  OS to  lodge police  complaint  against an employee without  taking 

approval of the higher authority. The Respondents informed the Commission that the Sr. DSTE/CST, 

to whom this request for information was transferred by the PIO, has sent his reply to the Appellant 

on 27.07.2011. They, however, clarified that they do not have Rules/provisions in their record which 

the Appellant has demanded in this query.  They however confirmed that as per practice the Chief 

OS who  is responsible for the  proper functioning of the office  has been  lodging   police complaints, 

when required. 

4. In the light of this submission, it is directed that the Sr. DSTE/CST shall formally communicate the 

above fact (absence of Rules) to the Appellant  by 5..10.11.

Items B & C:

5. This information has been given to the Appellant.
Items D to F:

6. The Respondents stated that the documents requested by the Appellant here have already been 

furnished to her under a separate departmental proceeding under D&AR. The Appellant, on her part, 

stated that she wants to receive these documents under the RTI­Act. 

I see no difficulty if the Appellant is provided with the above documents under the RTI­Act as well. 

The PIO is accordingly directed to furnish this information to the Appellant  by 5.10.11.

Item G:

7. The   Appellant   enquired   about   the   date   &   time   of   receipt   of   the   missing   Muster   Roll   by   the 

Respondents.   The   Respondents   stated   that   they   do   not   have   any   material   information   in   their 

records. 

In view of the above, it is directed that the PIO shall formally communicate the above fact, to the 

Appellant  by 5.10.11.

Item H & I :

8. The PIO’s answers to these queries were to the Point. As such, no further disclosure is needed.

9. The Appeal is disposed of with the above directions.

10. As regards delayed response to the Appellant by Sr. DSTE/CST, it is directed that the Sr. DSTE/CST 

shall show cause as to why a penalty under Section 20(1) of the RTI­Act should not be imposed on 

him for his failure to adhere to the time limit set under the RTI­Act. Returnable by  5.10.11

 (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 421 004
Thane 

2. The Appellate Authority     
Central Railway 
Office of Divisional Railway Manager
Commercial Branch, CST,
Mumbai

3. Public Information Officer 
Central Railway 
Office of Sr. Divisional Security Commissioner
Railway Protection Force, 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 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   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 may indicate, what information has not been provided.